High Court Kerala High Court

Syam Marinal V.V vs The Kerala Public Service … on 27 January, 2009

Kerala High Court
Syam Marinal V.V vs The Kerala Public Service … on 27 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30722 of 2008(G)


1. SYAM MARINAL V.V.,
                      ...  Petitioner

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

2. THE DISTRICT OFFICER, KERALA

3. THE DIRECTOR, SOCIAL WELFARE DEPARTMENT,

4. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  : No Appearance

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

 Dated :27/01/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No. 30722 of 2008-G
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 27th day of January, 2009.

                                 JUDGMENT

The short question that is raised in this writ petition is whether the

petitioner who was included in the supplementary list, as belonging to a

Scheduled Caste community, can be advised for appointment in any of the

four Non Joining Duty vacancies (NJD vacancies) which arose on the non-

joining of candidates belonging to Scheduled Caste community, as the main

list has exhausted in the meanwhile.

2. The bare facts necessary for the disposal of the writ petition are

the following: The notification in question was issued by the first

respondent, Public Service Commission inviting applications for

appointment to the post of Lower Division Clerk in various districts

including Ernakulam District. The petitioner was an applicant to the post in

Ernakulam District. A rank list was brought into force with effect from

1.1.2006. He is included in the supplementary list of Scheduled Castes as

rank No.71. Ext.P1 is the relevant extract of the said rank list published by

the Public Service Commission.

3. As on 4.7.2008, 992 candidates were advised in Ernakulam

WPC 30722/2008 2

District and according to the petitioner, the last candidate advised from the

supplementary list of Scheduled Caste candidates was rank No.64.

Subsequently, a total number of 55 candidates were also advised during the

last week of September, 2008 and thus, the last candidate advised from the

supplementary list of SC candidates is rank No.67, one Nandakumar K.M.

If four more vacancies are reported, the petitioner is entitled to be advised.

According to the petitioner, four candidates belonging to Scheduled Caste

community advised by the Commission and issued with appointment orders,

did not join duty and all the four NJD vacancies have been reported to the

Commission which are pending for advice. The details of the four

candidates who did not join duty pursuant to the appointment order issued

by the Commission, are stated in para 4 of the writ petition. It is also

pointed out that in the main list six more candidates remain to be advised

and therefore, there is no impediment in advising candidates from the

supplementary list to the NJD vacancies. Accordingly, the petitioner

sought for a direction to respondents 1 and 2 to advice candidates to the

four NJD vacancies of Scheduled Caste community.

4. Respondents 1 and 2 have filed a detailed counter affidavit. The

details regarding advices made from the main list and supplementary list

are the following: In the rank list for the post of L.D. Clerks in various

WPC 30722/2008 3

departments in Ernakulam District, 798 candidates were included in the

main list and 252 candidates were included in the supplementary list which

was brought into force on 1.1.2006. The main list exhausted on 29.10.2008

since all the candidates included in the main list got advice while honouring

the vacancies received upto 19.8.2008. The community-wise break-up of

the rank numbers show that from Scheduled Caste category, upto serial

No.69 have been advised from the supplementary list. The petitioner being

rank No.71, could not therefore be advised. Regarding the four NJD

vacancies, the Commission has made it clear in the counter affidavit that

details were received in the Ernakulam District Office on 3.9.2008,

24.9.2008, 26.9.2008 and 30.9.2008. But they are pending to be advised for

want of a live rank list for the post. Actually, the main rank list exhausted

on 29.10.2008 while honouring the vacancies received upto 19.8.2008 in

the office. Therefore, the subsequent vacancies reported have to be

honoured from a fresh rank list.

5. In the counter affidavit, the respondents have also explained the

time lag between 19.8.2008 to 29.10.2008, i.e. the date of receipt of the

requisitions by which the main list was exhausted on advising candidates

and the date on which the advice process was completed. It is averred that

for the vacancies reported from Municipal Common Service, trial rotation

WPC 30722/2008 4

had to be worked out for identifying candidates whose turns of advice arisea

gainst the vacancies in the Municipal Common Service. It is stated that as

per the practice in vogue, willingness has to be called from those

candidates who figure in the trial rotation and such additional number of

candidates to the tune of 5 times the number of vacancies reported in order

to ensure that willingness from sufficient number of candidates is received

and notwithstanding the unwillingness, if any, of the candidates figures in

the trial rotation. In the rotation so approved on 29.10.2008, the first four of

the 17 vacancies honoured were those from the Municipal Common

Services and the candidates with rank Nos.787, 788, 789, 781, 792 & 794

were not willing to be appointed in Municipal Common Services and so

they were passed over. The candidates with rank Nos.794 A and 795 who

were willing for Municipal Common Services were advised in the

Municipal Common Services on 29.10.2008. All the aforementioned passed

over candidates were thereafter advised on 29.10.2008 against subsequent

vacancies reported from other departments. Candidates with rank numbers

790 and 793 belonging to Muslim community, were advised for

appointment earlier on 2.6.2007 and 27.7.2007 respectively against Muslim

reserved turns. The last ranking candidate in the main list is the candidate

with rank No.795. Thus, all the candidates in the main list stood advised,

WPC 30722/2008 5

while honouring vacancies received upto 19.8.2008. Time was taken upto

29.10.2008 for completing the advice process, as stated above, as time had

to be taken in the approval of the rotation, the details of which have been

stated earlier. Various procedural formalities had to be completed, like

calling for willingness from candidates, etc. Besides, the orders of the

Commission had to be obtained before advising blind candidates, who

figured in the rotation as earlier directed by the Commission since the

matter was subjudice at that time and orders were received only on

21.10.2008. In view of these aspects, time had to be taken upto 29.10.2008

for completing the advice process in respect of vacancy requisitions

received upto 19.8.2008. By advising candidates for requisitions received

upto 19.8.2008, all the candidates in the main list got advised and the list

thus got exhausted.

