High Court Karnataka High Court

State Of Karnataka vs Smt Shashikala S on 27 September, 2010

Karnataka High Court
State Of Karnataka vs Smt Shashikala S on 27 September, 2010
Author: J.S.Khehar(Cj) And A.S.Bopanna
IN THE HIGH COURT OF KARNATAKA AT BANGALORE

DATED THIS THE 27'?" DAY OF SEPTEMBER 2Q10

PRESENT

THE HONBLE MR.J.S.KHEHAR, CHIEF__J§l;il$§fi"i'(§£'§A  ~

AND  

THE HONBLE MR.JUsr1cE ;45§.S'.lB()~}?'i?Xi'\:Ellv\[{l 

WRIT APMEAL Nd.l3 y1a55/2'0 1uo{s%-Rnségy"  

BETWEEN:

1.

State of Karnataka ' 'E _l   ;
Department of Health,"  '

And Family. V     
Anand         
Bangalore   _  _  V '
Rep. by its':.Secretaryf'-E_' .. 

Dirvectorate.'of.,_   E'  -- .
Health' and _EafI1i.ly   T y it 
Welfare Departrheflt   '
Rep. by "its 'DirC_ctor " "
Agnand Rad Circle

Bangalore 560 .

  3;: petcvial lffionirnittee of Selection
' _ "Arid"Chief~Administrative Officer

' .DireC:.t0rafte of Health and Family Welfare

"'ep.*«l;>y'its Member Secretary.

Government Medical College and
_ V __Research Institute
 Mysore
F Rep. by its Director and Dean.

.....Appellants

(By Sn' V.S.Hegde, AGA)



AND:

1. Srnt.Shashika1a S.

Wife of Subramanya C

Aged about 33 years

No.1027, 14"' Cross

2116 Main, Hebbal

Mysore.

2. Para Medical Board 

'Lakshmi Compiex'. Isl Floor 

No.5, New 1\io.40/20A » _

Opposite Vani Vilas Hospitflalp

Fort, Bangalore 560 002   _  A * 
Rep. by its Chajnnan.    ...'Rcsp.onder1ts

This Writ Appea1"i_s "filed-"'~under--V--~ Sec.4 of the
Karnataka High"Cou1ft"Actw.'prayirz_g to set aside the order
passed in the Vifrit' Pet_itio1i"No'.41'*1'4/.2008 (S~RES] dated
28.8.2009.   " '.    i

'1,'his_ "'Writ::,_ .,Appe._al "earning on for further
ConsicIeratio'nj_this, day',~.._CHIEF JUSTICE delivered the
fo1ioMfig'-r4 .    S t

  "JfipGMENT

 , A' J 'C*.J....(0ral)

'   ivappeliants issued an advertisement dated

 

I3.1'f1.2VOt°i5'j_ Vfinviting applications for appointment,

 againstiathe post of Junior Laboratory Technician.

'A "XfRe'sp.ondent~1 Shashikala S. responded to the aforesaid

'  advertisement, weil before the last date of submission of

if the application forms. It is not a matter of dispute, that



""*'zy'*'~';?3,."...,..3""'tiQ"

,u--u-

during the process of selection, Respondent No.1

secured more marks than the cut-off percentage. In this

behalf, it would be pertinent to mention, that the’ct1t§off

percentage of marks for Category–IIA _

61.059520/6, whereas, Respondent

66.5%. It is also apparent froni

case, that even though. 532’pVosts”0f

Technician had to be filled__uVp.,:t3e.roug.ht– process of
selection conducted the only 529 posts

came to be filled’ up,-I-t-is1jtheifefei3e oibfiious that three
posts remairiled

if j appointment, consequent
upon .haV:i.ng.,” more than the cut–off

per(j:;en’tage of respondent No.1 approached this

i’:’ce_:1xm jfiiing Writ Petition No.41l4/O8. During the

“‘coarse'”ef’_~p;-eieeedings of the aforesaid writ petition, the

stalficev’—V:ad’o’pted by the appellant herein was, that

rcspondlent no.1 Smtshashikala S. was ineligible for

-l ‘consideration, and as such, could not be offered

“appointment against the post of Junior Laboratory

Technician. Despite the aforesaid stance adopted by the

:r ya

schedule

appellants herein, Writ Petition No.<fil»li4/08 was
allowed by the learned Single Judge of this Court on

28.8.2009.

