High Court Kerala High Court

Benny Lalu.M.L. vs State Of Kerala on 15 October, 2008

Kerala High Court
Benny Lalu.M.L. vs State Of Kerala on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 282 of 2008()


1. BENNY LALU.M.L., MUNAMPEL JOSE COTTAGE,
                      ...  Petitioner
2. BIJU.U, JEEJA BHAVAN, NEENDAKARA P.O.,
3. ASOK KUMAR.P., SUMATHY SADANAM
4. DHWIJESH,S/O.SAMBAN
5. K.S.SE4LVARAJ, KULAKANDATHI;
6. ASHOKA KUMAR,S/O.K.VASUDEVAN
7. SUNIL V.R.AMBATTUKUNNEL
8. LAIJUMON, C.V., CHERUVALLIPPADY HOUSE

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE

3. KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :15/10/2008

 O R D E R

J.B. Koshy & K.P. Balachandran, JJ.

————————————–
W.A. Nos.282, 302 & 403/2008
and W.P.(C) No.29153 of 2007-U

—————————————
Dated this the 15th day of October, 2008

Judgment

Koshy,J.

In all these cases, writ petitioners were included in the

rank list published by the Public Service Commission for the post of

Sub Inspector of Police (General Executive Branch) (Trainee). The

rank list is produced as Ext.P1 in W.P.(C) No.18624 of 2007 which

was published on 19.8.2006. The above rank list is prepared after

due selection process conducted in pursuance of notification dated

16.12.2003 produced as Ext.P1 in W.P.(C) No.3040 of 2008. The

said rank list was valid for one year from the date of publication.

Since the post in question is one to which appointment is preceded

by a mandatory training course, the rank list has validity of one year

from the date of its finalisation or one month from the date of

commencement of training of the last batch selected from the list

within the said period of one year whichever is later in terms of first

proviso to rule 13 of the Kerala Public Service Commission Rules of

Procedure (for short ‘PSC Rules’). Thus, one year period of validity

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 2

in so far as the rank list is concerned should normally expire on

18.8.2007. But, the list will remain valid for a period of one month

from the commencement of the training of the last batch. According

to the petitioners, 16 candidates for which vacancies were notified

during the currency of rank list were advised on 21.8.2007 and

their training commenced on 1.1.2008. Selection process is over as

soon as they are included in the ranked list. Their vacancies were

reported much before 18.8.2007. Since their vacancies were

reported much before 18.8.2007, within one year period and their

training commenced from 1.1.2008, the list will expire only with

effect from 1.2.2008. 57 promotions were effected to the post of

Circle Inspector of Police from the post of Sub Inspector of Police by

notification dated 28.12.2007 as can be seen from the Kerala

Gazette dated 8.1.2008. Out of the said 57 promotees, 51 were

direct recruits. Therefore, it is contended that over and above the

anticipated vacancies, the said 51 vacancies of S.I. of Police also

occurred within the validity period of rank list. In fact, Government

has reported 49 anticipated vacancies also during the currency of

the rank list. But, PSC refused to advise candidates to those

reported vacancies as those vacancies will occur only in 2008. The

list of promotees and gazette notification containing the list of

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 3

promotees from the rank of Sub Inspector of Police to the post of

Circle Inspector of Police is produced as Annexure VIII in W.A.No.403

of 2008. Their promotions were regularised by Government Order

dated 24.4.2008 (Annexure A-IV in W.A.No.302 of 2008). Their

effective date of promotion mentioned in the Government Order

shows that 39 vacancies (for direct recruitment in open quota) in

the post of S.I. of Police have arisen even prior to 18.10.2007 and,

therefore, it is contended that 39 vacancies actually occurred prior

to 18.10.2007. If that be so, 49 anticipated vacancies reported by

the Government were to the actual vacancies that occurred during

the currency of the rank list.

2. The contention of the PSC is that even though 16

vacancies were reported prior to 25.6.2007, the 16 candidates from

the rank list were actually advised by the PSC only on 21.8.2007.

