High Court Kerala High Court

C.J.Benny vs Cochin Universities Of Science … on 21 February, 2007

Kerala High Court
C.J.Benny vs Cochin Universities Of Science … on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 33630 of 2002(C)


1. C.J.BENNY, S/O.C.C.JOSEPH, AGED 33,
                      ...  Petitioner

                        Vs



1. COCHIN UNIVERSITIES OF SCIENCE AND
                       ...       Respondent

2. SAJEEV K.P., GARDENER, CENTRE FOR

3. ALIKUNJU P.K., GARDENER, GUEST HOUSE,

4. AYISHA, GARDENER, ADMINISTRATIVE

5. HASSAN K.M. GARDENER, SCHOOL OF

                For Petitioner  :SRI.K.S.MADHUSOODANAN

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, COCHIN UTY.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/02/2007

 O R D E R
                          ANTONY DOMINIC, J.

                 `````````````````````````````````````

                        O.P NO.33630 OF 2002

                       ```````````````````````````

            Dated this the 21th day of February, 2007


                             J U D G M E N T

The petitioner is a candidate included in the ranklist for the

post of Gardener in the Cochin University of Science and

Technology. It is stated that the university had issued a

notification dated 12/11/92 inviting application for the post of

Gardener and in the selection process that ensued, the petitioner

was included at rank number 3. It is stated that although

reservation is applicable to the appointments in the university

despite the university having made six appointments, the

petitioner despite being rank no.3 belonging to Latin Catholic

(OBC), was not offered appointment. He had lodged a complaint

as per Exhibit P2 which was not responded and as the rank list

which was published on 20/11/2000, with two years validity

period, was expiring on the 19th of November 2002, the petitioner

filed this original petition initially with prayers to call for Exhibits

P1 and P2 and to direct the university to appoint the petitioner as

Gardener with effect from the date when his turn fell due.

OP 33630/2002

: 2 :

Subsequently, on an application made by the petitioner an

amendment was incorporated, praying for quashing the

appointment of the 6th respondent, although no improvement in

the pleadings has been made in support thereof additional

prayer.

2. The first respondent University has filed a statement

and a counter affidavit. In the counter affidavit, it is stated that

when appointment of Gardeners was made, the appointments

were made at point No.94, 95, 96, 98, 99 and 100 in a 100 point

roster, maintained as consolidated one for Class III category of

employees. It is stated that at point No.97, the 6th respondent

was appointed as Overseer Grade III (Civil). It is stated that

she was included in the ranklist prepared by the University for

the post of Overseer and when the turn at point No.97 came,

there was a regular vacancy available and thus the 6th respondent

was appointed. Affidavits have also been filed by the 6th

respondent explaining the background in which she was

appointed and she seeks to have her appointment upheld by this

court. A reply affidavit has been filed by the petitioner. In the

OP 33630/2002

: 3 :

reply affidavit so filed, the petitioner has found fault with the

University in appointing the 6th respondent at point No.97 of the

roster.

3. As far as the pleadings of the petitioner as contained

in the original petition and the reply affidavit is concerned, the

objection that is raised by the petitioner is to the effect that the

University committed an illegality in appointing the 6th respondent

as an Overseer at point no.97 of the roster maintained for the

post of Gardener. According to the petitioner, if point no.97 in

the roster maintained for the post of Gardener was filled up by a

Gardener, that being an open point, it would have gone to rank

no.2, who was accommodated at point No.99 and the petitioner

would have found his place at point no.99. This contention of the

petitioner has been belied by the fact that the university was only

maintaining a common roster for Class III. It is beyond

controversy that the post of Gardener as also the post of

Overseer belong to Grade III. If that be so, the University cannot

be faulted for having appointed the 6th respondent and included

her at point No.97 of the common roster. Therefore, this

OP 33630/2002

: 4 :

contention of the petitioner is only to be rejected.

During the course of the arguments, the petitioner raised a

contention that the 6th respondent was included in the ranklist of

Overseer and that the ranklist was published on 7/7/97 with a

validity period of two years. According to the petitioner although

the 6th respondent commenced service on provisional basis from

1/7/99, during the currency of the ranklist, the regular vacancy

against which she was appointed at point No.97 arose only on

26/11/01 and by that time the ranklist had expired. On this

basis it is contended that the appointment of the 6th respondent

was made after the expiry of the ranklist and therefore the said

appointment is illegal. Counsel for the University and the 6th

respondent rightly points out that such a contention of the

petitioner is not raised in any of the pleadings. Having gone

through the pleadings of the petitioner as contained in the

original petition as also the reply affidavit, I do not see such

contention raised in the pleadings. Counsel for the petitioner

points out that this aspect has been mentioned in a statement

filed by him. The statement filed, without amendment to the

OP 33630/2002

: 5 :

pleadings, cannot be relied on to decide the case. It is settled law

that unless a contention is raised by pleadings with sufficient

particulars, such contentions cannot be taken cognizance of. Such

being the position, I am not inclined to entertain the contention

raised by the counsel for the petitioner, as it is lacking in the

pleadings. In the result, I find no merit in the writ petition and it

is dismissed. No costs.

ANTONY DOMINIC, JUDGE

Rp