High Court Kerala High Court

Dr.V.Sobha vs University Of Kerala on 23 June, 2009

Kerala High Court
Dr.V.Sobha vs University Of Kerala on 23 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8968 of 2009(M)


1. DR.V.SOBHA, PROFESSOR AND HEAD OF THE
                      ...  Petitioner
2. DR.T.DEVARAJAN, PROFESSOR AND HEAD OF

                        Vs



1. UNIVERSITY OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE REGISTRAR,UNIVERSITY OF KERALA,

3. DR.V.R.PRAKASAM, PFORESSOR,DEPARTMENT

4. DR.P.SYAMALA DEVI, PROFESSOR,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.M.RAJAGOPALAN NAIR, SC, KERALA UTY.

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/06/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P.(C) Nos.8352/09-L, 8968/09-M
                              & 9300 of 2009-F
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 23rd day of June, 2009.

                                 JUDGMENT

All these three writ petitions raise a common issue and therefore they

are disposed of by a common judgment. Writ Petition No.8968/2009 is

taken as the leading case.

2. The petitioners herein are challenging the amendment to Statute 18

of the Kerala University First Statutes, 1977, produced as Ext.P1. Under

the unamended provision, the petitioners have been nominated as Head of

the Departments concerned by the Syndicate. Going by the provisions of

Statute 18, the seniormost Professor has to be nominated as the Professor in

Charge of the Department. The petitioners in the three writ petitions have

been thus nominated and they are continuing as Heads of the Department

concerned. It is pointed out that under Statute 19, the Heads of Departments

are conferred with various administrative and financial powers. It is thus

contended that the post of Head of the Department is a statutory post created

by the Statutes and it is vested with various administrative, disciplinary and

supervisory powers including academic works. All the other Readers,

wpc 8352/09, 8968/09
& 9300/09 2

Lecturers and other members of the teaching staff have to work under the

directions of the Head of the Department. Therefore, seniority has been

given due reckoning while nominating the Head of the Department.

Accordingly, it is contended that the same is a promotion post, even though

there is no difference in the scale of pay sanctioned to the post of Professor

and Head of the Department.

3. As per the amendment brought out by Ext.P1, the Head of the

Department shall be nominated on a rotation basis for three years starting

with the seniormost teacher of the Department. It is therefore contended

that the seniormost Professor will have to work under a junior after the

stint of three years. Therefore, the amendment is attacked as unreasonable,

arbitrary and discriminatory and hence violative of Article 14 of the

Constitution. It is submitted that the vested right of the petitioners to

continue as Heads of the Department cannot be curtailed by such an

amendment.

4. Heard learned counsel for the petitioners Shri Elvin Peter, Shri

O.V.Radhakrishnan, learned Senior Counsel for the 4th respondent in W.P.

(C) No.8968/2009, Shri T.A. Unikrishnan for the third respondent and Shri

M. Rajagopalan Nair, learned Standing Counsel for the University and

wpc 8352/09, 8968/09
& 9300/09 3

learned Govt. Pleader.

5. Learned counsel for the petitioners relied upon the principles

stated by the Apex Court in State of Rajasthan v. Fateh Chand Soni

(1996 (1) SLR 1 and A.P. State Electricity Board v. R. Parthasarathi

and others (1998) 9 SCC 425) to contend for the position that going by the

unamended Statute 18, many administrative, disciplinary and supervisory

powers, responsibilities and duties are attached to the post of Head of the

Department. It is therefore contended that the same is clearly by way of

promotion in accordance with the seniority. The violation of the concept of

seniority thus results in arbitrariness and the provisions of Articles 14 and

16 are therefore breached. It is contended that the petitioners have acquired

a vested right to continue as Heads of the Department concerned till their

retirement and the said right cannot be taken away by the amendment.

Learned counsel for the petitioners alternatively contended that even going

by the present amendment, the Head of the Department shall be nominated

on a rotation basis for three years starting with the seniormost teacher of

the Department. Therefore, the Syndicate cannot nominate other teachers

since the petitioners are the seniormost teachers.

6. Shri O.V. Radhakrishnan, learned Senior Counsel appearing for

wpc 8352/09, 8968/09
& 9300/09 4

the 4th respondent submitted that in the process of nomination of a Professor

as Head of the Department, there is no selection or promotion. It is not at

all a promotion post. Different cadres have been provided under the Act

and the Statutes for promotion and the post of Head of the Department is not

one created for granting a promotion. Therefore, it is submitted that

nomination of a Professor as the the Head of the Department, does not

result in creation of a separate cadre from that of the Professor. It is not an

advancement to a higher grade so as to invite the concept of promotion.

