High Court Madras High Court

Dr.N.V.R.Kapali vs University Of Madras on 23 February, 2004

Madras High Court
Dr.N.V.R.Kapali vs University Of Madras on 23 February, 2004
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 23/02/2004

CORAM

THE HONOURABLE MR.JUSTICE P.D.DINAKARAN

Writ Petition No.35286 of 2002


Dr.N.V.R.Kapali,
102, Venkatachala Mudali Street,
Mylapore,
Chennai-600004.                                         .. Petitioner

-Vs-

1. University of Madras,
   rep. by its Registrar,
   Chepauk, Chennai-600005.

2. Dr.Naseem Akthar,
   No.13, 5th Street,
   Sakthi Nagar,
   Chennai-600094.

3. The University Grants Commission,
   rep. by its Secretary,
   Bahadur Shah Jaffar Marg,
   New Delhi.                                                   .. Respondents


        PRAYER:  Petition under Article 226 of the Constitution of  India  for
issue of a writ of Certiorarified Mandamus as stated therein.

For Petitioner :       Mr.Mohan Parasaran, Sr.Counsel
                        for M/s.Sathish Parasaran

For Respondents:       Mr.N.Rajan - R1
                        Mr.P.Jyothimani - R2
                        Mr.S.Udhayakumar - R3


:O R D E R

The admitted facts are as follows:

The petitioner was appointed as Project Officer in Population
Education Resource Centre (for short ‘PERC’), in the Department of Adult and
Continuing Education, University of Madras, with effect from 10.4.1987, one of
the 20 point programme sought to be implemented by the third
respondent-Commission through the first respondent-University and thereafter,
was appointed as Assistant Director in the PERC itself with effect from
5.8.1989, while the second respondent was appointed as Project Officer in the
Department of Adult and Continuing Education, an extension programme under UGC
16th point of the 20 point programme with effect from 14.8.1989, sought to be
implemented again by the third respondent-Commission through the first
respondentUniversity. Both the programmes viz., Population Education Resource
Centre as well as Adult and Continuing Education and extension programme come
under the scheme called “Eradication of Illiteracy” and “Population Continuing
Education” under the same department called “Adult and Continuing Education”.

1.2. The workload and the entire activities of the Adult and
Continuing Education and extension programme, which were initially under the
third respondent-Commission, were transferred to the first
respondent-University directly with effect from 1.4.1990 along with those
incumbents and accordingly, the second respondent got absorbed under the first
respondent-University with effect from 1.4.1990 as Project Officer of the
Adult and Continuing Education directly under the first respondent-University.

1.3. However, the workload and the entire activities of the
Population Education and Resource Centre were transferred from the third
respondent-Commission to the first respondent-University with effect from
1.4.1997 along with those incumbents and as a result, the writ petitioner was
absorbed as an employee of the first respondent-University directly with
effect from 1.4.1997, of course in his capacity as Assistant Director of the
PERC.

1.4. Consequently, the petitioner, who was initially appointed as
Project Officer in PERC on 10.4.1987 and then appointed as Assistant Director
in PERC on 5.8.1989, was absorbed as an employee of the first
respondent-University only with effect from 1.4.1997, while the second
respondent, who was appointed as Project Officer in Adult and Continuing
Education and Extension Programme on 14.8.1989, was absorbed as the direct
employee of the first respondent-University much earlier, viz., 1.4.1990 when
compared to that of the writ petitioner.

1.5. While the undisputed fact remains that the post of Assistant
Director is higher rank carrying higher scale of pay equivalent to that of a
Reader and the post of Project Officer is lower rank carrying lower scale of
pay equivalent to that of a Lecturer in the University, the first
respondent-University by proceedings dated 2.9.2002 based on the resolution of
the Senate dated 7.8.2002, fixed the seniority of the petitioner below the
second respondent in the department of Adult and Continuing Education as
follows:

                1.Dr.Naseem Akthar      - 1/4/90 (Project Officer)
        (second respondent)

                2.Dr.N.V.R.Kapali - 1/4/97 (Assistant Director)
                (writ petitioner)

1.6. Aggrieved by the same, the petitioner seeks a writ of
Certiorarified Mandamus to call for the records of the first respondent
comprised in the decision dated 7.8.2002 of the Syndicate of the first
respondent-University as communicated in proceedings No.D-1(B)/TE/2002/26 17
dated 2.9.2002, quash the same and consequently to direct the first respondent
to fix the date of absorption of the petitioner as 5.8.1 989 which is the date
of his joining and to reckon his station seniority from the said date.

2. Mr.Mohan Parasaran, learned Senior Counsel appearing for the
petitioner, challenges the impugned proceedings of the first
respondentUniversity dated 2.9.2002 fixing the seniority of the petitioner and
the second respondent on the ground that the same is arbitrary, discriminatory
and violative of Article 14 and 19(1)(g) of the Constitution of India, as
unequals are treated as equals.