Since the normal period of one year expired on 18.8.2007,

commencement of their training period cannot be taken into

account for extension of the validity period of rank list for a further

period of one month. In this connection, we refer to rule 13 and its

first proviso of the Kerala Public Service Commission Rules of

Procedure which is as follows:

“13. The ranked lists published by the
Commission shall remain in force for a period of

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 4

one year from the date on which it was brought
into force provided that the said list will
continue to be in force till the publication of a
new list after the expiry of the minimum period
of one year or till the expiry of three years
whichever is earlier:

Provided that the above rule shall not
apply in respect of ranked lists of candidates for
admission to Training Course that leads to
automatic appointment to services or posts and
that in such cases the ranked list shall cease to
be in force after one year from the date of
finalisation of the ranked lists or after one
month from the date of commencement of the
course in respect of the last batch selected from
the list within a period of one year from the date
of finalisation of the ranked lists whichever is
later:”

The method of appointment for the post of Sub Inspector of Police is

contained in Government Order G.O.(P) No.196 of 1995 dated

26.7.1995. The said order (Special Rules) provides that 50% of the

vacancies in the post of Sub Inspector of Police (General Executive

Branch) (Trainee) is to be filled up by promotion from among

Assistant Sub Inspectors and 50% by direct recruitment. The

Special Rules provide for direct recruitment from three categories:

One is from open market and 80% out of the 50% set apart for

direct recruitment will have to be filled up by the candidates from

the open category. Category (2) consists of the ministerial staff of

Police, Vigilance Department, Finger Print Experts of the Finger Print

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 5

Bureau and 10% of 50% of the total cadre strength is available

thereunder. Category (3) comprises of graduate police constable,

head constables and officers of corresponding rank in the police

department and the remaining 10% of the 50% is available for the

said category. We are concerned only with the first category.

Therefore, 80% of the 50% available for direct recruitment has to be

filled up from open candidates in pursuance to Ext.P1 notification.

50% is to be calculated on the basis of cadre strength of Sub

Inspector of Police (General Executive Branch). There were disputes

regarding the cadre strength. According to the petitioners 50% of

the cadre strength of Sub Inspectors (General Executive Branch) is

783. The learned single Judge, after considering the contentions

filed, found that the number of vacancies available to be filled up by

direct recruitment is 695. It is stated in the counter affidavit filed by

the Government that the existing strength of Sub Inspector of Police

was 455. 245 vacancies were reported on various dates by the

Government. Thus, about five candidates were advised in excess of

the quota though there will be some non-joining vacancies.

3. The following vacancies were reported subsequent to

the publication of the rank list:


W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007                6

                       "75 vacancies     : 26.10.2006

                       155 vacancies     : 04.12.2006

                       7 vacancies       : 28.03.2007

                       8 vacancies       : 25.06.2007."

Thus, 245 actual vacancies were reported by the Government.

Government also reported 49 anticipated vacancies on 29.6.2007.

Thus, vacancies were reported because even though substantial

vacancies of Sub Inspector of Police will arise in early 2008, the

persons who are advised will have to be given training for six

months. Therefore, steps should necessarily be taken for

appointment by training and here the notification is not for the

actual vacancies of Sub Inspector of Police, but, Sub Inspector

trainees. So, to fill up those vacancies of Sub Inspectors who were

to be promoted in January, 2008, trainees have to be advised six

months before the actual occurrence of vacancies. That is why

government reported 49 anticipated vacancies, but, PSC did not

advice candidates to those vacancies stating that they are

anticipated vacancies. Apart from the above 49 vacancies reported

by the Government, 30 vacancies were reported provisionally on the

basis of the interim directions of this Court in W.P.(C) No.27903 of

2007 and another 30 vacancies were also reported on the basis of

the directions in W.A.No.2038 of 2007. Even though those 60

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 7

vacancies were reported during the currency of the list as directed

by the Court, those vacancies were subject to the final decision in

the writ petition. Even without a direction of the court, 49

anticipated vacancies reported by the Government were also not

advised. So, there are actual vacancies for appointment of Sub

Inspector (trainees) in the 50% quota reserved for Sub Inspectors

for direct recruitment during the currency of the rank list itself and

PSC is bound to make advice them. Rule 14 of the PSC Rules states

as follows:

“14. The Commission shall advise
candidates for all the vacancies reported and
pending before them and the vacancies which
may be reported to them for the period during
which the ranked lists are kept alive in the order
of priority, if any, and in the order of merit
subject to the rules of reservation and rotation,
wherever they are applicable:

Provided that the advice of candidates by
the Commission from the ranked lists kept alive
under the fifth proviso to Rule 13, shall be
confined to the vacancies that actually arose
during the normal period of validity of the
ranked lists under Rule 13 and certified to be as
such by the appointing authorities reporting
vacancies to the Public Service Commission.”