No higher scale is provided and the person nominated does not acquire a

lien also. There is no substantive appointment to any permanent post.

Herein, only by the amendment, a tenure is provided for the Head of the

Department. It is a reasonable provision. In all other Universities, similar

provisions have been adopted. By providing a tenure, others are also

benefited and therefore the concept of adequate representation to every one

cannot be assailed, as the said method provides a proper democratic process.

Ext.R4(a) is an order issued by the University dated 19.3.2009 pursuant to

the decision of the Syndicate in its meeting held on 22.1.2009, nominating

various Heads of the Departments. It is pointed out that Ext.R4(a) is not

under challenge in this writ petition. Therein, the Syndicate has decided

wpc 8352/09, 8968/09
& 9300/09 5

that the Heads of the Departments who have completed three years of

service will not be entitled to continue further. Ext.R4(b) is the order

passed by the Lok Ayuktha in complaint No. 534/2008 wherein the

amendment sought to be challenged before the Lok Ayuktha was rejected.

7. Shri Rajagopalan Nair, learned Standing Counsel appearing for the

University submitted that the amendment is preceded by a proper

deliberation in academic circles. It is pointed out that by Ext.R2(a) the

Federation of University Teachers Association submitted a representation to

the Governor to introduce the principle of rotation as in the case of the

other Universities. It is pointed out that the same was placed in the meeting

of the Syndicate on 24.3.1999 and the Committee has thereafter taken a

decision to carry the proposed amendment. The meeting of the Teachers’

Grievance Cell also recommended that the matter may further be examined.

A thorough study was conducted by a committee consisting of two members

of the Syndicate. Various other steps taken are also explained in the

counter affidavit. It is further pointed out that the Vice Chancellor

convened a meeting of Heads of Departments on 8.1.2008 and they have

approved the amendment. Accordingly, the Syndicate after considering the

minutes of the meeting placed the amendment before the Senate and the

wpc 8352/09, 8968/09
& 9300/09 6

amendment was approved on 26.3.2008. It is pointed out that the post of

Head of the Department is not a promotion post as in the case of Selection

Grade Lecturer or Reader or Professor. In many of the departments in the

University there are more than one Professors and when the nomination is

confined to the seniormost alone, the other Professors who are in equal

status, are being denied the privilege of being the Head of Department. It is

pointed out that the same is not arbitrary, as contended.

8. A reading of Statute 18 as unamended shows that the idea

involved by nominating the seniormost Professor to be in charge of a

department is not at all by way of a promotion. It is therefore clear that he

is a caretaker of the department and its activities. There is no appointment

involved as there is no promotion post of the Head of Department. It

cannot be said that the other teachers are subordinate to the Head of the

Department. No disciplinary powers are also conferred, in respect of

teachers. It is not disputed that no higher scale of pay is also provided. As

rightly contended by the respondents, the concept of seniority as such is not

given a go-bye by the amendment also. Going by the amended provision,

the nomination shall be on a rotation basis for three years starting from the

seniormost teacher of the department. After the tenure of the seniormost the

wpc 8352/09, 8968/09
& 9300/09 7

next seniormost Professor has to be nominated. Thus, a turn is

implemented by considering the inter-se seniority. Therefore, the argument

raised by the learned counsel for the petitioners that the concept of seniority

is given a go-bye and that there is violation of Article 14 of the Constitution

cannot be accepted.

9. I will examine the petitioners have acquired the status of the Heads

of Department by way of promotion. Learned counsel for the petitioners

heavily relied upon the principles stated in State of Rajasthan v. Fateh

Chand Soni [1996 (1) SLR 1] in support of the above plea. In para 8 the

meaning of the word `promotion’ has been explained in the following terms:

“In the literal sense the word “promote” means “to advance to a

higher position, grade, or honour”. So also “promotion” means

“advancement or preferment in honour, dignity, rank, or grade.”

“Promotion” thus not only covers advancement to higher position or

rank but also implies advancement to a higher grade. In Service law

also the expression “promotion” has been understood in the wider

sense and it has been held that “promotion” can be either to a higher

pay scale or to a higher post.”

The facts of the case show that the relevant rules therein contemplated

appointment to the post in the selection scale by way of promotion.

