High Court Kerala High Court

Cochin Port Trust vs S. Mohandas on 20 July, 2009

Kerala High Court
Cochin Port Trust vs S. Mohandas on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 355 of 2007()


1. COCHIN PORT TRUST,
                      ...  Petitioner
2. STAFF SELECTION COMMITTEE FOR
3. DEPARTMENTAL PROMOTION COMMITTEE FOR
4. SECRETARY,

                        Vs



1. S. MOHANDAS,
                       ...       Respondent

                For Petitioner  :SRI.A.M.SHAFFIQUE (SR.)

                For Respondent  :SRI.N.SUKUMARAN

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :20/07/2009

 O R D E R
               P.R.RAMAN & P.BHAVADASAN, JJ.

                    -------------------------------

                        W.A.No. 355 of 2007

                    -------------------------------

                   Dated this the 20th July, 2009

                          J U D G M E N T

Raman, J.

The first appellant is the first respondent in W.P.(C)

No.25078 of 2006, which is the Cochin Port Trust. The writ

petitioner, first respondent herein, who was working as Welfare

Officer in the Cochin Port Trust, aspiring for promotion to the post

of Industrial Relations Officers, which is the next higher post,

applied for the same. There was no other competing candidate.

He was called for the interview by the Departmental Promotion

Committee, but virtually he was not selected, which was the

challenge in the writ petition. In the hierarchy of the posts in

the Welfare Department, the Welfare Inspector’s Post is perhaps

the initial post available and the next promotion post is that of

Welfare Officer and then the Industrial Relations Officer. The

WA.No.355 of 2007

2

method of appointment of Industrial Relations Officer is either by

way of promotion by selection or in the absence of suitable

candidates by direct recruitment. The qualification prescribed for

the post of Industrial Relations Officer is as follows:-

“Master’s Degree in social work/Labour
welfare/Personnel Management/Industrial Relations
or Degree with Diploma in any one of the above
subjects or Degree in Law with Labour laws as an
elective subject.

Exp: 5 years in a managerial capacity dealing
with Labour.

Desirable : Knowledge of Malayalam.”

Ext.P1 is the copy of the extract of recruitment rules relevant for

our purpose. The method of appointment prescribed in column

11 of Ext.P1 is promotion failing which direct recruitment. In

column 12, it is also stated that the promotion has to be made

from Welfare Officer with three years regular service in the grade.

As a matter of fact, the petitioner’s work as Welfare Officer was

quite satisfactory. But, when the Departmental Promotion

WA.No.355 of 2007

3

Committee met, he was interviewed and found that he was not

suitable to be selected for the post of Industrial Relations Officer.

2. The petitioner challenged the decision of the

selection committee on several grounds. He contended that this

was for the first time that an interview was held for the post of

Industrial Relations Officer and that unless the recruitment rules

so provides for conducting the interview, normally no such

interview shall be insisted upon. He also relied on Government

of India’s Circular, Ext.P3. According to him, in his case alone,

interview was held, which is indicative of the malafide nature of

the selection. The learned Single Judge found that so long as

the post is a selection post and in the absence of anything to

show that there is a better method of selection and the

Departmental Promotion Committee itself having the power to

regulate their own procedures, it cannot be said to be beyond its

powers in the matter of conduct of an interview, especially

taking note of the fact that it is a selection post. Therefore, the

WA.No.355 of 2007

4

learned Single Judge accepted the stand of the Cochin Port Trust

that the Departmental Promotion Committee shall not be

deprived of its basic authority to take such steps as are necessary

to assess the suitability of the candidates or the comparative

merit of the candidates, unless such a step or procedure is

expressly prohibited by the law that governs the selection.

Turning to the next contention as to whether the interview held

by the Departmental Promotion Committee, holding that the

petitioner was unsuitable, suffers from any legal infirmity, the

learned Single Judge proceeded to refer to the particulars

furnished in the form of a statement which showed the C.R.

Gradings of the petitioner for the past several years. In 2003-

2004, he was graded “excellent”, in 2004-2005 and in 2005-

2006, he was graded “very good”. Thus, his performance as a

Welfare Officer was not merely average, but beyond average. He

also possessed the requisite qualification, viz., Basic Degree and

LL.B. with Labour Law as the elective subject. In such

circumstances, the learned judge further probed into the matter

WA.No.355 of 2007

5

to find whether there were any convincing reasons for supporting

the finding of the Departmental Promotion Committee that he

was not suitable, and in that regard, it was held that unless

there exists materials to hold that he does not deserve to be

selected for the post, it is rather difficult to accept the finding

that he is not suitable. It is based on the interview alone that

he was denied promotion to the next higher post. According to

the learned Single Judge, though the interview was held on

5.8.2006 and 8.8.2006, as evidenced by Exts.R1(a) and R1(b)

