High Court Kerala High Court

Abdul Majeed vs State Of Kerala on 14 July, 2010

Kerala High Court
Abdul Majeed vs State Of Kerala on 14 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15304 of 2005(V)


1. ABDUL MAJEED, CHEMBIRIKA,
                      ...  Petitioner
2. JAFFER K.C., KAELOTH CHALAHYIL,
3. JAYASREE M.V., KALLADATHIL HOUSE,

                        Vs



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

2. KERALA STATE PUBLIC SERVICE

                For Petitioner  :SRI.T.A.UNNIKRISHNAN

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :14/07/2010

 O R D E R
                                                         "C.R"


                        C.T.RAVIKUMAR, J.
                      ----------------------------
            W.P.(C)Nos.15304, 17048, 17114 of 2005,
                      12408 & 22868 of 2007
                      ----------------------------
                        Dated 14th July, 2010

                             JUDGMENT

Since common issues based on common facts arise for

consideration in these writ petitions, they were jointly heard and are

being disposed of by this common judgment. For the sake of

convenience W.P.(C)No.15304 of 2005 is treated as the leading case

and facts and documents are referred to hereafter in this judgment in

the manner they are set out therein unless otherwise specified.

2. The petitioners in these writ petitions are graduates

possessing B.Sc. (Co-operation & Banking) Degree awarded by the

Kerala Agricultural University. As per Ext.P1 draft rules, the said

qualification was prescribed as one of the qualifications for

appointment to the post of Non-vocational Teacher in General

Foundation Course in the Kerala Vocational Higher Secondary

Education Department. Subsequently, Ext.P2 special rules have been

brought into force. The grievance of the petitioners is that the

qualification of B.Sc. (Co-operation & Banking) Degree awarded by

the Kerala Agricultural University which was prescribed as one of the

qualifications under Ext.P1 was not included as one of the

WP(C).No.15304/2005 & connected cases 2

qualifications for the post of Non-vocational Teacher in General

Foundation Course in Ext.P2 special rules. Ext.P3 is a representation

dated 24.3.2004 from the Associate Dean of the Kerala Agricultural

University to the Secretary to Higher Education Department virtually

highlighting the necessity to include the aforesaid qualification as one

of the qualifications for the aforesaid post. In fact, as per Ext.P3, it

was requested to include the aforesaid qualification as a qualification

for the post of Non-vocational Teacher in General Foundation Course.

Ext.P4 is a recommendation by the subject committee of the

Legislative Assembly.

3. While so, the Kerala Public Service Commission issued

Ext.P5 notification dated 26.4.2005 inviting applications for

appointment to the post of Non-vocational Teacher in General

Foundation Course in the Kerala Vocational Higher Secondary

Education Department. Admittedly, in Ext.P5 notification

qualifications were prescribed in tune with Ext.P2 special rules.

Obviously, B.Sc. (Co-operation & Banking) Degree possessed by the

petitioners was not included as a qualification in Ext.P5. Though the

petitioners are ineligible to submit applications in response to Ext.P5

notification, they submitted applications for selection to the post of

WP(C).No.15304/2005 & connected cases 3

Non-vocational Teacher in General Foundation Course in response to

Ext.P5. Apprehending that they would not be permitted to appear for

the written examination held as part of the selection process, they

approached this Court by filing these writ petitions. On 7.6.2005 this

Court passed an interim order in W.P.(C)No.17048 of 2005. Based

on the same and similar orders, the respondents permitted the

petitioners therein to participate in the selection process to the post

of Non-vocational Teacher (General Foundation) in pursuance of

Ext.P5 notification provisionally and subject to the result of the writ

petitions. Thereupon the petitioners appeared in the written test.

However, the petitioners were not included in Ext.P6 (Ext.P6 in W.P.

(C)No.17048/2005) short list of candidates selected to be invited for

interview. Consequently, the petitioners were not called for the

interview. Later, Ext.P7 (Ext.P7 in W.P.(C)No.17048/2005) rank list

was brought into force on 18.12.2007. Naturally, the petitioners

were not included therein. On 23.6.2007, an amendment was

brought into the special rules and the qualification of B.Sc. (Co-

operation & Banking), the degree possessed by the petitioners has

been included as one of the qualifications for appointment to the

post of Non-vocational Teacher in General Foundation Course.

