High Court Kerala High Court

Dr.Sivanandan vs Government Of India Represented … on 9 July, 2008

Kerala High Court
Dr.Sivanandan vs Government Of India Represented … on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35075 of 2007(A)


1. DR.SIVANANDAN, AGED 63 YEARS,
                      ...  Petitioner

                        Vs



1. GOVERNMENT OF INDIA REPRESENTED BY THE
                       ...       Respondent

2. STATION COMMANDER, PANGODE, MILITARY

3. DR.M.S.VARGHESE, M.D., C/O.S.K.HOSPITAL

                For Petitioner  :SRI.K.V.SADANANDA PRABHU

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice V.GIRI

 Dated :09/07/2008

 O R D E R
                            V. GIRI, J.
                   -------------------------------
                    WP(C).NO. 35075 of 2007
                  ---------------------------------
            Dated this the 9th      day of July, 2008.

                            JUDGMENT

The petitioner, a Major in the Army Medical Corps was

invalidated out of service due to illness attributable to his

military service. He was selected to the post of Medical

Specialist in the Poly Clinic run by the Station Commander at

Pangode. Mode of selection to the post of Medical Specialist in

the Ex-servicemen Contributory Health Service Scheme is

provided in Ext.P1. There is a reservation in favour of ex-

servicemen in the case of Medical Officers. 60% of the

vacancies are reserved for ex-servicemen. Clause 5 of Ext.P1

states that advertisements inviting applications for employment

under the ECHS for medical, dental and specialist officers and

officers in charge of the Poly Clinic will be placed in the National

newspapers. Applications are to be submitted by the candidates

to the Station Head Quarters. The procedure for selection of

candidates is provided under clause 7. Clause 8 provides the

conditions for contractual employment. Clause 8(d) deals with

WPC.35075 /2007 2

the duration of employment which reads as follows :-

” Duration of employment: The employment of

the staff will be entirely contractual in nature

and will be normally for a period of two years at

the maximum, subject to review of their

conduct and performance after eleven months.”

2. Ext.P2 is a communication which is issued by the

Central Organisation ECHS, Adjutant General’s Branch, Army

Head Quarters and it also lays down the procedure for

contractual employment of staff for ECHS Poly Clinic. The

employment of staff was entirely contractual in nature and is

likely to be for a maximum of two years subject to review of their

conduct and performance after 11 months. As per clause 4 every

employee should be given break from employment for atleast

one day after every 11 months of service.

3. The petitioner was originally engaged as Medical

Specialist in the Pangode Poly Clinic on 16.11.2004 on a

contractual basis and the period of agreement was later extended

as per Ext.P3. The appointment was purely contractual and

temporary in nature and the agreement was for a period of 11

months from 17.10.2005. It was open to the parties to renew

WPC.35075 /2007 3

the agreement on the same terms and conditions. As per clause

7 of Ext.P3 he is prevented from working in any other hospital,

health service or organisation during the period of contractual

employment with ECHS.

4. The petitioner completed his term under Ext.P3 and

according to him, he sought for an extension of the term but

without considering his claim for extension, the third respondent

was appointed. Apparently the petitioner had complained

about this before the Head Quarters but his complaint was

rejected under Ext.P4. The petitioner had again represented

before the Minister for Defence. When the same was rejected,

he has approached this court. The petitioner has challenged the

engagement of the third respondent as such on several grounds.

There is also a specific allegation that the third respondent is an

employee working in a Civil Multi Speciality Hospital by name

S.K.Hospital just a kilometer away from Pangode. The petitioner

submits that the contract with the third respondent obviously

would contain a clause similar to para 7 of Ext.P3 preventing

private employment but nevertheless the third respondent has

been appointed. The petitioner therefore prays for a direction to

WPC.35075 /2007 4

terminate the appointment of the third respondent and also for a

direction to consider his request for extension in service.

