High Court Kerala High Court

Sankar Moni.K. vs State Of Kerala on 24 June, 2008

Kerala High Court
Sankar Moni.K. vs State Of Kerala on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1188 of 2008()


1. SANKAR MONI.K., S/O.KRISHNA MONI,
                      ...  Petitioner
2. M.P.REKHA,

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.BECHU KURIAN THOMAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :24/06/2008

 O R D E R
                J.B. KOSHY & P.N. RAVINDRAN, JJ.
          ----------------------------------------------------
                       W.A.NO.1188 OF 2008
           ----------------------------------------------------
             Dated this the 24th day of June, 2008.

                               JUDGMENT

Koshy, J:

The appellants were included in the ranked list published by

the P.S.C for the post of Junior Health Inspector Grade-II in

Trivandrum and Malappuram districts. The method of appointment

for the post of Junior Health Inspector Grade-II is as follows:

1. “By promotion/transfer of technically
qualified hands in the Health Services
Department.

2. In the absence of technically qualified
hands for appointment by promotion/transfer by
direct recruitment”.

Note: In the absence of candidates with
technical qualification for appointment of by i & ii
via. Promotion/transfer and direct recruitment,
Department hands with the general educational
qualification will be considered subject to the
condition that they should undergo Multipurpose
Workers Training before appointment”.

2. The above Rule would show that direct recruitment can be

made only if technically qualified in service hands are not available.


The Government has full power to fix           qualification, method of

W.A.NO.1188/08                                                         .
                                   2

appointment and     promotion.  Junior   Health Inspector Gr-II is    a

promotion post but, only if     technically qualified hands    are not

available, direct recruitment is permitted.     The contention that the

method of appointment denies direct recruits from being appointed

and the rule is in violation of the principles of Article 16 of the

Constitution of India cannot be accepted. Merely because

Government allowed direct recruitment in case of non-availability

of technical hands in service, a fixed ratio cannot be reserved for

direct recruitments. The decision of the Hon’ble Supreme Court in

Govind Dattatray v. Ch. Controller of Imports and Exports (AIR

1967 SC 839) has no application in this case. It is true that if the

Government has fixed a ratio regarding direct recruitment and

promotion, that ratio should be strictly complied with. As per the

special rules it is only if technically qualified hands in the Health

Service Department are not available that direct recruitment can be

made. The above rule is not in violation of any of the statutory

provisions warranting interference by this Court.

We see no ground to interfere with the judgment of the learned

Single Judge. The writ appeal fails and it is dismissed.

J.B. KOSHY, JUDGE.

P.N. RAVINDRAN, JUDGE.

W.A.NO.1188/08         .
                  3