High Court Kerala High Court

K.V.Sushama vs Government Of Kerala on 4 August, 2010

Kerala High Court
K.V.Sushama vs Government Of Kerala on 4 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8582 of 2010(W)


1. K.V.SUSHAMA, BRANCH MANAGER, CHENGAMANAD
                      ...  Petitioner

                        Vs



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

2. JOINT REGISTRAR OF CO-OPERATIVE

3. CHENGAMANAD PANCHAYAT SERVICE

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :04/08/2010

 O R D E R
                   K.SURENDRA MOHAN, J.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
              W.P.(C) Nos. 8582 & 9641 of 2010
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 4th day of August, 2010

                         JUDGMENT

Petitioners in both these writ petitions challenge

Exts.P4 and P9 orders, by which requests of the petitioners

for relaxation of the educational qualification prescribed

under Rule 185(8)(b) of the Kerala Co-operative Societies

Rules (hereinafter referred to as ‘the Rules’ for short), have

been declined.

2. The nature of the challenge in both these writ

petitions is the same and hence, they are being considered

together and disposed of by this common judgment.

3. The petitioner in W.P.(C) No.8582 of 2010 entered

the service of the third respondent bank on 26-11-1997,

after passing S.S.L.C., J.D.C. and Diploma in Electronics

from Vanitha Polytechnic, Ernakulam. She was promoted as

Senior Clerk on 1-2-3003 and thereafter as Branch

Manager with effect from 1-5-2005. As per the Feeder

Category Rules, the next promotion of the petitioner is to

W.P.(C) No. 8582/2010 & con. case. 2

the post of the Assistant Secretary. As per Rule 186 of the

Rules, the qualification for the post of Assistant Secretary is

graduation.

4. The petitioner in W.P.(C) No. 9641 of 2010 is a person

who had entered the service of the third respondent as a Peon

on 6-5-1981. He was promoted as Junior Clerk on 6-12-1985,

Senior Clerk on 12-2-1987 and later as Accountant with effect

from 1-4-2008. His next promotion is as Branch Manger. As

per Rule 186 of the Rules, the qualification for the post of

Branch Manager is graduation.

5. Since the petitioners in both these writ petitions do

not possess the qualification of graduation, the Managing

Committee requested the Government to grant exemption to

them from the said qualification. According to the Managing

Committee, the petitioners in both these cases are efficient,

well experienced and suitable for being promoted to the next

higher post. According to the Managing Committee, the

petitioners are valuable assets of the society and their services

would enhance the progress of the society. However, by the

W.P.(C) No. 8582/2010 & con. case. 3

impugned orders, Exts.P4 and P9, the exemption sought for by

the Managing Committee has been rejected by the

Government without assigning any reason.

6. A counter affidavit has been filed in W.P.(C) No. 8582

of 2010, wherein it is pointed out that the petitioner in the said

writ petition is only aged 39 years. Exemptions have been

granted only in cases where the incumbents had completed 45

years of age. If the petitioner is granted the relaxation that has

been sought, that would result in denying the chances of

promotion to various other employees who were older to her.

It is pointed out that it was for the said reason that the request

of the petitioners for relaxation of qualification was declined.

7. I have heard the learned counsel for the respective

petitioners, the learned counsel for the society and the learned

Senior Government Pleader.

8. Rule 185(8) (b) of the Rules stipulates certain

conditions that are required to be satisfied for the grant of

exemption from the educational qualification. The provision

stipulates three conditions, which which are the following:-

W.P.(C) No. 8582/2010 & con. case. 4

1) The incumbent should have passed J.D.C. or

equivalent.

2) The incumbent should have a minimum service of five

years in the feeder category post.

3) The incumbent should not be less than 45 years of age.

9. Since the application for relaxation submitted by the

petitioners in these cases are for relaxation of the basic

qualification; the same can be granted only by the Government

under rule 181 of the Rules. Therefore, the matter was

considered by the Government and orders have been issued

rejecting the request, as evidenced by Exts.P4 and P9 orders

in both these cases.

10. Learned counsel for the petitioners submits that the

rejection of the request of the petitioners is not supported by

any reasons. Since the petitioners have been recommended

by the Managing Committee, the Government erred in not

accepting the same. It is also submitted that similarly placed

persons have been granted relaxation of all the three

requirements stipulated under rule 185(8) of the Rules.

W.P.(C) No. 8582/2010 & con. case. 5

Therefore, it is contended that the rejection of the request of

the petitioners for exemption is without any basis.

11. Exts.P5 series Government Orders show that in

other similar cases relaxation has been granted with reference

to all the conditions stipulated by rule 185(8) of the Rules. As

per G.O.(P) No.5/2007/Co-op dated 4-1-2007 (Ext.P5(35)), one

Sri.P.S. Sabu was granted relaxation in age as well as the

condition regarding five years’ service in the feeder category

post. Similarly, in G.O.(P) No.14/2007/Co-op. Dated 5-1-2007

(Ext.P5(56)) one Smt. P.Sheela was also granted relaxation of

the age limit of 45 years as well as the condition regarding five

years’ service in the feeder category. These Government

Orders would show that both the above conditions were

relaxed by the Government to the benefit of the incumbents

therein. However, in the present cases, similar requests of the

petitioners have been rejected without any valid reasons. If the

recommendations of the Managing Committee are not

acceptable to the Government, proper reasons should have

been given, which is conspicuously absent in the impugned

W.P.(C) No. 8582/2010 & con. case. 6

orders. The petitioners have also placed reliance on a

judgment dated 30-6-2010 of this Court in W.P.(C) No. 31167

of 2009 to contend that in similar circumstances, this Court

had set aside the rejection order and directed the Government

to consider the matter afresh in accordance with law.

12. Resolutions of the Managing Committee in both

these cases show that the petitioners are efficient,

experienced and competent and that according to the

Managing Committee their services were necessary in the

interests of the concerned society. The petitioner in W.P.(C)

No. 8582 of 2010 is the senior most employee in the service of

the society while the petitioner in W.P.(C) No. 9641 of 2010 is

not only the senior most employee but also a person aged

more than 55 years. It was in the said circumstances that

relaxation was sought for by the Managing Committee. Ext.P5

series show that similarly placed persons have been granted

exemption. There is no reason as to why the requests of the

petitioners for exemption have been rejected by the impugned

orders. No materials have been placed before me to come to a

W.P.(C) No. 8582/2010 & con. case. 7

conclusion that the case of the petitioners are in any way

different. Hence, I find that the rejection of the petitioners’

request in these cases is without any basis. Therefore, Exts.P4

and P9 in both these cases are liable to be set aside.

13. In the above circumstances, these writ petitions are

allowed and Exts.P4 and P9 in both these cases are set aside.

The first respondent in both these cases is directed to consider

the matter afresh and to pass appropriate orders thereon in

accordance with law. A fresh decision, as indicated above,

shall be taken as expeditiously as possible, at any rate within a

period of two months from the date of receipt of receipt of a

copy of this judgment.

K.SURENDRA MOHAN,
JUDGE.

mn.