High Court Kerala High Court

Abdul Muneer.K.K vs State Of Kerala on 2 February, 2010

Kerala High Court
Abdul Muneer.K.K vs State Of Kerala on 2 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18832 of 2009(Y)


1. ABDUL MUNEER.K.K.,
                      ...  Petitioner
2. BEENA.P., KUNNIKKAL HOUSE,
3. NAJMA.M.P., UNNIRAM PARAMBIL HOUSE,
4. PRABEENA.M., PRABHA NIVAS,
5. SATHEERETNAM, VALIYAVEETIL HOUSE,
6. SHABNA.A., ATTUPURAM HOUSE, KATCHERY,
7. SREEREKHA.K., SRUTHI HOUSE,
8. RENJINI.M.K., MELICKANDY HOUSE,
9. SMITHA.E., MOOTHEDATH, PUNNASSERY,
10. NISHA.V.P., PADIKKAL, NANMINDA.P.O.,

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. DISTRICT OFFICER,

4. THE DEPUTY DIRECTOR OF EDUCATION,

5. RAJINI.P.K.,. D/O.DEVI,

                For Petitioner  :SRI.R.K.MURALEEDHARAN

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/02/2010

 O R D E R
        K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
               ----------------------------------------------
 W.P.(C) Nos.17700/07, 18832, 22282 & 35940 of 2009
               ----------------------------------------------
                    Dated 2nd February, 2010.

                           J U D G M E N T

Balakrishnan Nair, J.

W.P.(C) No.18832/2009

The petitioners are persons included in Ext.P2 rank list

published by the Kerala Public Service Commission (for short,

‘PSC’), for appointment to the post of Lower Primary School

Assistant(for short, ‘LPSA’), in Kozhikode District. The rank list

was brought into force, on 1.11.2006. Though, it was due to

expire on 30.10.2006, the PSC extended its validity upto

30.4.2010. The petitioners approached this Court, alleging that

all the existing vacancies available in the cadre of LPSAs are not

being reported by the appointing authority, to the PSC. Certain

vacancies have been filled up, by deploying protected teachers.

They also say that, if no teacher is available for inter-district

transfer, the said vacancies can be filled up by direct recruitment.

Finally, they would say, the uncompensated turns which were

pending satisfaction, in relation to the earlier rank list of

P.D.Teacher (Upper Primary School Assistants and Lower Primary

WP(C) NO.18832/09 & connected cases 2

School Assistants working in Government Primary Schools are

commonly called as P.D.Teachers), are sought to be compensated

from Ext.P2 list of LPSAs alone. According to the petitioners,

those turns should have been bifurcated and a portion alone

should have been compensated from the list of LPSAs. If there is

any difficulty in apportioning, those turns should have been

satisfied from Ext.P3 list of Upper Primary School Assistants (for

short, ‘UPSAs’), published by the PSC, on 18.12.2006. Raising

these contentions, the petitioners have preferred this Writ

Petition.

2. The Deputy Director of Education, has filed a

counter affidavit, stating that 65% of the vacancies, ascertained

with reference to the cadre strength alone are available for direct

recruitment. It is also submitted that 126 vacancies were already

reported to the PSC for advice, after the publication of Ext.P2 rank

list. Going by the cadre strength, now there is excess

representation for the PSC recruits. So, at present, there are no

vacancies available to be reported. The PSC submitted that

WP(C) NO.18832/09 & connected cases 3

bifurcation of uncompensated turns between two lists, is

impossible. For the post of UPSA, both B.Ed. Degree holders and

T.T.C. holders can apply. Number of vacancies are ordinarily less,

in the cadre of UPSAs. For the post of LPSA, only TTC holders can

apply, and vacancies are larger in number also. Having regard to

the above facts, the PSC decided to satisfy the uncompensated

turns from the list of LPSAs. As far as the list of UPSAs is

concerned, the PSC decided to start the rotation afresh. The PSC

has taken this decision, in good faith and having regard to the

relevant facts before it. Therefore, the same cannot be faulted

with, it is submitted.

3. All the points raised by the petitioners, except the

question of rotation, are covered against them, by the decision of

the Division Bench of this Court in W.P.(C) No.21147/2009.

Therefore, those contentions are rejected. The only point remains

to be considered is regarding the operation of the 100-point roster

and the satisfaction of the pending uncompensated turns, under

the heads-NCA (no candidate available), TPO (temporary pass

WP(C) NO.18832/09 & connected cases 4

over) and NJD (non-joining duty)vacancies. Having regard to the

relevant facts, the PSC has taken a decision. The persons in the

list of UPSAs would say that the decision is rightly taken, and the

persons in the list of LPSAs would say that the compensation

should have been from the list of UPSAs. So, the views of the

candidates are mainly dependent on their interest in the subject

matter. The PSC, which is a constitutional body, has no special

interest in this matter, in favour of or against one group or the

other. The reasons stated by them for taking a decision in this

matter, we have already mentioned above. We think, they are

relevant matters. Having regard to those relevant matters, a

decision has been taken by the PSC, in good faith. Therefore, we

find no reason to interfere with the same. But, the learned

counsel for the petitioners pointed out that, at least in the case of

Kozhikode District, more vacancies are available in the cadre of

UPSAs., than in the cadre of LPSAs. But, we think, the said fact is

not a sufficient ground to interfere with the decision of the PSC.

The PSC has to take into account, the availability of vacancies in

WP(C) NO.18832/09 & connected cases 5

all the districts in the State. Having regard to the past experience,

they took the view that in the cadre of UPSAs, there will be lesser

vacancies and more candidates. That view cannot be condemned

for the reason that the same appears to be not correct, in relation

to Kozhikode district. But, having regard to the facts of this case,

we direct the Deputy Director of Education, to report all the

vacancies available for direct recruitment, to the District PSC

office, on or before 15.4.2010. If the petitioners have a case that

any protected teacher has been deployed to Kozhikode District,

after 1.11.2006, they may bring it to the notice of the Deputy

Director of Education, as, such deployment will be against the

terms of G.O.(P) No.403/02/G.Edn. dated 4.12.2002. In that event,

the Deputy Director of Education shall look into the same and

take steps to remedy the action taken contrary to the terms of the

said Government Order. The learned counsel for the petitioners

further pointed out that the uncompensated turns, pending

satisfaction as on 2.2.2006 should also be filled up, by making

direct recruitment and not from the list published after the said

WP(C) NO.18832/09 & connected cases 6

date. We think, the said contention is plainly untenable. A

reading of the Note to Rule 15 Part II Kerala State and

Subordinate Service Rules would show that any NCA vacancies

arising after 2.2.2006 have to be filled up by special recruitment.

The NCA vacancies pending as on 2.2.2006 can be filled up from

the rank list published subsequently.

The Writ Petition is disposed of as above.

W.P.(C) Nos.17700/07, 35940 & 22282/09 :

These Writ Petitions are also disposed of in terms of

the judgment in W.P.(C) No.18832/09. The directions issued in

that judgment shall be treated as the directions to the Deputy

Directors of Education concerned in these cases.

K.BALAKRISHNAN NAIR, JUDGE.

P.N.RAVINDRAN, JUDGE.

tgs

K.BALAKRISHNAN NAIR &

P.N.RAVINDRAN, JJ.

———————————————-
W.P.(C) Nos.17700/07, 18832, 22282 & 35940 of 2009

———————————————-

J U D G M E N T

Dated 2nd February, 2010.