WP(C).No.15304/2005 & connected cases 4

Taking into account the amendment brought into as per Ext.P8 the

petitioners in W.P.(C)Nos.17048 and 17114 of 2005 filed petitions for

amending the writ petition. The said amendment was filed for the

purpose of incorporating the prayers to issue a writ of mandamus to

the first respondent to issue an order giving effect to the amendment

in Ext.P8 from 12.3.2004, that is the date of Ext.P2 special rules. In

the aforesaid circumstances, the petitioners contend that the

respondents should have permitted the petitioners to participate in

the interview and based on the outcome successful candidates

among them should have been included in the rank list.

4. The first respondent has filed a counter affidavit. It is

stated therein that the petitioners are not at all entitled to be

considered for selection to the post of Non-vocational Teacher in

General Foundation Course. Essentially, the contention is founded on

the fact that such a qualification possessed by the petitioners was not

included as a qualification in Ext.P2 special rules and therefore, its

possession could not have and would not have conferred any right to

the petitioners for being considered in the selection process initiated

as per Ext.P5 since Ext.P5 was issued in terms of Ext.P2 special rules.

In Ext.P2 special rules, admittedly, B.Sc. (Co-operation & Banking)

WP(C).No.15304/2005 & connected cases 5

Degree was not included as a qualification for the post of Non-

vocational Teacher in General Foundation Course. It is further stated

thereunder that Ext.P8 amendment brought into Ext.P2 special rules

was not given retrospective effect and therefore the petitioners

cannot as a matter of right claim for consideration for appointment

pursuant to the selection process initiated as per Ext.P5. At any rate,

Ext.P7 rank list is not liable to be interfered with.

5. The second respondent has also filed a counter

affidavit in this writ petition. Virtually, the contentions raised by the

first respondent also find place in it. After incorporating the

qualifications prescribed as per Ext.P2 special rules, it has been

stated thereunder that Ext.P5 notification has been issued strictly in

terms of Ext.P2 special rules. The Kerala Public Service Commission

can prescribe qualifications in a notification only in tune with the

qualifications prescribed in the special rules. In Ext.P5, the

qualification possessed by the petitioners has not been included as a

qualification for selection to the post of Non-vocational Teacher

(General Foundation Course) and therefore in terms of Rule 10 of

General rules, the petitioners have no right to get appointment

against the said post. Apart from the above contentions it is stated

WP(C).No.15304/2005 & connected cases 6

thereunder that the petitioners were permitted to partake in the

written test only to comply with the interim order passed by this

Court and even going by the interim order such participation would

confer any right on the petitioners.

6. It is common case that the qualification of B.Sc. (Co-

operation & Banking) Degree awarded by the Kerala Agricultural

University that was prescribed as one of the qualifications in Ext.P1

draft rules was not included as a qualification in Ext.P2 special rules.

The contention of the petitioners is that subsequent to the issuance

of Ext.P5 notification amendment was brought into Ext.P2 rules as

hereunder:-

“4. In Serial Number 6, against item (10)-

(i) after the words “Commerce or Business Economics”
occurring in the first paragraph the words “OR Economics”
shall be inserted, and

(ii) after the existing entries the following entries shall be
added, namely:-

“OR
B.Sc. Cooperation & Banking (four year course) with
not less than 60% marks awarded by the Kerala
Agriculture University or equivalent qualification.”

The said amendment has been brought in admittedly, as per G.O.

