High Court Kerala High Court

R. Suresh Kumar vs State Of Kerala on 30 January, 2007

Kerala High Court
R. Suresh Kumar vs State Of Kerala on 30 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33487 of 2005(J)


1. R. SURESH KUMAR, RESEARCH ASSISTANT,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF FISHERIES,

3. THE DEPARTMENTAL PROMOTION COMMITTEE

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.K.DENESAN

 Dated :30/01/2007

 O R D E R
                         K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                  W.P.(C) No.33487 OF 2005 J

                 = = = = = = = = = = = = = = =



               Dated this the 30th January, 2007



                          J U D G M E N T

The petitioner commenced service as Research

Assistant, on the advice of the Kerala Public Service

Commission, on 23-1-1999. In the provisional seniority

list of Research Assistant he was assigned rank No. 53.

When the seniority list was finalised on 10-5-2002, his

rank was refixed as 49.

2. As per the Kerala Fisheries Service Rules

issued in G.O.(MS) No. 594/62/PD dated 3-11-1962,

Inspector of Fisheries, Fish Cultural Officers,

Technical Assistants, Fish Farm Managers and Research

Assistants in the Kerala Fisheries Subordinate Service

are the feeder categories for recruitment by transfer

to the post of Superintendent Fishermen Training Centre

(FTC, for short). There shall be a ratio of 2:1 for

recruitment by transfer between the categories of

Inspector of Fisheries/Fish Cultural Officers/Technical

Assistants/Fish Farm Managers and the category of

Research Assistant.

WPC No. 33487/2005 -2-

3. The petitioner is qualified for the post of

Superintendent, F.T.C by acquiring the requisite test

qualification and the Staff Training Course (STC), as

also satisfactory completion of probation in the

category of Research Assistant.

4. Select list of officers eligible for

appointment to the post of Superintendent, F.T.C. for

the year 2001 was prepared by the Departmental

Promotion Committee (Lower) for the Fisheries

Department in its meeting held on 4-8-2001. Out of the

21 officers whose cases were placed for the

consideration of the D.P.C., 11 officers were excluded

from the purview of consideration. Therefore in the

select list published in the Gazette dated 15-9-2001,

10 officers alone were included for appointment to the

post of Superintendent, F.T.C. As per the Special

Rules for the Kerala Fisheries Service, the cadre

strength in the post of Superintendent, F.T.C. shall be

maintained in the ratio of 2:1 between Inspector of

Fisheries/Technical Assistants/Fish Cultural

Officers/Fish Farm Managers and Research Assistants.

Since 11 officers were excluded from the select list as

WPC No. 33487/2005 -3-

prepared by the D.P.C., there was practical difficulty

in maintaining the ratio prescribed by the Special

Rules while filling up the then existing vacancies of

Superintendent, F.T.C. Hence, it was decided to

revise the select list before filling the vacancies.

Hence, an ad hoc meeting of the D.P.C. was held on 6-7-

2002. The revised select list for the post of

Superintendent, F.T.C. for the year 2001 prepared in

the ad hoc meeting held on 6-7-2002 is as follows:

"1. Sri. S. Jayachandran                     RA category



2. Sri. K.K. Satheeshkumar                   RA category



3. Sri. Dinesan Cheruvat                     RA category



4. Smt. R. Sandhya                           RA category



5. Sri. O. Vasu.                             IF/TA category



6. Sri. Subash Chandra Mohan                 IF/TA category



7. Smt. M. Laila Beevi                       RA category



8. Smt. D. Anithakumari                      IF/TA category



9. Sri. P. Amalakumar                        IF/TA category



10.Sri. S. Sreekumar                         RA category



11.Sri. N.K. Venu                            IF/TA category



12.Sri. M.J. Kurian                          IF/TA category



13.Dr. K.K. Sutharam                         RA category


WPC No. 33487/2005                 -4-


14.Sri. Abdul Majeed                            IF/RA category



15. Sri. S. Gurudas                             IF/TA category



16. Smt. R. Sheela                              RA category."



5. The contentions of the petitioner may be

summarised as follows: Dr. K.K. Sutharam (Sl. No. 13)

shown above is admittedly junior to the petitioner.

Hence, the petitioner is eligible to be included in

Ext. P2 in the place assigned to Dr. K.K. Sutharam. It

is admitted that the omission to include the name of

the petitioner in Ext. P2 happened since the ‘Notes’

for revising the select list was processed before

issuing the final seniority list of Research Assistant.

Overlooking the right of the petitioner to get

promotion to the post of Superintendent, F.T.C. in

preference to Dr. K.K. Sutharam, Ext. P4 order dated 4-

3-2003 was issued promoting almost all those who were

included in Ext. P2 revised list. Sl. No. 7 M. Laila

Beevi, Sl. No. 10 S. Sreekumar, Sl. No. 13 K.K.