6. Learned Standing Counsel for the Public Service Commission

relied upon a decision of the Apex Court in Nair Service Society v.

District Officer, Kerala Public Service Commission {2003 (3) KLT 1126

(SC)} and that of a Division Bench of this court in Janardhanan v. State

of Kerala (2006 (2) KLT 607) to contend that after the main list is

exhausted or expired, the NJD vacancies cannot be filled up by the

WPC 30722/2008 6

candidates included in the supplementary list. It is therefore pointed out

that there is no illegality in the stand taken by the Public Service

Commission.

7. In the reply affidavit filed by the petitioner, it is contended that the

dictum laid down in Nair Service Society’s case {2003 (3) KLT 1126(SC)}

will not apply to the facts of this case. It is pointed out that the NJD

vacancy of a particular community can be filled up only by the candidates

belonging to the same community. Reliance is placed on the meaning of

“selection year” which is the period from the date on which the rank list of

candidates comes into force to the date on which it expires and not

exhausted. It is further contended that 50% ceiling to reservation specified

in the rules shall not apply to the filling up of any number of reserved

vacancies kept unfilled and notified separately to be filled exclusively by

direct recruitment from among a community or group of communities.

8. Going by the facts stated above, it is clear that as on 1.1.2006 there

were 798 candidates in the main list and 252 candidates in the

supplementary list. Rank numbers up to 69 in the supplementary list of SC

were advised. The NJD vacancies were received in the District Office of

the Commission at Ernakulam on 3.9.2008, 24.9.2008, 26.9.2008 and

30.9.2008. While advising candidates against the vacancies received up to

WPC 30722/2008 7

19.8.2008, the ranked list for the post exhausted on 29.10.2008. Even

though it is contended by the learned counsel for the petitioner that the

crucial date that is to be considered is 19.8.2008 and not 29.10.2008 and

that the explanation offered by the Commission cannot be accepted, I am of

the view that the averments in the counter affidavit satisfactorily explains

the actions that had to be taken by them in regard to advising of candidates

when vacancies are reported. They have explained that time was taken up

to 29.10.2008 for completing the advice process, since it depends upon the

rotation that had to be followed. In that view of he matter, the argument

that 19.8.2008 cannot be the crucial date and the explanation offered by the

Commission cannot be accepted, does not appear to be correct. Learned

counsel for the petitioner relied upon the amended rule 15 of KS & SSR to

contend for the position that the dictum laid down in Nair Service Society’s

case ( 2003 (3) KLT 1126 (SC) cannot apply to the facts of this case.

9. In the above case, the legal position was considered with reference

to Rules 14 to 17 of KS & SSR. After considering the various aspects

including the definition of “ranked list” in Rule 2(g) of the Kerala Public

Service Commission Rules of Procedure, their Lordships held in para 19

thus:

WPC 30722/2008 8

“The above definition shows that there is only one ranked list.

Therefore, the supplementary list prepared by the KPSC to satisfy

the rules of reservation has, in fact, no statutory backing. For that

reason when the main list is exhausted or expired, supplementary

list cannot be allowed to operate. If the supplementary list alone is

allowed to operate it would amount to giving greater sanctity to it

and long life than the main list prepared in accordance with the

Rules. Secondly, after the expiry of exhaustion of the main list if

the supplementary list is operated it would violate the first proviso

to Rule 15(c) of the General Rules. The reason is that the NJD

vacancies in respect of OBC candidates cannot be filled up after the

expiry or exhaustion of the main list and only reserved candidates

can be advised from the supplementary list which would violate

50% rule as no OC category candidates could be advised.”

In the concurring judgment rendered by S.B. Sinha, J., it was held that

“preparation of only one supplementary list for filling up the vacancies by

some candidates not joining their posts, only from the reserved category of

candidates, therefore, would be illegal, as thereby the relevant provision

relating to the percentage of reservation contained in Rule 15 of the

statutory rule would stand infringed.”

10. Therefore, the question is whether the supplementary list survives

after the exhaustion of the main list. Even though learned counsel for the

petitioner contended that in view of the amendment of the rules brought out,

WPC 30722/2008 9

the said principle will not apply to the facts of this case, I am of the view

that the said argument cannot be accepted. The substantial question is

whether once the main list is exhausted, what will be the fate of the

supplementary list. As held by the Apex Court in the above decision, the

supplementary list will not have any life after the main list is exhausted. In

the light of the above legal position, the argument that the amended rules

will result in a different situation, cannot be accepted. In the decision of the

Division Bench of this court in Janardhanan’s case (2006 (2) KLT 607),

their Lordships have categorically held that “the reservation is in addition to

the rights of candidates belonging to the respective community for claiming

selection on the basis of merits. The number of posts reserved are not to be

affected by selection of persons belonging to said categories in merit

quota………….When there were no candidates in the merit list, naturally PSC

has to resort to fresh recruitment. When there is no candidate in the merit

list, it is not possible to put them to the pegion holes which were there

because of the non-joining of advised candidates.” Thus, there cannot be

any ambiguity in that regard. In that view of the matter, the stand of the

Public Service Commission that the four NJD vacancies in question

pertaining to SC turn received by them could be considered only along with

other vacancies from a fresh rank list to be finalised in respect of the post of

WPC 30722/2008 10

L.D. Clerk, cannot be said to be unsustainable.

In the above view of the matter, the relief sought for by the petitioner

cannot be granted. The writ petition fails and the same is dismissed. No

costs.

(T.R. Ramachandran Nair, Judge.)

kav/