produced in the case, there was nothing to show what transpired

at the time of interview and the manner in which the

Departmental Promotion Committee assessed the suitability of

the candidate by means of the interview. Files were perused

which did not show any indication as to what transpired at the

time of interview. It does not show the modus employed by the

members of the Departmental Promotion Committee. It was

not known from the files as to whether any questions were put to

interview the candidate, whether he answered all, what

WA.No.355 of 2007

6

answers he had given, and whether any other technic was

employed to assess his ability. Therefore, in such

circumstances, the learned Single Judge found that the

Departmental Promotion Committee has only made a subjective

satisfaction and did not interview the candidate and the

conclusion was made in an objective manner. The learned

Single Judge even went to hold that the interview was only a

farce. In those circumstances, the interview was held to be

infirm and arbitrary and a declaration was made to that effect.

The learned Single Judge also directed the respondents to

forthwith promote the petitioner as Industrial Relations Officer.

3. Sri.Jayasankar A.K., the learned counsel

appearing for the appellant, Cochin Port Trust, challenges the

judgment on many grounds. He referred to Ext.R1(a)

proceedings of the Departmental Promotion Committee and

contended that the committee has perused the service particulars

and CR dossiers of the candidate available in the feeder category.

WA.No.355 of 2007

7

Only the petitioner, Sri.S.Mohandas, has fulfilled the requirement

of three years experience as Welfare Officer, and hence he fulfills

the minimum required qualifications and experience in the feeder

category. Therefore, the Departmental Promotion Committee

decided to interview him, in order to assess the suitability for

Industrial Relations Officer. Thereafter, on the next day, a Board

meeting was fixed and the petitioner was interviewed and

proceedings were marked as Ext.R1(b). In that proceedings, it

is observed that there was only one post of Industrial Relations

Officer and the Port Trust has to discharge very vital nature of

duties including dealing with all trade union matters, maintenance

of cordial industrial relations, dealing with employees grievances,

representing Port Management before conciliation officers,

holding bilateral discussions with unions on various charter of

demands of union, overall supervision of welfare, etc. and that

the Departmental Promotion Committee members interviewed

the candidate with a view to assess his abilities, with reference

to the nature of the duties as above, and the qualities to be

WA.No.355 of 2007

8

possessed by a candidate. After perusal of the service records,

CR dossiers and personal interview, the committee concluded that

the petitioner was not suitable for promotion to the post of

Industrial Relations Officer. Therefore, the counsel contends

that the interview was not a mere farce, but the candidate was

assessed with reference to the qualities and attributes to be

possessed, having due regard to the post to which selection is

made, it is only thereafter that the committee found him to be

unsuitable, and hence in such a situation, the decision of the

expert could not have been interfered with by this Court. He

also contended that the Departmental Promotion Committee is

not required to give any reason and the mere fact that the

Departmental Promotion Committee did not express in so many

words, the reasons for not selecting the petitioner, will not

vitiate the interview also. According to him, high officials of the

Port Trust are included in the Departmental Promotion

Committee and in the absence of any other candidate competing

for selection, there cannot even be a slightest allegation of

WA.No.355 of 2007

9

arbitrariness against the petitioner, and there is nothing for any

comparative assessment of one candidate over the other. The

only solution for the Cochin Port Trust, in such circumstances,

would be go for direct recruitment. Therefore, according to him,

selection conducted was in an objective manner. True that it

cannot be discernible from the files as to what were the questions

and what were the answers. But in the absence of anything to

show that there was a mala fide in the matter of selection, the

decision rendered by such a high body, that too, after perusing

the service records, CR dossiers etc. along with his performance

in the interview, would leave the matter there.

4. The learned counsel appearing for the appellant

placed reliance on the decision of the Supreme Court in Major

General I.P.S Dewan v. Union of India and Others (1995

(3) SCC 383); State of Rajasthan v. Sriram Verma and

Another (1996 (6) SCC 493); Nutan Arvind (Smt) V. Union

of India and another (1996 (2) SCC 488) and Ravinder v.

WA.No.355 of 2007

10

State of Haryana (1995 Supp (4) SCC 447). He contended that

even if the proceedings of the Departmental Promotion

Committee are infirm, this Court could not have directed the

petitioner to be promoted.

5. Per contra, the learned senior counsel appearing

for the first respondent-petitioner, supporting the judgment of

the learned Single Judge and placing reliance on the decision

reported in Badrinath v. Government of Tamil Nadu and

others (2000 (8) SCC 395), contended that in appropriate

cases like this, this Court is not powerless and it is only

appropriate that the direction to promote the candidate was

rightly given by the learned Single Judge.

