High Court Kerala High Court

A.T.Mahesan vs The State Of Kerala on 18 July, 2008

Kerala High Court
A.T.Mahesan vs The State Of Kerala on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7527 of 2005(U)


1. A.T.MAHESAN, LOWER DIVISION CLERK,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL, N.C.C. DIRECTORATE

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :18/07/2008

 O R D E R
                   K.BALAKRISHNAN NAIR, J
                         ==============
                   W.P.(C).No. 7527 OF 2005
                      ====================
              Dated this the 18th day of July, 2008.

                         J U D G M E N T

The petitioner is a member of a scheduled caste. He was

appointed as L.D. Clerk in the department of National Cadet

Corps on 13.6.1997. He completed his probation on 21.1.2000.

Since he was a member of the scheduled caste he was entitled to

be promoted temporarily as U.D. Clerk by virtue of the provisions

of Rule 13(A)(1)(a) of the KS&SSR and allowed to continue for

three years. If he does not pass the test within the three years,

he will be reverted under Rule 13A(2)(a). Though he was

entitled to the above benefit as a member of the scheduled caste,

it was not extended to him. So, he filed Exts.P1 and P2

representations. This Court by Ext.P3 judgment directed the

Government to consider those representations. The Government

issued Ext.p4 holding that the petitioner is entitled to be

promoted as U.D. Clerk temporarily in a vacancy that arose on or

after 21.1.2000. In obedience to that direction, the 2nd

respondent, appointing authority of the petitioner passed Ext.P5

W.P.(C).No. 7527 OF 2005 2

order promoting him as U.D. Clerk with effect from 21.1.2000

and also reverting him to the post of L.D. Clerk with effect from

21.1.2003. He has been granted all consequential monetory

benefits also. This writ petition is filed challenging Ext.P5 order

of the 2nd respondent.

2. According to the petitioner, he should have been

promoted prospectively from the date of Ext.P1 for a period of

three years and allowed him, during that three year period, to

clear the Account Test (Lower) which is the obligatory test, which

he should have cleared for promotion to the post of U.D. Clerk.

The relevant portion of the Rule 13 A reads thus:

“13A. Special and Departmental Tests-Temporary
exemption for promotion-[1] Notwithstanding anything
contained in rule 13-

(a) Where a pass in a special or departmental test is
prescribed by the Special Rules of a service for any
category, grade or post therein or in any class thereof, a
member of a service belonging to any of the Scheduled
Castes or Scheduled Tribes who has not passed the said
test but is otherwise qualified and suitable for appointment
to such class, category, grade or post may be appointed
thereto temporarily.

(b) Where a pass in a special or departmental test is
newly prescribed by the Special Rules of a service for any
category, grade or post therein or in any class thereof, a

W.P.(C).No. 7527 OF 2005 3

member of a service who has not passed the said test but
is otherwise qualified and suitable for appointment to such
class, category, grade or post may, within two years of the
introduction of the test, be appointed thereto temporarily.

[2]. If a member of a service appointed under clause (a)
of sub-rule (1) does not pass the test within three years
from the date of such appointment or when the said test
also involves practical training, within three years after the
first chance to undergo such training after such
appointment, or if a member of service appointed under
clause (b) of sub-rule (1) does not pass the test within two
years from the date of introduction of the said test or if
the said test also involves practical training, within two
years after the first chance to undergo such training after
the introduction of the said test, he shall be reverted to
the class, category, grade or post from which he was
appointed and shall not again be eligible for appointment
under clause (a) or (b) as the case may be, of sub-rule
(1).

Provided that the period of temporary exemption
allowed under clause (b) of sub-rule (1) shall be extended
by three years in the case of a person belonging to any of
the Scheduled Castes or Scheduled Tribes.

3. Going by the above Rule, the petitioner is entitled to

get exemption only for a period of three years. The petitioner

was entitled for promotion from the date he became eligible to

be considered for promotion, that is, from the date he completed

probation. The said benefit has been granted to him. Since he

did not clear the test within the three year period, he was rightly

reverted under Ext.P5. Account test (Lower) is a test conducted

W.P.(C).No. 7527 OF 2005 4

by PSC from time to time. The petitioner joined service in 1997,

and he was reverted under Ext.P5 only in 2003. Within the said

time limit, the petitioner failed to clear the test. For that he

must blame himself. Since he could not clear the test even

within the extended time, I find no reason to grant him further

time, accordingly the writ petition fails and the same is

dismissed.

K.BALAKRISHNAN NAIR, JUDGE

bkn/-