Sutharam and Sl. No. 16 R. Sheela, who are included in

the revised select list for the post of Superintendent,

F.T.C. have been included as Sl. Nos. 1 to 4

respectively in the revised select list for the post of

WPC No. 33487/2005 -5-

Research Assistant/Marine Survey Officer/Fresh Water

Biologist vide Ext. P2. The manner in which the

aforesaid persons have been promoted is discernible

from the following portion extracted from Ext. P4:

“Smt. M. Laila Beevi, the next person in

the select list had already been promoted as

Fresh Water Biologist from the select list of

Research Officer/Marine Survey Officer/Fresh

Water Biologist for the year 2001 as per this

office proceedings order No. A2/15990/01 dt.

1-10-01.

Sri. S. Sreekumar, Dr. K.K. Sutharam and

Smt. R. Sheela who were included in the

revised select list of Fishermen Training

Centre Superintendent have already been

promoted as Research Officer from the select

list of Research Officer/Marine Survey

Officer/Fresh Water Biologist for the year

2001 vide this office proceedings order No.

A2/15990/01 dt. 2-11-02, 6-1-2002 and 4-3-

2003 respectively. Hence Smt. M. Laila

Beevi, Sri. S. Sreekumar, Dr. K.K. Sutharam

and Smt. R. Sheela who were included in the

select list of Superintendent Fishermen

Training Centre from Research Assistant

category need not be posted as Superintendent

Fishermen Training Centre.

The next person in the select list Smt.

D. Anithakumari, Technical Assistant

Fishermen Station Vizhinjam is promoted to

the cadre of Superintendent Fishermen

Training Centre and posted as Extension

Officer (Fisheries), Office of the Deputy

Director of Fisheries (Zonal)

Thiruvananthapuram in the existing vacancy.”

6. The question for consideration is as to how

WPC No. 33487/2005 -6-

the omission to include the petitioner in Ext. P2

shall be supplied and as to how and to what extent

benefits shall be given to him as a measure of

restoration of the rights lost to him by such omission.

In order to work out the rights and benefits due to the

petitioner consequent to his inclusion in the revised

select list, it is necessary to refer to the occurrence

of vacancies in the post of Superintendent, F.T.C. and

the equivalent post of Research Officer.

7. Sl. Nos. 1 to 4, 7, 10, 13 and 16 in Ext. P2

revised list are from the feeder category of Research

Assistants. Others are from other feeder categories.

The select list is prepared applying the ratio of 2:1.

Sl. Nos. 7, 10, 13 and 16 are included in the select

list of Research Officer also. Relevant portion from

Ext. P4 quoted above shows that they were promoted as

Research Officers without being promoted as

Superintendent, F.T.C. The above two posts are in the

same rank and carry the same scale of pay. Hence, Sl.

Nos. 7, 10, 13 and 16 need not be promoted as

Superintendent, F.T.C. for appointment by transfer as

Research Officers. Sl. Nos. 13 and 16 are admittedly

WPC No. 33487/2005 -7-

juniors to the petitioner in the feeder category of

Research Assistant. Hence, they ought not to have been

included in the select list without including the

petitioner in that list and without assigning him a

higher rank, had the omission been noticed at the

appropriate time. It is indisputable that had the

petitioner been included as Sl. No. 13 in Ext. P2, he

would have been promoted as Superintendent, F.T.C. by

Ext. P4 order dated 4-3-2003. Since Sl. Nos. 7 and 10

in Ext. P2 were already promoted as Research Officers,

the petitioner would have been promoted instead of Sl.

No. 8 in Ext. P2, by virtue of his rank (Sl. No. 13) in

Ext. P2. However, the 2nd respondent-Director issued

orders accommodating Smt. D. Anithakumari (Sl. No. 8 in

Ext. P2) in the post that remained vacant consequent on

the promotion of Smt. M. Laila Beevi (Sl. No. 7 in Ext.

P2) as Research Officer. It is contended by counsel

for the petitioner that the above action of the 2nd

respondent is illegal and irregular because Sl. No. 7

in Ext. P2 is the slot meant for promoting a Research

Assistant so as to maintain the ratio of 2:1 between

the category of Inspectors and the category of Research

WPC No. 33487/2005 -8-

Assistants. As already noticed, Smt. Anithakumari (Sl.

No. 8) was given promotion as Superintendent, F.T.C. as

per Ext. P4.