The condition is that PSC can advice only to the vacancies reported

during the currency of the list. The learned single Judge found that

the number of vacancies available to be appointed by direct

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 8

recruitment is 695. Excluding the 49 anticipated vacancies reported

by the Government, balance actual vacancies reported was 245.

According to the counter affidavit filed by the Government,

considering the existing strength of direct recruitment of 245 is

added, there will be excess hands than the quota fixed for direct

recruitment. But, if we take into account the promotions effected in

pursuance of the notification dated 28.12.2007, there will be further

51 vacancies. Out of the 57 promotees, 51 Sub Inspectors of

General Executive Branch from open quota were promoted. But,

going by the actual promotion orders from which details of their

promotion post are also ascertained, it can be seen that 39

vacancies of Sub Inspectors (General Executive Branch) in the open

quota arose prior to 18.10.2007 during the validity of the list. In any

event, Government themselves reported 49 anticipated vacancies.

Taking into account the fact that the Sub Inspectors selected and

ranked after advice has to undergo six months’ training, only after

six months they can be absorbed. Therefore, the training should

commence six months prior to the date of arising of substantial

vacancy and that was the employer’s need. We have seen that

notification inviting applications was published in 2003. Ranked list

was published only in August, 2006 after three years. Written test,

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 9

practical test, eligibility test (physical fitness test) etc. took a long

time for finalisation of the list. Without sufficient number of Sub

Inspectors, the police department cannot function properly and,

therefore, PSC ought to have advised 49 candidates more in the 49

anticipated vacancies reported by the Government during the

currency of the list even without an interference from the court.

The notification was for selection of Sub Inspector (Trainees) and

those who are selected have to undergo training for six months.

Then only they will be appointed in the post of Sub Inspectors.

Therefore, actual vacancies of Sub Inspector (Trainees) will arise six

months prior to the actual promotion of Sub Inspector to the post of

Circle Inspector of Police in January, 2008. Thus, for appointment

of trainees to the post arose during the currency of the rank list and

we are of the pinion that PSC went wrong in not advising candidates

for the 49 anticipated vacancies reported by the Government. But,

we have seen that due to promotion, there are 39 vacancies of Sub

Inspectors (General Executive Branch) direct recruitment in the

open quota arose even before 21.8.2007 before the expiry of the

rank list (within the one year period). Therefore, PSC is bound to

advise at least 39 candidates from the reported vacancies during

the currency of the rank list under the open quota.

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 10

4. Apart from the above, we are of the view that first

proviso to rule 13 clearly provides that the rank list will continue to

be in force till training of the last batch of selected candidates start.

Last batch of selected candidates during the currency of the list was

sent for training only on 1.1.2008. Once the rank list is prepared,

there is no further selection. The function of the PSC thereafter is

only to advice the candidates from the select list according to the

vacancies reported subject to rules of reservation. Written test,

practical test, interview and all required for the selection took place

earlier. So, the last batch selected for the actual vacancies reported

during the currency of the list within one year were sent for training

only on 1.1.2008. So, the list will expire only on 1.2.2008. Since

actual promotions of 59 Sub Inspectors of Police were effected

before the expiry of the list by Government notification dated

28.12.2007 and out of the promotees, 39 vacancies are direct

recruits of General Executive branch allotted to the open candidates

(80% of the 50% categories), we are of the opinion that PSC ought

to have advised at least 39 candidates more from the list, if not 49,

as anticipated by the Government. Since the vacancies were

already reported before the expiry of the list and the vacancies

actually occurred before the expiry of the list and considering the

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 11

fact that they have to be given further training for six months, we

are of the opinion that PSC shall advice 39 candidates more on the

open quota from the ranked list subject to the rules of reservation

etc. as per law within one month from today.

All the writ appeals and the writ petition are disposed of

accordingly.

J.B.Koshy
Judge

K.P. Balachandran
Judge
vaa

W.A. Nos. 282, 302 & 403/2008 and
W.P.(C) No.29153/2007 12

J.B. KOSHY
AND
K.P.Balachandran,JJ.

————————————-

W.A. Nos.282, 302 and
403/2008 and
W.P.(C) No.29153/2007-U

————————————-

Judgment

Date:15th October,2008