3. Through the instant Writ Appeal,

have assailed the order passed_on._28.8.;2C0i§; iifherebyllll

Writ Petition No.4114/08 came to béjaiioxiiedp

4. The only issue which-.Vis subject,’ rnat~te’r”‘of our”

consideration is, whether no;’1–.. fulfills the
conditions of eligibility’ the post
of Junior the course of
hearing, v’t_hle.:>’ap’pellants, invited our
attention” liarnataka Health and
Services (Recruitment to

certain cadre’s]._'{.Sp–elcial Recruitment], Rules, 2006,

relferred to as the 2006 Rules) were

:to..:determine the eligibility for appointment to

th’e__:post .’Cl)llfl.rJ’K:1:.lI1lOI’ Laboratory Technician. The learned

V’-..couns”elV__ll?-for the appellants, accordingly, invited our

ltlattelntion to the schedule appended thereto. The

interalia enumerates the minimum

it qualifications for appointment against the posts

&” regulated by the 2006 Rules, including post of Junior
Laboratory Technician. Clausew3 from the aforesaid
schedule was brought to our notice which isv-‘being

extracted hereunder :

Sl. Category of posts and Mimpmfim Qualifficpamjn –

Teciiiiuiugisiiuid iiaiiie co.u’rse’«
is Junior Laboratory. ‘ ‘

– Technician} p – .~ OR
Rs.3850~100~4450– ” _ f i __
125–5700–l5C–~v7050}-“” Pass in iS.SLC or possess

5 . 1. e~é:1uivalerj_it._ qualification and 2

“a years jvvocatiohal Diploma course
in_LabCratory Technician

OR

“-Eclj “Pass in PUC with Science
subjects and two years Laboratory

Technician Course conducted by
‘ Para–Medicai Board, Karnataka.

Ci”

…… .. Or
Pass in SSLC or possess
equivalent qualification and three
years Diploma in Medical
Laboratory Technologt conducted
by Para-Medical Board,

No Scale of Pay , _v pp _
3 Jr.Medical Pass» PUC witii..ChercVistry and
Laboratory Laboratory Technician training

Kamataka.

= 5. it is the submission of the learned counsel for

the appellant that respondent. no.1 did not satisfy any of

the alternative conditions of eligibiiity stipulated for
appointment against the post of Junior Laboratory

Technician. In order to determine the eiigibi1i_t3:V_:of’ithe

respondent, and in order to obviate any .

connection with prescription of qna1ifica–tioirr t.o.th;e”poet ii”

of Junior Laboratory Techniciaz1,’=_wej’Consider it

appropriate to extract hereunder, even thei’aaa1ific.at;ions * . L’

K stipulated in the ad\{ertise;nent.._da,ted .’1″f:’§–..1H1._2:§OO6 (for

appointment agajnstthe. 4ofa.’:t.J,t1nior Laboratory

the adverti3e§11ent.. extracted hereunder :

<3 Technician). The .said:"€1iiaiification appeared in

Method of

Name ofttiie it ; .

A’ Q1.1a1ifiCat101’1 Age Selection

‘ gt Post

(111) Percentage of
marks secured in
PUC + % of
marks in Lab~

GM-

33

1 it 1′} Pass in PUG with
‘I1’-‘9-5’3’71’-“‘*”*”‘ “Chemistry and Lab
Technologist -. h , . Years h .

(Jr Lab Tech)- A Tee mcian training OBC Tee mcian
‘ ‘ ‘ ~t course _36 Course divided

OR Years by two.

OR

cszeiiiie.

7. It is not a matter of dispute that the
respondent no.1 possessed the qualification of SSLC,

and as such, to determine her eligibility, one has

ascertain whether in addition to

o

qualification, she aiso possessed the qualificiatpion of 2 it
years Diploma in a vocationaigcourse in ‘A.Laboifa.torjJA

Technician. It is the submission ofthe iearne§d~.Q,ou.nsel

for the appellants, that possess the
aforesaid qualifications.’ asV,’v’:.:ir1,uch as, the
qualifications 11/”1′($.1 is a 2 year
course , Laboratory
Techni_0ia.n_”:”C:ourIse, vocational course in

Laboratory’ it is submitted, that

theg*ua1ificatio,nV”possessed by respondent no.1 has not

been certified as a recognised vocational course by the

l”V_ocationlal,_ Board, and as such. the qualifications

possessledbly the respondent no.1 cannot be accepted

uasagvalid qualification for determining her eligibility for

‘appointment against the post of Junior Laboratory

Technician.