10. Herein, the provision namely Statute 18 does not show that it is

wpc 8352/09, 8968/09
& 9300/09 8

by way of promotion. The post of Head of Department is not created by

promoting any seniormost Professor to that post. No particular

qualifications have been prescribed for promotion. Other relevant criteria

and procedure for promotion are also absent. Thus, obviously the dictum

laid down above will not apply to the facts of this case. In Union of India

and another v. S.S. Ranade {(1995) 4 SCC 462}, it was held in para 11 as

follows:

“In order to decide whether a post is either equivalent or is higher or

lower than another post, one cannot look only at the pay scale for

that post. One must also look at the duties and responsibilities that

are attached to such posts.”

It is therefore contended by the learned counsel for the petitioners that since

Statute 19 confers various duties and responsibilities, actually what is

involved is a promotion. The argument that was considered in the said case

was that the post of Commandant (Selection Grade) is a rank higher than

that of Commandant, and hence the retirement age is 58. It was found that

creation of a selection grade is in the same post. The principle stated in

A.P. State Electricity Board’s case {(1998) 9 SCC 425) does not apply to

the petitioners in these writ petitions.

11. Learned Senior Counsel Shri O.V. Radhakrishnan, relied upon

wpc 8352/09, 8968/09
& 9300/09 9

the principles stated by the Apex Court in The State of Assam v. Ranga

Muhammed and others (AIR 1967 SC 903), Chairman, Railway Board

and others v. C.R. Rangadhamaiah and others {(1997) 6 SCC 623) and

Union of India and others v. Rubi Mazumdar {(2008) 9 SCC 242} to

contend that actually there is no promotion involved while nominating a

Head of the Department. In the first one of the decisions, the word ‘posting’

in Article 233 of the Constitution of India was explained. On the

interpretation of the said Article, it was held that the said word occurs in

association with the words ‘appointment’ and ‘promotion’ and takes its

colour from them. Herein, there is no word like ‘appointment’ or

‘promotion’ in Statute 18. What is mentioned is the power of the Syndicate

to nominate a Head of the Department. In Chairman, Railway Board’s

case {(1997) 6 SCC 623}, the concept of accrued right and vested right

was explained. It was held in para 24 thus:

“In many of these decisions the expressions “vested rights” or

“accrued rights” have been used while striking down the impugned

provisions which had been given retrospective operation s as to have

an adverse effect in the matter of promotion, seniority, substantive

appointment, etc. of the employees. The said expressions have been

used in the context of a right flowing under the relevant rule which

was sought to be altered with effect from an anterior date and

wpc 8352/09, 8968/09
& 9300/09 10

thereby taking away the benefits available under the rule in force at

that time. It has been held that such a amendment having

retrospective operation which has the effect of taking away a benefit

already available to the employee under the existing rule is arbitrary,

discriminatory and violative of the rights guaranteed under Articles

14 and 16 of the Constitution.”

While considering the question of violation of Articles 14 and 16 of the

Constitution, it was held in para 20 thus:

“It can, therefore, be said that a rule which operates in futuro so as

to govern future rights of those already in service cannot be assailed

on the ground of retroactivity as being violative of Articles 14 and

16 of the Constitution, but a rule which seeks to reverse from an

anterior date a benefit which has been granted or availed of, e.g.

promotion or pay scale, can be assailed as being violative of Articles

14 and 16 of the Constitution to the extent it operates

retrospectively.”

It is pointed out that the amendment herein is not having any retrospective

operation and the question of affecting any vested right of the petitioners

does not arise. It is therefore contended that the amendment is not violative

of Articles 14 and 16 of the Constitution.

12. It is clear from the above dictum that the concept of vested rights

has been made applicable in the matter of promotion, seniority and

wpc 8352/09, 8968/09
& 9300/09 11

substantive appointment of employees. Here, what is involved is not a

promotion in accordance with seniority. There is no substantive

appointment of the person nominated as Head of the Department. In that

view of the matter, the argument raised by the learned counsel for the

petitioners that the amendment affects the vested right of the petitioners and

hence the same is violative of Articles 14 and 16 of the Constitution,

cannot be accepted.