(MS)No.123/07/G.Edn. dated 20.6.2007 which is produced as Ext.P8

in W.P.(C)No.17114 of 2005. The relevant portion of Ext.P8 reads

WP(C).No.15304/2005 & connected cases 7

thus:-

“Since the amendment to Special Rules as well as
formulating rules are statutory functions, so many
statutory procedures as laid down by Government are to
be followed which are time consuming processes.
However, Government in the meanwhile have followed
procedures like discussions with the representatives of
the service and teachers organizations, meeting of
secretaries committee etc. Since the further procedures
like the consultation with the KPSC, scrutiny by Subject
Committee etc. has to be completed. Government may not
be in a position to stick to the time limit specified by the
Honourable High Court in the Ops, WPs and Contempt of
Court Cases filed in this regard. As such Government
decided to give effect to the amendments through an
executive order and to follow the statutory procedures
simultaneously.

Accordingly, Government are pleased to amend
the Kerala Vocational Higher Secondary Education State
Service Rules 2004 and Kerala Vocational Higher
Secondary Education Subordinate Service Rules 2004
with immediate effect as follows:-”

A bare perusal of Ext.P8 would reveal that the said amendments

including the amendment prescribing the qualification of B.Sc.

Cooperation & Banking (four year course) with not less than 60%

marks awarded by the Kerala Agricultural University, was given effect

only from 23.6.2007. Thus, Ext.P8 amendment brought into Ext.P2

special rules was given effect only from 23.6.2007. In that context,

the following recital in Ext.P2 assumes relevance:

WP(C).No.15304/2005 & connected cases 8

“S.R.O.No.246/2004.- In exercise of the powers
conferred by sub-section (1) of Section 2 of the Kerala Public
Service Act, 1968 (19 of 1968) and in supersession of all rules and
orders on the subject, the Government of Kerala hereby make the
following rules for the Kerala Vocational Higher Secondary
Education State Service, namely:-

Rules

1. Short title and commencement:- (1) These rules may be
called the Kerala Vocational Higher Secondary Education State
Service Rules, 2004.

(2) They shall come into force at once.”

Therefore, there cannot be any doubt with respect to the position

that Ext.P2 special rules came into effect with effect from 12.3.2004.

When Ext.P2 special rules came into force, all the other orders or

rules including Ext.P1 draft rules should stand automatically

superseded. In fact, it is specifically stated in Ext.P2 itself.

Therefore, after the introduction of Ext.P2 no one can place reliance

on Ext.P1 draft rules. The petitioners do not have a case that in

Ext.P2 special rules the qualification possessed by them, that is B.Sc.

(Co-operation & Banking) Degree awarded by the Kerala Agricultural

University was included as a qualification for appointment to the post

of Non-vocational Teacher in General Foundation Course. Ext.P5 is

the relevant notification issued by the Kerala Public Service

WP(C).No.15304/2005 & connected cases 9

Commission for selection to the post of Non-vocational Teacher in

General Foundation Course. Again, no one has a case that the said

notification was issued disregarding the special rules. In fact, it was

issued strictly in terms of Ext.P2 special rules. Naturally, in Ext.P5

also the qualification B.Sc. (Co-operation & Banking) was not

included as a qualification for the said post. If that be so, merely

because the petitioners submitted applications on seeing Ext.P5

notification that cannot confer any right on them to get appointment

to the post of Non-vocational Teacher in General Foundation Course.

