High Court Kerala High Court

Biju.U vs State Of Kerala on 25 September, 2009

Kerala High Court
Biju.U vs State Of Kerala on 25 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 413 of 2009()


1. BIJU.U, JEEJA BHAVAN,M
                      ...  Petitioner
2. ASOK KUMAR.P,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. KERALA PUBLIC SERVICE COMMISSION,

4. BENNY LALU.M.L, MUNAMPEL JOSE COTTAGE,

5. DHWIJESH, S/O. SAMBAN.P,

6. K.S. SELVARAJ, KULAKANDATHIL,

7. ASHOKA KUMAR, S/O. K. VASUDEVAN,

8. SUNIL.V.R, AMBATTUKUNNEL,

9. LALUMON.C.V, CHERUVALLIPPADY HOUSE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :SRI.P.RAVINDRAN (SR.)

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

 Dated :25/09/2009

 O R D E R
            KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
              -----------------------------------------
           R.P.No.413/2009 in W.A.No.282/2008 &
             R.P.No.523/2009 in w.a.nO.302/2008
              -----------------------------------------
          Dated this the 25th day of September, 2009

                             O R D E R

Kurian Joseph,J.

Two of the appellants are the review petitioners. The

issue pertains to appointment to the post of Sub Inspectors of

Police in the General Executive Branch. 50% of the vacancies are

to be filled up by way of direct recruitment. Of the 50% there is

a ratio of 8:1:1, 8 from open market, one from the graduates in

the ministerial wing and the other from the graduates among the

Constables. In the absence of the graduates in the ministerial

wing those vacancies are also to be filled up from the 3rd

category.

2. Learned counsel for the review petitioners in both

cases submit that the scope of the review may be limited to the

claim for four vacancies available out of 39 vacancies. Those four

vacancies have arisen on account of non-joining duty of the four

advised candidates. Therefore, at the outset we make it clear

that we are not dealing with the various other contentions taken

R.P.No.413/2009 in W.A.No.282/2008 &
R.P.No.523/2009 in w.a.nO.302/2008

-:2:-

by the parties. All those contentions are left open

particularly since we are told that there are other writ

petitions touching on the issue of number of vacancies.

3. There is no dispute that of the 39 vacancies

originally advised pursuant to the judgment of the Division

Bench none belonging to the graduates of the ministerial

wing or graduates of the constabulary was included. In view

of the statutory entitlement for 10% for the graduates of the

ministerial wing and 10% for the graduates of the

constabulary their claims also should have been considered.

But the learned Government Pleader submits that the 39

candidates were advised from the open market pursuant to

the direction issued by the Division Bench. However, it is

the contention of the other respondents that 39 is only 80%

of the total vacancies available to the 50% in the general

R.P.No.413/2009 in W.A.No.282/2008 &
R.P.No.523/2009 in w.a.nO.302/2008

-:3:-

executive branch. We do not think that the above

contentions need be addressed at this stage in view of the

submission made by the learned counsel for the review

petitioners that they limit their claim only to the 4 available

NJD vacancies out of the 39 already advised. In view of the

admitted factual position that none belonging to the

graduates of the ministerial wing and graduates of the Police

Constabulary has been advised for appointment, there will

be a direction to the respondents to advise four vacancies

from among the graduates of the Police Constabulary since

admittedly none from the graduates of the ministerial wing is

available. It is made clear that the advice in respect of the

four vacancies as above will be made by the Public Service

Commission in accordance with the Rules on relinquishment.

This shall be done within a period of two weeks from the

R.P.No.413/2009 in W.A.No.282/2008 &
R.P.No.523/2009 in w.a.nO.302/2008

-:4:-

date of production of a copy of this order and as soon as the

advice is received the appointment will be made within

another two weeks.

(KURIAN JOSEPH, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
ahg.

KURIAN JOSEPH &
C.T.RAVIKUMAR, JJ.

—————————

R.P.No.413/2009 in
W.A.No.282/2008 &
R.P.No.523/2009 in
W.A.No..302/2008

—————————-

O R D E R

25th September, 2009