High Court Kerala High Court

Bindu Ganesh vs State Of Kerala on 18 August, 2007

Kerala High Court
Bindu Ganesh vs State Of Kerala on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36159 of 2003(D)


1. BINDU GANESH, "KRISHNAPRIYA",
                      ...  Petitioner

                        Vs



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

2. THE TAHSILDAR, KARUNAGAPPALLY.

3. THE KERALA STATE COMMISSION FOR

4. THE DISTRICT OFFICER, KERALA

                For Petitioner  :SRI.C.UNNIKRISHNAN (KOLLAM)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :18/08/2007

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
       W.P(C).No.36159 OF 2003, O.P.Nos.17231 OF 2000,
                 8516 OF 2001, 3058 OF 2002,
          W.P(C).Nos. 37584 OF 2003 & 2001 OF 2004
                  -------------------------------------------
             Dated this the 18th day of August, 2007


                              JUDGMENT

“C.R.”

These writ petitions are filed challenging G.O(NC)No.

77/98/SCSTDC dated 10.8.1998, whereby, the Government acted

on the advice tendered to it by the Kerala State Commission for

Backward Classes, hereinafter referred to as the ‘Commission’,

on the question of inclusion of the ‘Chakkala Nair’ community in

the State list for Other Backward Classes, for reservation

purpose.

2. The thrust of the contentions advanced in these writ

petitions, at the time of final hearing can be encapsulated as

follows:

(i) The Commission erred in relying on the opinion of

the Ananthakrishna Iyer International Centre for

Anthropological Studies, hereinafter referred to as ‘AICAS’,

WPC.36159/03 & con. cases

Page numbers

and ignoring the report of the Kerala Institute of Research,

Training and Development Studies on Scheduled Castes

and Tribes(KIRTADS).

(ii) The reliance placed on the report of AICAS and the

prominence given to Dr.P.R.Govindankutty Mathur as a

special invitee to assist the Commission are wholly

unfounded and against public interest because, Dr.Mathur

was earlier held by the Government to have

misrepresented facts in relation to an issue of caste status

of ‘Thandans’ and as per G.O.(MS) 6/91/SCSTDD dated

11.2.1991, the Government had reduced his pension after

he retired as Special Officer of KIRTADS.

(iii) ‘Chakkala Nair’ is a community which ought to be

treated as ‘Chakkala’ and the advice to the contrary,

tendered by the Commission and the consequential

Government Order are contrary to law and the materials on

record.

WPC.36159/03 & con. cases

Page numbers

3. In support of the impugned decisions, the learned Special

Government Pleader argued that on the basis of the materials

on record, the impugned decisions cannot be found fault with

and that a reading of the advice of the Commission would show

that the report of KIRTADS as well as AICAS and the other

different materials produced before the Commission were taken

into consideration in making the advice.

4. Learned Standing Counsel for the Kerala Public Service

Commission pointed out that no challenge having been

specifically pleaded and urged regarding the findings in para 33

of the impugned advice that the representation of the employees

belonging to the community in question would show that the rate

of representation is indeed very high, the impugned decision

cannot be found fault with because, adequacy of representation

in different services is the criterion to make a reservation.

WPC.36159/03 & con. cases

Page numbers

5. Before entering on to adjudicate on the basis of the

contentions advanced, it needs to be noticed that the

Commission is constituted under the provisions of the Kerala

State Commission for Backward Classes Act, 1993, to examine

the request for inclusion of any class of citizens as a backward

class in the list, to hear the complaints of over-inclusion of any

backward class in such list and to tender such advice to the

Government, if it deems appropriate. Section 10 provides

different powers of the Commission while performing its

functions. It shall have all the powers of a civil court in trying a

suit and in particular, in respect of the matters enumerated

therein. Sub-section 2 of Section 9 of that Act provides that the

views and findings of the Commission shall ordinarily be binding

upon the Government.

6. Section 11 of the Act, of which specific note has to be

taken, provides that the Government may, at any time, and shall

at the expiry of 10 years from the coming into force of the Act

and every succeeding period of 10 years thereafter, undertake

WPC.36159/03 & con. cases

Page numbers

revision of the lists with a view to exclude from such lists the

particular classes who have ceased to be Backward Classes or

for including any such class in the lists of Backward Classes.

The Government are to consult the Commission for such

purpose. In view of the aforesaid statutory provision, it has to be

noticed that the over all intention is to assess and identify those

classes which are to be treated as backward classes and the

purview of the consideration is normally a span of 10 years. This

is because, continued inclusion could be subjected to periodic

revision every 10 years while necessity to inclusion is also a

matter that could be considered. So much so, the consideration

of the Commission while making an advice to the Government, is

not merely to be an exercise of reading out of the entire history

of a particular community and confining itself to an

anthropological study. The result of the entire exercise has to be

to reach at a conclusion whether a particular class is to be

treated as a backward class for the purpose of being included in

the list or for letting such a class to continue in the list, for

WPC.36159/03 & con. cases

Page numbers

which, the representation that the said class has in public

service, has also to be taken into consideration.

