High Court Kerala High Court

Dr.E.Vivekanandan vs Indian Council Of Agricultural … on 17 December, 2007

Kerala High Court
Dr.E.Vivekanandan vs Indian Council Of Agricultural … on 17 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25391 of 2006(S)


1. DR.E.VIVEKANANDAN, AGED 56 YEARS,
                      ...  Petitioner
2. DR.K.SUNIL KUMAR MOHAMMED,
3. REETA JAYASHANKAR, AGED 46 YEARS,
4. P.JAYASHANKAR, AGED 46 YEARS,
5. K.C.GEORGE, AGED 60 YEARS,
6. DR.V.CHANDRIKA, AGED 59 YEARS,
7. DR. RAMACHANDRAN N., AGED 54 YEARS,
8. DR. P.U.ZACHARIA, AGED 46 YEARS,
9. DR. P.KRISHNA KUMAR, AGED 47 YEARS,
10. DR. PRATHIBHA ROHIT, AGED 45 YEARS,
11. DR. K.R.MANMADHAN NAIR, AGED 57 YEARS,
12. DR. T.S.VELAYUDHAN, AGED 56 YEARS,
13. DR. P.KALADHARAN, AGED 47 YEARS,
14. DR. G.MOHANRAJ, AGED 57 YEARS,
15. DR. P.K.ASHOKAN, AGED 46 YEARS,
16. DR.V. KRIPA, AGED 44 YEARS,

                        Vs



1. INDIAN COUNCIL OF AGRICULTURAL RESEARCH
                       ...       Respondent

2. THE PRESIDENT,

3. THE DEPUTY SECRETARY (P),

4. THE DEAN (RISHERIES),

5. DR.MOHAN JOSEPH MODAYIL,S/O.SHRI JOSE,

6. THE SECRETARY,

7. DR.S.AYYAPPAN,

8. THE CENTRAL ADMINISTRATIVE TRIBUNAL,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.P.JACOB VARGHESE, SC, ICAR

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :17/12/2007

 O R D E R
          K. BALAKRISHNAN NAIR & P.N. RAVINDRAN, JJ.
          -------------------------------------------------------
                    W.P.(C).NO.25391 OF 2006-S
          -------------------------------------------------------
           Dated this the 17th day of December, 2007.

                               JUDGMENT

Balakrishnan Nair, J:

The petitioners challenge Ext.P1 order of the Central

Administrative Tribunal in O.A.No.823/2005 and also Ext.P2 order

in R.A.No.21/2006 in that O.A. The original application was filed

challenging Annexure-A1 order and Annexure A8 which is the

relevant portion of the Rules dealing with appointment on tenure

basis. Annexure A1 is an order renewing tenure of appointment of

the 5th respondent as Director of Central Marine Fisheries

Research Institute, Cochin, for a further period up to 31.3.2009 or

until further orders, whichever is earlier.

2. The learned Standing Counsel appearing for the I.C.A.R

submitted that the 5th respondent has been posted as a member

of the Agricultural Scientific Recruitment Board, New Delhi, by

order dated 7.12.2005. So, he relinguished the charge of the

present post and the next person in seniority, one Dr.N.G.K. Pillai,

WPC.NO.25391/2006 .

2

has been put in charge of the post of Director also.

3. But, the learned counsel for the petitioners submitted that

the 5th respondent was selected for the present assignment by

virtue of his continuance in service on the strength of the order

extending his term of appointment. If that order is quashed, the

5th respondent would not have been selected for the present

assignment.

4. The extension of term of the 5th respondent has ended as

a result of the present development. So, there will be a fresh

selection to the post of Director, CMFRI, in accordance with the

Recruitment Rules. The petitioners and other eligible candidates

can contest for the post, if so advised. Since the 5th respondent

no longer blocks their way, it is unnecessary for us to consider

the validity of the extension granted to him. Further the

petitioners do not stake their claim for being considered for

appointment to the post of Member, Agricultural Scientific

Recruitment Board, New Delhi. Therefore, it is unnecessary for us

to consider the validity of the order impugned, as per which the

tenure of appointment of the 5th respondent was extended.

5. In view of the above position, challenge against Annuexure

WPC.NO.25391/2006 .

3

A1 has become infructuous. Challenge against Annexure A8 in the

present context, is only hypothetical in nature. This Court will not

decide an issue unless it is absolutely necessary for the disposal

of the case. So, the contentions, in support of the prayer for

challenging Annexure A8, are kept open. The petitioners have also

a prayer to resort to direct recruitment to the post of Director of

C.M.F.R.I. The learned counsel for the respondents submitted

that steps are being taken to make recruitment to the post of

Director, according to the ICAR rules.

In view of the above position, the writ petition is closed

without prejudice to the contentions of the petitioners.

K.BALAKRISHNAN NAIR, JUDGE.

P.N. RAVINDRAN, JUDGE.





  cl

WPC.NO.25391/2006         .
                     4

WPC.NO.25391/2006         .
                     5