—–……_.,____

8. In order to repudiate the aforesaid contention,
learned counsel for respondent no.1 has invited our

attention to the certificate possessed by respondent

no.1. The aforesaid certificate was placed _
of the writ petition as Annexure;CV.p_ We yperuseclu ”

the said certificate. The certificate

the signatures of the fo1lowin_gi’~V’
i] Principal of Medicya.llliColiege,

ii) Deputy lléatarnedical Board,
Bangipalorfi H V . _ . . . _.

iii) Bangalore.

In addition_’tol7the_ our attention was invited to
Annexure._–pL itappendpedlll Writ petition, which was

issneed’ by Secretary, Paramedical Board on

aforesaid certificate reads as under:

“WHOM so EVER CONCERN

This is to certify that Ms.S.Shashikala
D / o.Mr.’i’ Sreenivas has successfully
completed 2 years Junior Lab Technician
Course from Mysore Medical College,
Mysore. Now this course is called as Diploma
in Medical Laboratory Technology and
duration is also of 2 years.

….’.”..”%’~

10

Therefore, Junior Lab Technician
course can be considered in par with the
Diploma in Medical Laboratory Technnclogy
course for appointment as Juniorj_Lab
Technician.

Member ‘ 1

9. The first objection raisedlby ft_he:’lear_r1ed

for the appellant can conveniently be –.by–3the 211′

documents relied upon by th.el:learn_edlhcgaitlselfi for the
respondent no.1. It that the
educational qu;a1ifi.cat§.on ..Zrespondent no. 1,
namely, tvsfd inlX–ray technician
course;’JuniVorT’1lec’hni’cian has officially been
in Medical Laboratory

‘1’echnologly”.l ” We have no difficulty in

—- —the qualification possessed by

.__respondent'”‘u_o’;–“1 is indeed a Diploma qualification in

.lLa_boratory Technician i.e. the stipulated

V’-».qualific,ation prescribed in the 2006 Rules, as also in

“”ltiie_ advertisement dated 13.11.2006. It also needs to be

_pV_r_e-iterated here, that the qualification acquired by the

1′ respondent no.1 was from the Medical College, Mysore.

11

The certificate issued to her was authenticated by
official functionaries, representing the departments of

medical education as also paramedical educatio,n,*~.an_d

as such, the same cannot be treated _

acquired from an un–recognised private incsti’tu.t.ion;- ” _

10. In so far as second .cor1tentiQI1–‘ is 2 L’

concerned, that there, is on record of
this case to demonstrate’ acquired
by the respondjelit by the
Vocational considered View
that .._.,.g2d1es nor under the
advertisernent Was there any such

requirement Our i._r1s~tan.tconclusion emerges even from

~”<,,.'theftEtilterriative'qualification at Sl.No. 3(d} of the

c_lschle'd11:ie:_:oi" ..::tl'ifE: 2006 Rules, as also at Sl.No. (1)

coiitaine.d"li:'in}; the advertisement dated 13.11.2006,

l3"~'«.__'V'~».whereinV'_las per the mandate of the rule, the prescribed

av."Vlq'uali'i'ication should have been conducted by the

__Paramedical Board, Karnataka. in so far as the instant

it qualification stipulated at Sl.No. 3{b} of the schedule

12

under the 2006 Rules, and at Si.No.(j) of the

advertisement dated 13.ii.2006 is concerned, there

was no additional requirement, that the

qualification shouid have been acquired
particular authority, ‘br should be affi.r1’ne:dj. «anyr
particular body or should have b.een:-Arreicdgnirsedédby-»i1*i+:;ii

Vocational Board. The suggest-i.on on1y’Va’tjw.oVVye3ars

diploma course in Laboratory_fii’ec:hnician; by
the Vocational Board””–tyoui.d’ ‘4″‘ai’cceptabie/valid for
determining thgifiuigibiilityh. against the
post of does not
commend..to:”u_s’ desires us to read into
the “something which was not

prescribeddd/«required.’;_ ” Tile fact, that the certificate

by ——– petitioner, had been issued by

_Go\ferninen,tai_’ authorities (referred to above), in our

viettc is suxfficient to establish its authenticity.

13

1 1. For the reasons recorded hereinabove, We find
no merit in this appeai and the same is accordingly

dismissed. Vv

Chief _

Sk/–

Index: yes/no