7. The advice made by the Commission in the case in hand

was generated on the basis of seven associations claiming to be

organisations of Chakkala Nairs, the names of which

organisations are enumerated in the opening paragraph of the

impugned advice. None of those organizations has challenged

either the advice or the Government Order which runs contrary

to the claims made by them. The advice contains the undisputed

fact that due publicity was given to the scheduled hearing

through the press, inviting objections to or comments on the

inclusion of Chakkala Nair in the list of OBC for reservation in

public service. None among the petitioners has a case that he

participated in the proceedings before the Commission pursuant

to such public notice. The provisions made in the Act are for the

constitution of the Commission to take care of the responsibility

of advising the Government after considering all aspects of a

particular matter. So much so, when the Commission has made

WPC.36159/03 & con. cases

Page numbers

the advice after considering the materials placed before it and

after public notice, I do not deem it appropriate to let the advice

to be subjected to judicial scrutiny at the instance of individuals,

who had not chosen to participate in proceedings before the

Commission, particularly when none among the organisations,

seven in number in the case in hand, has chosen to challenge the

advice made by the Commission to the Government or to

challenge the Government decision that followed the advice of

the Commission.

8. Be that as it may, adverting to the arguments raised, it has

to be noticed at the outset that the report of KIRTADS has been

taken note of by the Commission. The argument to the contrary

is unsustainable. The KIRTADS’ report contained in letter dated

22.3.1995, addressed by its Director to the Government, has

been rightly treated by the Commission as a document which is

not a report of any fact finding study, but a compilation of very

useful extracts about the community in question, culled from

the works of authors who have made special studies of that

WPC.36159/03 & con. cases

Page numbers

caste group. The Commission specifically noticed that KIRTADS

has not made any field study. The Commission, headed by a

former Judge of this Court and by members in terms of the

provisions of the Act, has categorically stated that the

Commission had made use of the report of KIRTADS also to

arrive at a conclusion. I find no material to overrule that.

9. The criticism of Dr.Mathur that the Government had found

that he had wrongly advised the Government on an earlier

incident is correct. But the fact remains that he, at that time,

was essentially heading KIRTADS. He was made a special

invitee by the Commission and the AICAS report was also

considered by the Commission. It is not as if the Commission

relied exclusively on the AICAS report or on the statement of

Dr.Mathur. Even if any comment that Dr.Mathur had made is

eschewed, it can be seen that the Commission acted on various

materials, including the oral evidence of different witnesses and

the views of the KIRTADS, along with AICAS survey report.

WPC.36159/03 & con. cases

Page numbers

10. Incidentally, it has to be mentioned that it was attempted to

be pointed out on behalf of the petitioners that the Accountant

General has criticized the expenditure shown to have incurred by

AICAS in conducting the survey and that the Government had

explained about it to the Accountant General. Those matters are

irrelevant and do not really go to the root of the reliability of the

advice tendered by the Commission, which has been acted upon

by the Government, particularly when no case of personal bias or

malice is attributed to the members of the Commission. Nor is

there any plea of ill-constitution or incompetence of the

Commission.

11. The conclusion of the Commission was that Chakkala Nairs

are educationally and economically poor, but that they had

enjoyed the benefit by reaping the quota that was available to

Chakkalas and that, as of now, the representation of Chakkala

Nairs in the various services of the State Government reflects

that their rate of representation is indeed very high. The

WPC.36159/03 & con. cases

Page numbers

following statement is made by the Commission in para 33 of the

advice on the basis of the statistics collected by the Commission.

“Of the 187 departments/Autonomous
Bodies/Public Sector Undertaking in respect of which
data are available, they had representation in 68. The
total number of employees belonging to this
community is 575, comprising top level (1), gazetted
(40), middle level (2), non-gazetted (365), last grade
(102) and workmen (65).”

12. The aforesaid factual findings of the Commission, on

statistics, are not challenged by the petitioners. Therefore, even

if Chakkala Nair has been identified as educationally and

economically poor, the advice of the Commission to the

Government that the community Chakkala Nair does not satisfy

the requirements and the criteria involved to identify backward

class of citizens, cannot be found fault with. Equally, the

impugned decision of the Government cannot also be interfered

with.

WPC.36159/03 & con. cases

Page numbers

13. A further fact that is not in dispute is that the PSC, while

issuing notification, included ‘Chakkala Nair’ within brackets

along with ‘Chakkala’ in the list of Other Backward Classes and

such action of the PSC was without the authority of the

Government. So much so, any action of the PSC on the basis of

which the ‘Chakkala Nair’ community had also enjoyed certain

benefits that were extended to ‘Chakkala’, cannot be claimed as

a matter of right and by the Government Order, the situation

has been appropriately settled.

14. For the aforesaid reasons, I find no ground to interfere

either with the advice of the Commission or with the decision of

the Government.

In the result, these writ petitions fail and are hence

dismissed. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.

WPC.36159/03 & con. cases

Page numbers

=======================

THOTTATHIL B. RADHAKRISHNAN, J

W.P(C).No.36159 OF 2003,
O.P.Nos.17231 OF 2000,
8516 OF 2001, 3058 OF 2002,
W.P(C).Nos. 37584 OF 2003 &
2001 OF 2004

JUDGMENT

AUGUST, 2007.

=======================