In fact, they were not at all qualified to apply for the said post in

terms of Ext.P5 notification. Ext.P3 is only a letter from the associate

dean whereby he had requested the Secretary to Higher Education

Department to include B.Sc. (Co-operation & Banking) Degree as a

qualification for the aforesaid post. True that the subject committee

has also recommended the same as can be seen from Ext.P4. But,

there cannot be any dispute with respect to the position that Ext.P3

or Ext.P4 cannot have any impact on Ext.P2 and it cannot be said

that in the light of Exts.P2, P3 and P4 the qualification prescribed

under Ext.P2 for selection to the post in question would stand

automatically amended. There is a prescribed procedure for

WP(C).No.15304/2005 & connected cases 10

amending the special rules and in fact, such an amendment was

brought into Ext.P2 special rules only as per Ext.P8. Evidently, the

amendment brought into force as per Ext.P8 was given its effect only

from 26.3.2007. Therefore, Ext.P8 amendment cannot have any

impact on the selection process initiated as per Ext.P5. A subsequent

amendment brought into a particular rule cannot have any impact at

all on a ranked list drawn by the Kerala Public Service Commission

based on a notification issued strictly in terms of the unamended

rule. The only impact it can have on such a ranked list is that

vacancies occurred subsequent to the amendment could not be filled

up from such a list. After completion of the selection process

initiated as per Ext.P5, the second respondent has brought into force

Ext.P7 rank list dated 18.12.2007. It was in the meanwhile that

Ext.P8 amendment was brought into force with effect from

26.3.2007. Therefore, there cannot be any legal impediment in

operating Ext.P7 rank list prepared pursuant to the selection process

initiated as per Ext.P5. Consequently, the petitioners who were, in

fact, ineligible to apply for appointment to the post of Non-vocational

Teacher in General Foundation Course in response to Ext.P5 cannot

legally claim that they should be included in the select list and should

WP(C).No.15304/2005 & connected cases 11

be given appointment after unsettling a ranked list brought into force

strictly in accordance with law. It is a fact that but for the interim

order passed by this Court the petitioners would not have been

permitted to participate in the selection process in the aforesaid

circumstances. Therefore, the petitioners cannot raise claim for any

undue advantage or appointment solely relying on the interim order

passed by this Court on 7.6.2005 in W.P.(C)No.17048 of 2005. In

this context it is also to be noted that several others who possessed

the same qualification might not have applied in response to Ext.P5

realizing their ineligibility.

7. Going by the decision of the Apex Court in Union of

India v. Pushpa Rani ((2008) 9 SCC 242), matters pertaining to

prescription of qualifications is an issue that falls within the

employer’s domain. On such matters, judicial review comes into play

only if the State action is contrary to constitutional or statutory

provisions or is patently arbitrary or vitiated by mala fides. A

scanning of the contentions in these writ petitions would reveal that

absolutely there is no challenge against Ext.P2 special rules. The

only grievance of the petitioners is that the qualification of B.Sc. (Co-

operation & Banking) Degree which was a prescribed qualification as

WP(C).No.15304/2005 & connected cases 12

per Ext.P1 draft rules was not included in Ext.P2 special rules. Such

a matter cannot be interfered with by this Court in the light of the

decision of the Apex Court in Union of India v. Pushpa Rani

( (supra) because it is up to the employer to decide or to prescribe

the qualifications. True that, in this case, subsequently Ext.P2 was

amended as per Ext.P8. But, in Ext.P8 itself it has been specifically

stated that Ext.P2 rules were amended only with immediate effect.

Therefore, all such amendments brought into Ext.P2 would have their

effect only with effect from the date of Ext.P8 i.e, only from

23.6.2007. Admittedly, Ext.P2 was brought into force on 12.3.2004.

In view of the said admitted position and also the fact that Ext.P5

dated 26.4.2005 was issued strictly in terms of Ext.P2 special rules, I

am of the considered view that the petitioners are not entitled to the

reliefs sought for in these writ petitions. The contention that it was

the efforts of the petitioners that led to Ext.P8 also cannot be a

reason for this Court to issue a writ of mandamus to the first

respondent to give effect to Ext.P8 amendment from the date of

Ext.P2 or to give appointment to the petitioners. The petitioners

have no legal right to insist that the rule should be framed or

amended in a particular manner and therefore there cannot be a

WP(C).No.15304/2005 & connected cases 13

corresponding duty on the concerned rule making authority to frame

or amend rules in a specific manner. In the absence of any such

right and duty, this Court would not be justified in issuing a writ of

mandamus to the rule making authority either to frame or to amend

the rules and to give effect to the rules with effect from a particular

date. The said issue has been covered squarely against the

petitioners in the decision of this Court in George.M.I. v. High

Court of Kerala and others (ILR 2010 (2) Ker. 213).

Going by the settled position that rights of parties have to

be decided in terms of the prevailing rule position on the relevant

date I am of the view that there is no merit at all in these writ

petitions. Accordingly, the writ petitions are dismissed.

C.T.RAVIKUMAR
Judge

TKS