8. The petitioner filed representations against

the supersession. When no action was taken he

approached this Court. As a result of the action taken

by the petitioner and the directions he obtained from

this Court, a review meeting of the D.P.C. was held on

13-7-2005 including the name of the petitioner against

Sl. No. 13 in the same list for the post of

Superintendent, F.T.C. for the year 2001. Ext. P8 is

the notification issued by the Government approving the

above select list. However, the grievance of the

petitioner for appropriate promotion to the post of

Superintendent, F.T.C. and the next higher post of

Asst. Director of Fisheries from the due dates has not

been redressed. He has therefore approached this Court

with the above writ petition for a declaration that

Ext. P4 to the extent his right for promotion was

illegally overlooked, Ext. P9 to the extent his name

was omitted to be included in the select list for the

post of Asst. Director of Fisheries for the year 2005

WPC No. 33487/2005 -9-

and Ext. P11 to the extent he is denied promotion to

the post of Asst. Director of Fisheries, are

unsustainable and liable to be set aside. Other

attendant benefits also have been prayed for.

9. The main contention taken in the counter

affidavit filed on behalf of the 1st respondent is that

none of the juniors of the petitioner in the category

of Research Assistant was promoted as Superintendent,

F.T.C. and as Asst. Director of Fisheries. It is,

however, admitted that the petitioner is liable to be

included as Sl. No. 13 in the select list for the post

of Superintendent, F.T.C. for the year 2001 and that

that right of the petitioner stands already restored in

the review meeting held by the D.P.C. on 13-7-2005.

According to the respondents, only those officers who

are placed in the select list upto Sl. No. 8 were

promoted as Superintendent, F.T.C. and that being the

position the petitioner’s contention is liable to be

repelled.

10. The petitioner has filed a reply affidavit

reiterating the stand taken in the writ petition.

11. Having heard counsel for the petitioner and

WPC No. 33487/2005 -10-

the Govt. Pleader for the respondents, I am of the

opinion that the petitioner is entitled to get

restoration of the rights he had lost as a result of

the error committed by the department in not including

his name in Ext. P2 select list. In the light of the

indisputable fact that, but for that mistake or

omission, the petitioner would have found his name in

Ext. P2 against Sl. No. 13, he is entitled to say that

whatever rights and benefits he could have enjoyed by

virtue of that rank position in Ext. P2 shall be worked

out and granted by the respondents. The fact that Dr.

Sutharam happened to be included in Ext. P2 select list

as Sl. No. 13 by sheer mistake on the part of the

department and that Dr. Sutharam found a place in the

revised select list for the post of Research Officers

also and he got appointment by transfer to that post,

cannot be taken advantage of by the respondents to deny

the right of the petitioner on the ground that

promotion to the post of Superintendent, F.T.C. was

granted only upto Sl. No. 8 in that list. It cannot be

disputed that the turn of Research Assistants reached

upto Sl. No. 13 and if the petitioner was holding rank

WPC No. 33487/2005 -11-

No. 13 instead of Dr. Sutharam, he would have got

promotion to the post of Superintendent, F.T.C. since

he had no other avenue for promotion unlike Dr.

Sutharam. It is also a fact which cannot be denied

that had the petitioner been promoted as

Superintendent, F.T.C. by virtue of his rank against

Sl. No. 13, he would definitely have been promoted as

per Ext. P4 proceedings. If that is so, the fact that

the post of Superintendent, F.T.C. was declared

supernumerary on a subsequent date cannot affect his

right to be promoted as per Ext. P4 and that he would

have continued as a supernumerary hand and could have

worked out his rights by virtue of such appointment to

the post of Superintendent, F.T.C. to the next higher

post of Asst. Director. It follows that Ext. P4 order

is illegal to the extent it has denied promotion to the

petitioner to the post of Superintendent, F.T.C. There

shall be a declaration that the petitioner is entitled

to be promoted to the post of Superintendent, F.T.C.

with retrospective effect from 4-3-2003, ie. the date

from which Sl. No 8 in Ext. P2 select list was promoted

to the post of Superintendent, F.T.C. The 2nd

WPC No. 33487/2005 -12-

respondent is directed to issue appropriate orders

promoting the petitioner as Superintendent, F.T.C. with

effect from 4-3-2003.

12. Ext. P9 has been drawn up without taking into

account the fact that the petitioner is entitled to be

treated as a member of the category of Superintendents,

F.T.C. Therefore, the D.P.C. shall hold an ad hoc

meeting to consider the case of the petitioner for

transfer appointment to the post of Asst. Director of

Fisheries for the year 2005. If the petitioner is

found eligible to be included in Ext. P9, he shall be

promoted as Asst. Director of Fisheries, with effect

from the date of those already promoted as per Ext.

P11, ie. 12-8-2005. Ordered accordingly.

13. Orders promoting the petitioner as

Superintendent, F.T.C. with effect from 4-3-2003 with

such benefits as are applicable to him according to

law, within six weeks from the date of receipt of a

copy of the judgment. Ad hoc meeting of the D.P.C. for

considering the case of the petitioner for transfer

appointment to the post of Asst. Director of Fisheries

shall be convened within two months thereafter. The

WPC No. 33487/2005 -13-

entire exercise shall be completed within five months

from the date of receipt of a copy of the judgment.

The writ petition is allowed as above.

K.K. DENESAN

JUDGE

jan/