3. Per contra, Mr.N.Rajan, learned counsel appearing for the first
respondent-University, submits that the seniority could be reckoned from the
date of absorption, but cannot be from the date of recruitment under the other
employer, viz., the third respondent-Commission herein and therefore, there is
neither arbitrary nor unreasonable exercise of the power by the first
respondent-University nor discrimination or violation of Article 14 and
19(1)(g) of the Constitution of India.

4. Mr. P. Jyothimani, learned counsel appearing for the second
respondent, besides adopting the counter argument made by the first
respondent-University, further submits that the second respondent having been
absorbed much earlier by the first respondent-University as the University
employee as early as 1.4.1990, she is entitled to claim seniority over the
petitioner, who got absorbed and became the employee of the first
respondent-University only from 1.4.1997 and therefore, there is neither
arbitrary nor unreasonable exercise of power in the impugned proceedings dated
2.9.2002 nor any discrimination or violation of Articles 14 and 19(1)(g) of
the Constitution of India.

5. Mr.S.Udhayakumar, learned counsel appearing for the third
respondent Commission submits that both Population Education Resource Centre
and Adult, Continuing Education & Extension programme come under the same
department viz., Adult and Continuing Education Department under the third
respondent-Commission and both the petitioner and the second respondent even
though were absorbed at different points of time under different schemes, they
were appointed in the same department viz., Adult and Continuing Education in
the first respondentUniversity, their previous service in the respective
scheme or programme has to be given weightage in fixing the seniority.

6. I have given a careful consideration to the submissions of all the
parties.

7.1. The fact that the Population Education Resource Centre as well
as the Adult and Continuing Education and Extension programme coming under the
same department, viz., Adult and Continuing Education Department, in order to
achieve the object of eradicating illiteracy either under the third
respondent-Commission or under the first respondent-University, is not
disputed.

7.2. Similarly the fact that though the petitioner was originally
appointed as Project Officer in PERC on 10.4.1987 and thereafter, appointed as
Assistant Director on 5.8.1989, whereas the second respondent was appointed as
the Project Officer in Adult, Continuing Education & Extension programme only
from 14.8.1989 and the post of Assistant Director is higher than the Project
Officer carrying higher scale of pay is also not in dispute.

7.3. But, the controversy with regard to the date of absorption arose
only when the activities of the Adult, Continuing Education and Extension
programme, which was initially functioning under the third
respondent-Commission, got merged with the first respondent-University in the
department of Adult and Continuing Education much earlier i.e. on 1.4.1990
whereas that of the Population Education Resource Centre got transferred and
merged with the first respondent-University under the department of Adult and
Continuing Education only on 1.4.1997.

7.4. The service rendered in work charge establishment cannot be
taken into account for seniority in regular establishment and the seniority
has to be determined only on the basis of the date of absorption in regular
establishment, as held by the Apex Court in State of Maharashtra v.
Purshottam,
reported in (1996) 9 SCC 266.

7.5. Even though both the petitioner and the second respondent worked
under two different schemes of the third respondent-Commission, but under the
same department viz., Adult and Continuing Education, the second respondent
got absorbed under the first respondent much earlier viz., 1.4.1990, while the
petitioner got absorbed as an employee of the first respondent-University at
later point of time namely 1.4.19 97. Of course, it is too difficult to deem
that the PERC got transferred and merged along with the incumbents much
earlier than 1.4.199 7, as it was continued to be under the third
respondent-Commission till then. But, the service rendered by the petitioner
in PERC under the third respondent-Commission cannot be ignored totally, which
necessitated this Court to take note of the fact that the period of service
rendered by the petitioner in his capacity as Assistant Director in the parent
department viz., Adult and Continuing Education under the third
respondent-Commission, is to be taken into account when the PERC got
transferred and merged with the first respondent-University, particularly the
posts held by the petitioner and the second respondent are distinguished in
nature, rank as well as scale of pay.

7.6. In that view of the matter, I am of the considered opinion that
the question of fixing inter se seniority between the incumbents holding the
post of Assistant Director and that of the Project Officer does not arise,
which relevant criteria went unnoticed by the first respondent-University, has
now created anomaly in the impugned proceedings dated 2.9.2002. When the
petitioner and the second respondent obviously represent two different
categories, the question of treating both of them similarly does not arise, as
it amounts to treating unequals as equals, reflecting discrimination,
arbitrariness, and unreasonableness, attracting Article 14 of the Constitution
of India. The first respondent-University is, therefore, obliged to strike a
balance between interests of the petitioner, who was holding the post of
Assistant Director in the PERC and the second respondent, who was holding the
post of Project Officer while roping them in the same department of the first
respondent-University. Since this aspect was not taken into consideration by
the Senate in the resolution dated 7.8.2002, I am inclined to interfere with
the impugned proceedings dated 2.9.2 002, quashing the same and remitting the
matter to the Senate to take appropriate decision in accordance with the first
respondentUniversity Regulations.

The writ petition is allowed with the above direction. No costs.


Index :  Yes
Internet        :  Yes

ATR



To:


1.  The Registrar,
University of Madras,
Chepauk, Chennai-600005.

2.  The Secretary,
University Grants Commission,
Bahadur Shah Jaffar Marg,
New Delhi.