High Court Kerala High Court

V.P.Prasad vs State Of Kerala on 7 April, 2009

Kerala High Court
V.P.Prasad vs State Of Kerala on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8425 of 2009(W)


1. V.P.PRASAD,ASSISTANT TALUK SUPPLY
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY SECRETARY
                       ...       Respondent

2. THE COMMISSIONER OF CIVIL SUPPLIES,

3. J.MURALEEKRISHNA TALUK SUPPLY OFFICER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.M.K.DAMODARAN (SR.)

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/04/2009

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.8425 of 2009-W
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                 Dated this the 7th day of April, 2009.

                                  JUDGMENT

The writ petition involves an interpretation of Rule 9(d) of the Kerala

State and Subordinate Service Rules, 1958. The petitioner who is working

as Assistant Taluk Supply Officer, is challenging Ext.P2 order by which the

third respondent was promoted as Taluk Supply Officer after giving the

benefit of Rule 9(d) even though the petitioner is senior to him.

2. The necessary facts for the disposal of the case are the following:

In the select list published by the Convener of the Departmental Promotion

Committee on 1.12.2008, the petitioner is serial No.36. It is averred that the

candidates upto serial No.34 have already been promoted as Taluk Supply

Officers and the petitioner is the third incumbent remaining in the select list

to be promoted as Taluk Supply Officer.

3. The third respondent was promoted for filling up the vacancy

which arose in Udumbanchola Taluk Supply Office based on his

acquisition of Tamil Minority Language Test. It is contended that the

power under Rule 9(d) could not be invoked when admittedly so many

seniors are yet to be promoted. It is pointed out that the provision is not

wpc 8425/2009 2

controlled by any specific guidelines in the matter which gives arbitrary

power to the respondents to favour any employee. As the order is passed

not by the Government, but by the Commissioner, Civil Supplies, the same

is in violation of Rule 9(d) of the Rules itself. It was also contended that

the order is passed only because of the pressure exerted by the third

respondent and there are several circumstances which would show that the

third respondent is so influential.

4. Respondents 2 and 3 have filed separate counter affidavits. In the

counter affidavit filed on behalf of the second respondent, Exts.R2(a) and

R2(b) are relied upon to show that already orders were there for exercise of

the power under Rule 9(d). Going by Ext.R2(a), general orders have been

issued by the Government in the matter and by Ext.R2(b) the position was

re-inforced by directing all Heads of Departments to ensure that the

Government instructions and orders regarding posting of officers with

requisite language qualifications in linguistic minority areas in the State are

properly adhered to.

5. Heard learned counsel for the petitioner Shri Kaleeswaram Raj,

learned Govt. Pleader Shri Sandesh Raja for respondents 1 and 2 and

learned Senior Counsel Shri M.K. Damodaran for the third respondent. For

convenience, Rule 9(d) is extracted below:

wpc 8425/2009 3

“Notwithstanding anything contained in these rules, or in the

Special Rules if and when a vacancy arises in a post borne on the

cadre of a service, class or category for appointment to which

knowledge of a particular regional language is necessary in the

opinion of the State Government and the person who is entitled to

appointment to the post under these rules and the special rules does

not possess such knowledge any other person junior to him who

possesses such qualification and other qualifications, if any,

prescribed under the rules may be appointed to that post; but the

person so appointed shall not, by reason only of such appointment,

be regarded as a probationer in such service, class or category, nor

shall he acquire thereby any preferential right to future appointment

to such service, class or category.”

Learned counsel for the petitioner submitted that only if the Government

forms an opinion each time when a vacancy arises that it is to be filled up

by a person having knowledge in the particular regional language, then

alone the power could be exercised. Herein, the Government has not

passed any order in that regard. It is further pointed out that the seniority is

a relevant criteria for promotion and herein a person far junior is getting a

march over others by resort to a provision like Rule 9(d) and it cannot be

justified at all.

6. While examining the question whether each time Government

wpc 8425/2009 4

should exercise the power by passing separate orders after forming opinion

in the matter, the relevant notification produced by the respondents can be

of assistance. As per Ext.R2(a) dated 21.3.1966 the Government has

specified Tamil areas for use of minority language for official purposes.

The list contains local areas where 15% or more of the population speak a

language different from Malayalam. Udumbanchola is one of the Taluks

thus notified. Ext.R3(a) is an order dated 3.10.1962 whereby the

Government ordered that only officers possessing the requisite language

qualification will be considered for promotion to the various categories of

posts in the areas where the predominant language is Tamil or Kannada,

even though such officers may not be eligible for promotion in the order of

seniority. Items 1 to 3 relates to Revenue, Police and Education

departments and item 4 include all Gazetted Officers of other Departments.

In Ext.R2(b) detailed instructions have been issued by the Government for

filling up of Gazetted executive posts in linguistic minority areas. After

referring to Rule 9(d), in para 3 of Ext.R2(b), it is noted that “despite the

above provisions, in certain departments these instructions are not seen

properly implemented. All Heads of Departments are therefore directed to

ensure that the Government instructions and order regarding posting of

officers with requisite language qualifications in linguistic minority areas in

wpc 8425/2009 5

the State are properly adhered to.” In the light of the above Government

Orders and notifications issued in this regard, there cannot be any doubt that

these have been issued for the purpose of exercise of power under Rule 9(d)

which has been introduced with retrospective effect from 1959. Even

though in Rule 9(d) the words “in the opinion of the State Government”

occurs, since the Government has already formed it by issuance of Exts.R2

(a), R2(b) and Ext.R3(a), the guidelines as is required for the exercise of

power by the appointing authority are clearly available. In that view of the

matter, there need not be any separate Government Orders while filling up

each vacancy.

