High Court Kerala High Court

Dr. P.V.Madhusudhanan vs Dr. K.G.Beena on 22 December, 2009

Kerala High Court
Dr. P.V.Madhusudhanan vs Dr. K.G.Beena on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2385 of 2009()


1. DR. P.V.MADHUSUDHANAN,
                      ...  Petitioner

                        Vs



1. DR. K.G.BEENA,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. UNIVERSITY OF CALICUT, REPRESENTED BY

4. THE MANAGER,

5. V.S.SUDHA GOPALAN, S/O. V.G.SUKUMARAN,

                For Petitioner  :SRI.S.RADHAKRISHNAN

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :22/12/2009

 O R D E R
      K. BALAKRISHNAN NAIR & P. BHAVADASAN, JJ.

                   ------------------------------
                       W.A.No.2385 of 2009
                   ------------------------------

              Dated this, the 22nd day of December, 2009


                           JUDGMENT

Balakrishnan Nair, J.

The appellant was not a party to the Writ Petition.

He sought and obtained leave of this Court and preferred this

appeal. The appellant is working as a tutor in the Department

of Kaumarabhrutyam. If a post of lecturer is sanctioned in

that Department, he is entitled to get promotion. But, in view

of the direction issued by the learned Single Judge, the

appellant submits, the first respondent herein will be

accommodated in that post. To that extent, he is aggrieved

by the judgment under appeal. Therefore, he was constrained

to file this appeal.

2. The brief facts of the Writ Petition filed by the

first respondent are the following:

The first respondent submitted that she joined as

W.A. No.2385 of 2009

– 2 –

tutor in the Vaidyaratnam P.S.Warrier Ayurveda College,

Kottakal on 16.8.1991. Ext.P1 is the order appointing her,

which was to take effect from19.8.1991. Later, one

Kirathamoorthy, working in the Vaidyaratnam Ayurveda

College, Thaikkattussery, Thrissur and the first respondent

were mutually transferred on the strength of Ext.P2 order of

the Government dated 3.11.1994, permitting such transfer.

The transfer was ordered to be subject to the approval of the

University. It is common ground that the said transfer has

been approved by the University. The proceedings of the

University in this regard is Annexure 3. When the 13+1

departmental system was introduced in the College, the

Principal forwarded a proposal for one post of Lecturer in

Kaumarabhrutyam and allotment of the first respondent/

petitioner to that post, taking note of her option. That

proposal was provisionally approved by the University as per

Ext.P11. Later, the University by Ext.P12 order took the view

that the first respondent not being a post graduate in

Kaumarabhrutyam, is not entitled to be accommodated in the

W.A. No.2385 of 2009

– 3 –

Kaumarabhrutyam Department. At present, she is working in

the Department of Rachana Sareeram and her P.G. degree is

in Salyathantram. Feeling aggrieved by Ext.P12 and seeking

to quash that order and also praying for consequential reliefs,

the Writ Petition was filed. The learned Single Judge, after

hearing both sides, did not quash Ext.P12, but the substantial

relief sought by her was granted by directing to accommodate

her in the post of lecturer in the Department of

Kaumarabhrutyam, as and when 13+1 departmental system

is implemented in the 4th respondent’s college, pursuant to the

direction of this Court in W.P.(C) No.20956 of 2006.

3. According to the appellant, the first respondent

is not qualified to be appointed in the Department of

Kaumarabhrutyam. If such an unqualified hand is brought in,

that will block his promotion chances. So, as mentioned

earlier, this appeal was filed by him.

4. We heard the learned counsel on both sides. It

W.A. No.2385 of 2009

– 4 –

is not in dispute that the first respondent does not have P.G.

Degree in Kaumarabhrutyam. But, the first respondent

would submit, relying on Ext.P5 that, since she joined service

on 16.8.1991, which is admittedly before 14.5.1992, that is

before the cut off date contained in Ext.P2, she should be

treated as qualified. But, the appellant would point out that

the first respondent commenced service in the Vaidyaratnam

Ayurveda College, Ollur only on 8.11.1994 and therefore, she

cannot claim the benefit of Ext.P5. We think, it is a matter

which requires decision by the second respondent, University.

In view of the above position, we quash Ext.P12. The parties

to this appeal, who want to file representations, may file

representations before the University, concerning the above

point within six weeks from today, along with a copy of this

judgment. Upon receipt of those representations, the

University shall take a fresh decision on the claim of the first

respondent/writ petitioner for accommodation in the post of

Lecturer in Kaumarabhrutyam, that may be created while

implementing 13+1 departmental system. The University

W.A. No.2385 of 2009

– 5 –

shall take a decision within three months from the date of

receipt of a copy of this judgment either from the appellant or

the respondents.

The judgment under appeal is modified and the

Writ Appeal is disposed of as above.

Sd/-

K. Balakrishnan Nair,
Judge.

Sd/-

P. Bhavadasan,
Judge.

DK.

(True copy)