13. Shri Elvin Peter, learned counsel for the petitioners further

submitted that since the seniormost teachers have to work under a junior in

the Department, clearly the same amounts to discrimination. Going by the

idea behind the amendment, as explained in the counter affidavits, it is

mainly intended to provide opportunity to various others who are also in the

rank of Professors, etc. Presently, the nomination is on a rotation basis and

starts with the seniormost teacher. Of course, a tenure is fixed to work as

the Head of the Department. Since no promotion is involved, the argument

that a senior is compelled to work under a junior, cannot hold good. It is

clear from the counter affidavits that in other Universities, similar

provisions have been introduced. Deliberations have been made by various

bodies including Heads of Departments. The principle that emerges from

wpc 8352/09, 8968/09
& 9300/09 12

Statute 18 is a salutary one. In that view of the matter also, and having

regard to the object and purport of the amendment, this court will not be

justified in sitting in appeal over the wisdom of the various academic bodies

in effecting the amendment. As none of the rights of the petitioners is

affected adversely, as held already, there is no unconstitutionality in the

matter.

14. In Union of India’s case {(2008) 9 SCC 242}, the meaning of

the word ‘promotion’ was explained. It was held thus in paragraphs 31 and

32:

“In legal parlane, upgradation of a post involves transfer of a post

from lower to higher grade and placement of the incumbent of that

post in the higher grade. Ordinarily, such placement does not involve

selection but in some of the service rules and/or policy framed by the

employer for upgradation of posts, provision has been made for denial

of higher grade to a employee whose service record may contain

adverse entries or who may have suffered punishment. The word

“promotion” means advancement or preferment in honour, dignity,

rank, grade. Promotion thus not only covers advancement to higher

position or rank but also implies advancement to a higher grade. In

service law, the word “promotion” has been understood in wider

sense and it has been held that promotion can be either to a higher pay

scale or to a higher post.”

wpc 8352/09, 8968/09
& 9300/09 13

Hence, promotion can be either to a higher pay scale or to a higher post.

But herein, those two elements are absent.

15. Therefore, the challenge against Ext.P1 fails. It cannot be said

that the vested right of the petitioners is affected by the amendment. The

petitioners were only nominated to be Head of the Department by the

Syndicate. They were never promoted to the post of Head of the

Department, they have not acquired a higher status or a higher scale of pay

or accommodation in a higher post and did not acquire a lien. In that view

of the matter, the amendment cannot be faulted.

16. Then the other question is whether the decision in Ext.R4(a)

taken by the Syndicate is in tune with the amendment. Of course, Ext.R4(a)

is not under challenge directly in these writ petitions. But since, the

amendment itself is challenged and Ext.R4(a) being consequential, the

same is immaterial. Going by Ext.R4(a), the Head of Departments who

have completed three years, are not liable to continue. It is vehemently

argued by the learned counsel for the petitioners that the amendment can be

implemented only by conferring the first three years tenure to the

seniormost teachers, as envisaged in the amendment itself. It is therefore

submitted that the petitioners should have been nominated. This contention

wpc 8352/09, 8968/09
& 9300/09 14

is vehemently opposed by the learned counsel for the respondents.

17. It is clear that the amendments have been introduced while the

petitioners have already been nominated as Heads of the Departments.

Going by the amendment, a three years tenure is fixed. The purpose of the

amendment, admittedly, is to give opportunity to others in the Department.

It will have to be implemented on a rotation basis. True that the rotation

starts with the seniormost. Herein, the seniormost has already been

nominated as Head of the Department under the unamended Statute 18.

Once the amendment is held as valid, its impact will be there on the Heads

of Departments functioning as such on the date of effect of the amendment.

If that be so, persons who have already completed three years cannot

continue. If, as contended by the learned counsel for the petitioners, they

are to be nominated afresh, then the basic idea of the amendment itself is

defeated. For a harmonious construction of the entire scheme, the object

and purport of the amendment has to be gone into. Therefore, wherever the

seniormost has already completed a three years term, the nomination has to

go by the terms of Ext.R4(a) itself. Therefore, Ext.R4(a) cannot be faulted

at all. In Ext.R4(a) it is made clear that the Heads of the Departments who

have not completed three years, are eligible to continue as such upto three

wpc 8352/09, 8968/09
& 9300/09 15

years.

18. Going by the amended Statute 18, the re-nomination of the

seniormost teachers who have already completed the three year term, is not

contemplated. Otherwise, it would have been made clear under the

amended provision itself. In that view of the matter also, the contention

that the seniormost teachers are entitled to have a fresh nomination,

irrespective of the completion of three years period, cannot be accepted.

Therefore, the writ petitions are devoid of any merit and hence they

are dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/