High Court Kerala High Court

Betty P.S. vs Kerala Public Service Commission on 1 January, 2009

Kerala High Court
Betty P.S. vs Kerala Public Service Commission on 1 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14781 of 2008(I)


1. BETTY P.S., W/O. M.K.SUBRAMANIAN,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION,
                       ...       Respondent

                For Petitioner  :SRI.B.GOPAKUMAR

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/01/2009

 O R D E R
                         ANTONY DOMINIC, J.
                         ==============
                W.P.(C) NOS. 14781 & 28499 OF 2008
              =========================

               Dated this the 1st day of January, 2009

                             J U D G M E N T

In these writ petitions, the challenge raised is regarding the

correctness of the application of the rules of reservation as provided in the

KS & SSR. The post of Lecturer in Sanskrit (General) in the Collegiate

Education Service is filled up in terms of the Special Rules for Kerala

Collegiate Education Service, 1994. According to the petitioners, 9

vacancies were reported to the PSC and the PSC issued notification inviting

applications for filling up the vacancies on 29/6/2004. Rank list was

published on 26/12/2006.

2. Petitioner in WP(C) No.14781/08 was included at Rank No.19

of the ranked list and the petitioners in WP(C) No.28499/08 were included

at rank Nos.20 and 21. All these petitioners are candidates belonging to

Ezhava community. According to the petitioners, there were 27 vacancies

reported by the 2nd respondent and although candidates were advised,

despite the fact that they had secured rank Nos. 19, 20 and 21, they were

not advised for appointment. Petitioners state that the reason for not

advising them is that the 3rd respondent was not working out the rotation

correctly.

WPC 14781 & 28499/08

:2 :

3. It is stated that the main rotation started at MRI 31 and out of

the 27 vacancies reported, 9 vacancies are set apart for issuing fresh

notifications. It is contended that there is only one post reserved for

Dheevara out of every 100 post, Dheevara has already been

accommodated at MRI 22(LC) on 16/1/2003 and therefore MRI 50, the

Dheevara turn, cannot be reserved any more and that MRI 50 must be

given to Ezhava in the absence of LC candidate. They also state that

against MRI 12(SC), an Ezhava candidate was erroneously accommodated

on 29/1/82. It is stated that although MRI 14 (Ezhava) has been given to

Viswakarma, according to the 3rd respondent, MRI 54 (Ezhava) cannot be

given to Ezhava as MRI 12 has been given to Ezhava. It is stated that if at

all such adjustment is necessary, it is the Viswakarma turn which should

be given to SC and not that of Ezhava. The petitioners also contended

that MRI 28 was given to open competition candidate on 16/1/2003, but

the said adjustment has not been remedied so far although there are

atleast 3 candidates now presently available in the ranked list. On this

basis, it is contended that petitioners were not advised on account of the

fact that the 3rd respondent was not applying the rules of rotation in the

WPC 14781 & 28499/08

:3 :

proper manner.

4. PSC has filed a counter affidavit. According to the PSC, at the

time of finalisation of the ranked list on 26/12/2006, NCA turns were

pending to be compensated. According to the PSC, the turn which was

pending to be compensated by Ezhava Community was for MRI 12 (SC)

advised on 29/1/82. PSC submits that the rotation for the post started at

MRI 31(OC), while working out the rotation of 23 vacancies, there arose

two Ezhava turns at MRI 34 and 42 and that as there was no SC candidate

in the ranked list pending to be advised against MRI 12, without

compensating the same, two Ezhava candidates at Rank Nos.16 and 17

were advised for appointment against MRI 34 and 42. PSC says that in

view of the amendment to the rules of reservation by notification dated

8/3/2006, if suitable candidates are not available from any particular

community or group of communities, such vacancy shall be kept unfilled

and notified separately for selection. Therefore, when MRI 54 (Ezhava)

arose for appointment, that turn had to be compensated to MRI 12(SC)

advised on 29/1/82. Therefore, PSC states that the vacancy set apart for

separate notification is to be filled up from SC candidates.

WPC 14781 & 28499/08

:4 :

5. In so far as the advise made against MRI 12 is concerned, it is

stated that on account of the absence of SC candidate, a candidate

belonging to Ezhava community was advised on 29/1/82 and extra benefit

was derived to the Ezhava Community. According to the PSC, since there

was no SC candidate in the ranked list, SC vacancy was not compensated

and hence the NCA vacancy arose. It is also stated that against MRI 14

(Ezhava), on account of the absence of Ezhava candidate in the ranked

list, a Viswakarma candidate was advised on 29/1/82 and thus MRI 14

(Ezhava) occurred as a NCA vacancy. However, PSC proceeds to state

that MRI 20(Viswakarma) was compensated to Ezhava Community on

12/8/92.

6. Answering the allegation of the petitioners that even if

adjustments were made in 1982, when ranked lists were finalised in 1985

and 2003, compensation ought to have been made, PSC contends that

after 1982, SC candidates were not available in the subsequent ranked lists

to compensate the extra benefit derived by Ezhava community, which is

now to be compensated against MRI 54 (Ezhava). In so far as the

contention of the petitioners that MRI 28(Ezhava) filled up by an open

WPC 14781 & 28499/08

:5 :

competition candidate has to be compensated, PSC submits that the right

of restoration or compensation shall not extend to a case where selection

has gone to open competition candidate.

7. Admittedly, the rules of reservation have undergone

amendment and if candidate belonging to the specified category is not

available, unlike in the past, there is no temporary pass over and the

vacancies are set apart, re notified and filled up in the manner as provided

in the rules. If against MRI 12, the Ezhava community has derived extra

benefit, necessarily that will have to be compensated, and if so, PSC

cannot be faulted for setting apart MRI 54 (Ezhava) to be compensated by

a SC candidate. Similarly, the rules of reservation also do not permit the

compensation, when reserved vacancies are filled up by open competition

candidate. However, the petitioners contention that a Dheevara candidate

has already been appointed and therefore, there cannot be any further

reservation in their favour, is not answered by PSC in the affidavit filed.

This necessarily is a matter that the PSC shall examine and if necessary,

the PSC shall take such correction steps, as is permissible in law.

8. Therefore, on the facts, it can be seen that the PSC has

WPC 14781 & 28499/08

:6 :

satisfactorily answered the plea raised by the petitioners that the PSC has

not followed the rules of rotation in the proper manner except in the case

of the Dheevara candidate.

Therefore, the writ petitions are disposed of directing the PSC to

examine the case of the petitioners regarding the reservation provided for

Dheevara candidate and take corrective steps in that regard.

ANTONY DOMINIC, JUDGE
Rp