7. Then the other condition for the applicability of the rule is that a

person who is entitled to appointment to the post under the General Rules

and the Special Rules does not possess such knowledge and any other

person junior to him who possesses such qualification is available. Even

though the learned counsel for the petitioner vehemently contended that the

Government has not indulged in any such exercise, it is clearly averred in

the counter affidavit in para 6 that there were no other senior persons who

have passed the Tamil language test conducted by the Public Service

Commission. In the writ petition the petitioner has no case that any other

person senior to the third respondent who has passed the minority Tamil

wpc 8425/2009 6

language test conducted by the Public Service Commission was available

and his claim was overlooked. Learned counsel for the petitioner even

though contended that the details of exercise made by the Government to

find out any person among the seniors are not specifically averred in para 6

of the counter affidavit, in the absence of a contention that the claims of

seniors have been overlooked, the averments could be accepted. Therefore,

the said contention is not sustainable.

8. Next it is contended that whenever such a vacancy arises, the

respondents 1 and 2 are bound to publish notice to ascertain whether any

seniors are available for promotion and in the absence of such a procedure,

the order Ext.P2 cannot be supported. First of all, such a statutory exercise

is not prescribed by rule 9(d). Secondly, the details of persons who have

passed the test are available with the respondents. Rule 9(d) is controlled

by a non-obstante clause. Therefore, once the appointing authority is

convinced that going by the prescriptions of the existing Government

Orders like Exts.R2(a), R2(b) and Ext.R3(a), such a person is to be

appointed a person, though junior, who has passed the test can be

appointed if seniors having the test qualification are not available. In that

view of the matter, absence of a notice inviting applications, etc. will not

vitiate the exercise of power.

wpc 8425/2009 7

9. Shri M.K. Damodaran, learned Senior Counsel appearing for the

third respondent submitted that all the procedures prescribed under Rule 9

(d) are satisfied in this case and the petitioner being not the next candidate

for promotion even as per the select list, has no locus standi to challenge the

order in question. He also invited my attention to a decision of this court in

K. Ramakrishnan v. State of Kerala and another (ILR 1992 (1)

Ker.737). In fact, in the above said decision this court considered the

question whether the Government can grant appointment merely for the

reason that the person concerned has working knowledge in the language.

It was held that the qualification can be assessed only on the basis of the

pass in Minority Language Test conducted by the Public Service

Commission. If it is otherwise, and is left to the sweet whims and fancies of

the appointing authority to see whether a particular officer has working

knowledge or not, it will lead to arbitrariness. In Baburaj v. Government

of Kerala (2005 (2) KLT 451), this court held that Rule 9(d) is not violative

of Articles 14 and 16 of the Constitution of India. It was found thus:

“In areas where the linguistic minorities are identification as a

group by themselves in a proportion to the satisfaction of the State,

which has been reasonably fixed at a particular ratio of the

population, as already noticed, their requirements will have to be

wpc 8425/2009 8

satisfied. This is the reasonableness of a classification made by

Rule 9(d) of the General Rules. ”

It was further held that “Rule 9(d) does not require a Government servant

to stake a claim…………….The seniority between the personnel cannot be

disturbed by recourse to Rule 9(d) of the General Rules, unless the senior

does not possess the knowledge of language as required by the said Rule.”

The dictum laid down in the above decision will not go against the

conclusions taken by me earlier. Even though learned counsel for the

petitioner relied upon the decision of the Apex Court in Nair Service

Society v. State of Kerala (2007 (1) KHC 863), in the facts of the case, I

need not go into the principles laid down therein.

10. The next question is whether the order is vitiated by malafides.

Even though it is pointed out that there is reference in Ext.P2 to a

representation filed by the third respondent based on which the order was

passed, in view of the fact that there are no violations of the statutory

stipulations and as it is specified in Ext.P2 that he will get seniority only

when he gets promotion depending upon his seniority alone, no particular

favour has been conferred on the third respondent. There is nothing to

show that the order has been passed only because he has staked his claim.

Lastly, it is contended that the provision is capable of misuse and arbitrary

wpc 8425/2009 9

exercise of power, since the claim of seniors could effectively be defeated

by resort to such appointment. As noted already, the power is to be

exercised in the light of the various conditions to be satisfied and in view

of the non-obstante clause contained in the provision itself. Once those

conditions are found to be satisfied in a case, merely because a junior had to

be appointed that will not lead to abuse of the power conferred. Even if the

post was manned by a person who was not having Tamil Language Test

as a qualification at some point of time, nothing prevents the Government

from filling up a subsequent vacancy by a person having the knowledge of

Tamil Language. It is also pointed out at the Bar that presently the officer is

expected to issue ration cards in respect of various Tamil speaking people.

In the light of the above, the order Ext.P2 does not suffer from any

vitiating circumstances. Therefore, the writ petition fails and the same is

dismissed.

(T.R. Ramachandran Nair, Judge.)

kav/