5. A counter affidavit has been filed by the second

respondent on behalf of respondent 1 and 3 as well. I only find

a bald statement in the counter affidavit that the third

respondent was selected by conforming to the selection

procedure as specified by the Government of India, Ministry of

Defence Policy on the subject and is legally in order. There is a

further statement that on expiry of the petitioner’s contractual

period his services have been dispensed with. In para 5 of the

counter affidavit there is a contention that the petitioner was

discharged from the Army Medical Corps due to Parkinsons’s

disease with 70% disability and that the petitioner was unable to

cope with the work load and also maintains poor inter personal

relationship with his colleagues. The petitioner has filed a reply

affidavit specifically controverting this aspect.

6. I heard learned counsel for the petitioner Sri. Sadananda

Prabhu and the learned Assistant Solicitor General

Sri.P.Parameswaran Nair. Sri. Sadananda Prabhu contends that

under Exts.P1 and P2, subject to his willingness he should have

WPC.35075 /2007 5

been considered for an extension of the period of contractual

service. The nature of the service to be rendered as per Ext.P1

as evidenced by Ext.P3 is contractual. The period of contract is 11

months. There is a clause in Ext.P1 which says that the

maximum period of contractual service is two years. But is is

open to the parties to mutually agree for an extension, even after

completion of the two tenures of 11 months each, with a break of

one day in service. But this enabling provision cannot be

considered as conferring a right on the petitioner to be

necessarily considered for extension after completing two tenures

of 11 months each.

7. If a person who continues in service on contractual basis

has not been granted extension, then the authorities are bound

to advertise the post in terms of clause 5 of Ext.P3. In such

circumstances the person who was already engaged will not be

disabled from being considered again. If that be so, if the

respondents were not willing for an extension of the terms under

Ext.P3, the post should have been advertised with liberty to the

petitioner to apply for the same like any other person who is

eligible to respond to such a notification. That has not been

WPC.35075 /2007 6

done in this case. To the specific assertion by the petitioner that

the third respondent is appointed without any procedure followed,

the bald statement in the counter affidavit that a proper

procedure has been followed does not seem to be sufficient.

Another aspect which merits mention is that the second

respondent has purported to file his counter affidavit on behalf of

the third respondent also. Where the engagement of the third

respondent is challenged and there are allegations of malafides

and there is a specific allegation that the third respondent is not

qualified to be appointed, it was necessary for the third

respondent to file a counter affidavit dealing with the said

allegation. That has not been done. A specific allegation by the

petitioner in ground (D) in the writ petition imputing

disqualification against the third respondent remains

uncontroverted in the counter affidavit.

8. There is yet another aspect which attributes

disqualification in so far as the third respondent is concerned.

Apparently the post of Medial Specialist in the ECH Poly Clinic is

one reserved for ex-serviceman in accordance with the

prescription under Ext.P2. The specific case of the petitioner is

WPC.35075 /2007 7

that the third respondent is a civilian and this aspect has not

been controverted in the counter affidavit filed by the

respondents. It is made clear that as long as the prescription

with regard to the reservation of post in Ext.P1 remains in tact,

then the post of Medical Specialist in ECHS shall be treated as

one reserved for ex-serviceman. This aspect shall be made clear

in the advertisement for the post as well.

For all these reasons the writ petition is allowed in

part. It is declared that the engagement of the third respondent

as Medical Specialist in the ECHS at Pangode is illegal.

Respondents 1 and 2 are directed to take steps to terminate the

appointment of the third respondent, within one month from the

date of receipt of a copy of this judgment. But in the meanwhile,

they shall advertise the post of Medical Specialist in ECHS Poly

Clinic in Pangode in the manner provided in clause (5) of Ext.P1.

Before advertising the post the first respondent shall decide

whether the vacancy of Medical Specialist in Pangode is one

eligible to be reserved for Ex-serviceman. The petitioner shall

be entitled to apply in response to the said notification and the

petitioner shall be considered by the selection committee subject

WPC.35075 /2007 8

to his eligibility in that regard. The entire process may be

completed within a period of two months six weeks from the date

of receipt of a copy of this judgment.

V. GIRI, JUDGE.

Pmn/