High Court Kerala High Court

K.Madhavan Pillai vs Travancore Devaswom Board Rep; By … on 5 October, 2009

Kerala High Court
K.Madhavan Pillai vs Travancore Devaswom Board Rep; By … on 5 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1102 of 2009(F)


1. K.MADHAVAN PILLAI, WATCHER, THIRUVALLAM
                      ...  Petitioner
2. V.S.ANILKUMAR,WATCHER,TRAVANCORE
3. R.VIJAYAN, KAZHAKAM,THRIVIKRAMANGALAM

                        Vs



1. TRAVANCORE DEVASWOM BOARD REP; BY ITS
                       ...       Respondent

2. THE COMMISSIONER, TRAVANCORE DEVASWOM

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice V.GIRI

 Dated :05/10/2009

 O R D E R
                           V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
              W.P.(C). Nos. 1102 & 2653 OF 2009
        = = = = = = = = = = = = = == = = = = = = =
            Dated this the 5th day of October 2009.


                          JUDGMENT

Common contentions arise for consideration in these writ

petitions, which have been heard together and therefore they are

being disposed of by a common judgment. I will refer to the

contentions in Writ Petition No. 1102/2009 and wherever it is

necessary, I will refer to the contentions in Writ Petition

No. 2653/2009 as well.

2. Petitioners are employed as Watcher and Santhi in the

Travancore Devaswom Board. They are low paid temple

employees of the Board. They claimed a right to be considered

for promotion as Lower Division Clerks / Sub Group Officers /

Lower Division Typists, in the Board. Reference is made in

this regard to the recruitment rules which currently provides

that 22% of the vacancies in the post of L.D.Clerk/Sub Group

Officer/L.D.Typist is available for temple employees and

establishment employees. According to the petitioners, a

common seniority list is drawn up amongst the temple employees

and establishment employees, but the vacancies in the post of

L.D.Typists are not separately identified. In other words, if the

W.P.(C). Nos. 1102 & 2653 OF 2009

2

seniority list, is operated, for the purpose of filling up 22% of

vacancies, in the post of L.D.Clerk / Sub Group Officer and

L.D.Typist taken together, then a very long time will be taken for

the petitioners who are qualified for L.D.Typists, to be appointed

in that regard.

3. It will be useful to highlight certain aspects highlighted

in Writ Petition No. 2653/2009. The petitioner in the said Writ

Petition is a ‘Santhi’, who is also qualified to be an L.D.Typist.

He is included in the common seniority list of temple employees

and establishment employees and otherwise eligible to be

considered and appointed to the post of L.D.Typists. He is

included in Serial No. 115 in Ext.P5 seniority list. According to

him, persons who are junior to him in the said list have been

appointed as L.D.Clerks / Sub Group Officers and this is illegal.

He prays for a direction that Ext.P5 must be operated in such a

manner that existing vacancies in the post of L.D.Typist must be

filled up from among the said seniority list and this should be

done by taking into account, the vacancies which have arisen

during the period from 2002 onwards.

4. A statement has been filed on behalf of the respondents.

W.P.(C). Nos. 1102 & 2653 OF 2009

3

The manner in which 22% of the vacancies in the post of

L.D.Clerk / Sub Group Officer and L.D.Typist are currently made

available for eligible persons amongst the low paid temple

employees and establishment employees have been traced.

5. By Ext.R2(a) notification dated 27.02.1991, 10% of the

vacancies arising during each calender year in the cadre of

Lower Division Clerks / Sub Group Officers Grade-II were to be

filled up by transfer from eligible low paid employees. 10% was

later increased to 18% as evidenced by Ext.P1 notification dated

28.04.2005. By the same notification, L.D.Typists were also

brought within the purview of the notification providing for

reservation of vacancies in favour of low paid temple employees

and establishment employees.

6. The change brought about under Ext.P12 notification

dated 10.10.2006, was to increase the percentage of vacancies to

be made available for low paid employees of the Board, to 22% of

the vacancies arising each calender year. Further a common

seniority list as per the date of entry in service was to be

prepared amongst the establishment employees and temple

employees for the aforementioned purpose. It is contended that

W.P.(C). Nos. 1102 & 2653 OF 2009

4

this procedure brought about by Ext.P12 dated 10.10.2006 is

currently being followed.

7. It is also contended that several persons qualified for

the post of L.D.Typist amongst the low paid employees of the

Board were also eligible for the post of L.D.Clerk/Sub Group

Officer Grade-II. The post of L.D.Typist requires an additional

technical qualification and the same is not interchangeable with

L.D.Clerks or Sub Group Officers. It is affirmed that Ext.P5 is

followed in filling up the vacancies.

8. Reply affidavit has been filed by the petitioner.

9. I heard Mr.K.Karthikeya Panicker and Mr.Sreekanth S.

Nair, learned Counsel for the petitioners and Mr.P.Gopal,

learned Standing Counsel for the Board.

10. The post of L.D.Clerk and L.D.Typist are not

interchangeable. But, the posts are referred to commonly, in the

notifications including Ext.P12. The Board should take steps to

see that vacancies in the post of L.D.Clerk / Sub Group Officer

Grade-II on one hand and the L.D.Typist on the other arising

each year are ascertained separately. I take note of the stand of

the Devaswom Board that hitherto the common seniority list

W.P.(C). Nos. 1102 & 2653 OF 2009

5

comprehending the establishment employees and the temple

employees have been operated uniformly as regards the

L.D.Clerks, Second Grade Sub Group Officers on one hand and

L.D.Typists on the other. The list may be continued to be

operated. But the ascertainment of vacancies in the two

categories will have to be done separately and qualified among

the low paid employees eligible to be considered for the post of

L.D.Typists will have to be appointed in the order of seniority

determined as per the rules in force. All vacancies which have

arisen in the quota of 22% of the posts since the operation of

Ext.P12 will naturally have to be filled up from the common

seniority list prepared in that regard. If the turn of the

petitioners who are said to be eligible and qualified for

appointment as L.D.Tpists arises, the fact that the persons senior

to them in Ext.P5 common seniority list, had aspired for

promotion to the post of L.D.Clerk / Sub Group Officer Gr.II,

should not stand in the way of the petitioners being considered

for the post of L.D.Typist as and when vacancies arises.

Obviously, this direction would be applicable to the case of the

petitioner in Writ Petition No. 2653/2009 also.

W.P.(C). Nos. 1102 & 2653 OF 2009

6

11. The contention of the petitioner in W.P.(C).2653/09

that persons who are junior to him in the category of low paid

employees have stolen a march over him is left open to be

agitated, as and when cause of action arises. It is made clear

that any claim for appointment to an available vacancy in the

post of L.D.Typist, with reference to a date prior to the date on

which the petitioners may be appointed, may be agitated with

notice to the affected parties in other proceedings.

Subject to the above, writ petitions disposed of.

(V.GIRI)
JUDGE

kkms/