6. We have heard the parties at length. The

admitted facts are that the first respondent-writ petitioner is fully

qualified for the post of Industrial Relations Officer, having

possessed all the requisite experience for the post. He had

excellent service records as a Welfare Officer. His immediate

WA.No.355 of 2007

11

superiors who had assessed him and graded him periodically has

rated him excellent and very good in the past three years of his

service. The Departmental Promotion Committee, no doubt,

consists of very high officials and there is no mala fides on the

part of the Departmental Promotion Committee in not selecting

the petitioner. But it is seen in Ext.R1(b) that the three factors

based on which the Departmental Promotion Committee came to

the conclusion that he was not suitable for the post are his

service records, his CR dossiers and interview. When

admittedly the earlier two, his service records and CR dossiers

have nothing to indicate any thing against him, and as there are

positive grades given in his favour, those materials could not

have gone against him. The only other factor which remain for

holding him as not suitable can only be the interview. The

various qualities and attributes to be possessed for the post of

Industrial Relations Officer, no doubt, has been stated by the

Departmental Promotion Committee in its proceedings. But are

they different from the post of Welfare Officer? Both posts are

WA.No.355 of 2007

12

in the same department and the Welfare Officer’s post is a feeder

category for promotion. There is only one channel of promotion

and further the posts of Welfare Inspector, Welfare Officer and

Industrial Relations Officer are all in the same channel. In such

circumstances, while assessing the qualities or attributes to be

possessed in the given said of facts, one should satisfy that

based on records produced the qualities to be possessed are

objectively assessed and they are different from the post he held.

In this case, the marks awarded to him by the Departmental

Promotion Committee is not known. If, as a matter of fact, he

had participated along with other candidates, necessarily, a

comparative merit will have to be assessed, and it could be done

only by awarding marks to different candidates who had

appeared for the interview. If the petitioner had possessed

marks below the same, probably he should have been found to be

unsuitable. Unsuitability itself is a negative factor. Therefore,

when there is only one candidate and to say that he is unsuitable,

something more should have been available on the file to sustain

WA.No.355 of 2007

13

the conclusion. The view taken by the learned Judge in such

circumstances does not call for any interference. Thus after

setting aside the decision made by the Cochin Port Trust, the

learned Single Judge has directed the petitioner to be promoted.

Normally, this could not have been done. Even assuming in a

rare case it could have been done, it should be shown that this

is a rare case. In all cases whereever the promotion is denied, it

will be contended as a rare case.

7. In State Bank of India and others v. Mohd.

Mynuddin (AIR 1987 SC 1889), it was held by the Apex Court

that whenever promotion to a higher post is to be made on the

basis of merit, no officer can claim promotion to the higher post

as a matter of right by virtue of seniority alone with effect from

the date on which his juniors are promoted. It is not sufficient

that in his confidential reports it is recorded that his services are

‘satisfactory’. An officer may be capable of discharging the

duties of the post held by him satisfactorily but he may not be fit

WA.No.355 of 2007

14

for higher post. Before any such promotion can be effected it is

the duty of the management to consider the case of the officer

concerned on the basis of the relevant materials. If promotion

has been denied arbitrarily or without any reason, ordinarily the

Court can issue a direction to the management to consider the

case of the officer concerned for promotion, but it cannot issue a

direction to promote the officer concerned to the higher post

without giving an opportunity to the management to consider the

question of promotion. But the Court is not by its very nature

competent to appreciate the abilities, qualities or attributes

necessary for the task, office or duty of every kind of post in the

modern world and it would be hazardous for it to undertake the

responsibility of assessing whether a person is fit for being

promoted to a higher post which is to be filled up by selection. It

is only when the process of selection is vitiated on the ground of

bias, mala fides or any other similar vitiating circumstance, other

considerations will arise.


WA.No.355 of 2007


                                  15



                8. A Division Bench of this Court in          Kerala

Agricultural University and another v. V.K.Gopinathan

Unnithan & another (1996 (1) KLJ 257) held that the Court

cannot issue a writ of mandamus directing the appointment of a

candidate who is included in the select list, following the decision

of the Apex Court in State of Kerala v. A.Lakshmikutty & Others

(AIR 1987 SC 331).

9. In this case, it cannot be said that there was any

deliberate exclusion of the petitioner from being considered.

Despite the fact that he was the only candidate available, the

Departmental Promotion Committee, in its proceedings on the

first day, is satisfied about the qualifications possessed by him

and decided to interview him. Petitioner has no case of any

personal malice against any of the Board members constituting

the Departmental Promotion Committee. It is only because of

absence of records to conclude the objective assessment made

that this Court has interfered in the matter. If that be so, this

WA.No.355 of 2007

16

Court ought to have left the matter to the appellant herein for

interviewing the candidate among qualified hands and then to

take a decision. The second part of the direction contained in

the judgment is therefore set aside.

In the result, the appeal is partly allowed. No costs.

P.R.RAMAN, JUDGE

P.BHAVADASAN , JUDGE.

nj.