High Court Kerala High Court

Dr.Laila Rani Vijayaraghavan vs State Of Kerala Represented By The on 12 August, 2009

Kerala High Court
Dr.Laila Rani Vijayaraghavan vs State Of Kerala Represented By The on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18131 of 2008(H)


1. DR.LAILA RANI VIJAYARAGHAVAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. CONVENER, DEPARTMENTAL PROMOTION

3. DIRECTOR OF MEDICAL EDUCATION,

4. DR.P.P.SATHI, PROFESSOR OF PATHOLOGY,

5. DR.RAJEEVAN.K., ASSOCIATE PROFESSOR,

6. DR.SUPRIYA.N.K., PROFESSOR OF

7. DR.RAMANI K.S., ASSOCIATE PROFESSOR,

8. DR.MATHEW C.F., ASSOCIATE PROFESSOR,

9. DR.SANKAR.S., ASSOCIATE PROFESSOR,

10. DR.SANTHA SADASIVAN, ASSOCIATE PROFESSOR

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.S.JAYAKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/08/2009

 O R D E R
                          S. SIRI JAGAN, J
                ...............................................
                 W.P(C) Nos. 35532 of 2007
                         & 18131 of 2008
               .................................................
          Dated this the 12th day of August, 2009

                          J U D G M E N T

The petitioner in these two writ petitions are the same.

She is challenging the select list for promotion to the posts of

Professor and Assistant Professor in the department of Pathology

in Medical College Service of the Government of Kerala. Prior to

entering the Department of Pathology the petitioner had service

in the Department of Blood Bank. Petitioner’s grievance is that

for the purpose of seniority and promotion, the service of the

petitioner in the blood bank is not being counted. According to

the petitioner, several other persons who had shifted from one

department to another had been given benefit to the service in

the earlier department for the purpose of seniority and

promotion. The petitioner earlier approached this court by filing

WP(C) No. 5005 of 2003 and obtained Ext.P15 judgment to

consider the representation filed by the petitioner in that regard.

In compliance with that judgment, the Government has passed

Ext.P16, again rejecting the claim of the petitioner on the ground

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -2-

that the recruitments to blood bank and department of Pathology

are by different Public Service Commission selections and

therefore service in the two departments cannot be added

together for the purpose of seniority and promotion in one

department. Regarding the contention of the petitioner that

some other persons were given such benefit, the Government

rejected the same stating that the Government finds it unhealthy

to go after precedence and hence finds no valid reason to allow

the request. Petitioner submits that this stand of the

Government is discriminatory and violative of the rights of the

petitioner. Petitioner therefore seeks the following reliefs:

“WP(C)No. 35532 of 2007

i) issue a writ of certiorari of any other appropriate
writ, order or direction calling for the records leading to
Exts.P16, P20 and P21 and quash them.

ii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents 1 to 3 to reckon the service rendered by the
petitioner between 29.8.1988 and 10.4.1990 in the
Department of Blood Bank towards her qualifying service
for the purpose of seniority and promotion and all other
service benefits in the Department of Pathology and grant
her all consequential benefits as if Ext.P16 were never
issued at all.

iii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 2nd
respondent to pass orders on Ext.P22.

iv) issue a writ of mandamus or any other

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -3-

appropriate writ, order or direction commanding the
respondents 1 and 2 to review Exts.P20 and P21 by
placing the petitioner above respondents 4 and 5 therein
(in category of Professor) and promote her as such with
effect from 12.6.2007 with all consequential benefits.

v) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 1st
respondent to suitably modify Exts.P11, P18 and P19 by
giving credit to the petitioner’s service in the Department
of Blood Bank.”

” W.P(C) No. 18131 of 2008

I) issue a writ of certiorari of any other appropriate
writ, order or direction calling for the records leading to
Exts.P16, P20, P21 and P23 and quash them.

ii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents 1 to 3 to reckon the service rendered by the
petitioner between 29.8.1988 and 10.4.1990 in the
Department of Blood Bank towards her qualifying service
for the purpose of seniority and promotion and all other
service benefits in the Department of Pathology and grant
her all consequential benefits as if Ext.P16 were never
issued at all.

iii) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 2nd
respondent to pass orders on Exts.P22 and P24.

iv) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the
respondents 1 and 2 to review Exts.P20, P21 and P23 by
placing the petitioner above respondents 4 to 10 therein
(in the category of Professor) and promote her as such
with effect from 12.6.2007 with all consequential benefits.

v) issue a writ of mandamus or any other
appropriate writ, order or direction commanding the 1st
respondents to suitably modify Exts.P11, P18 and P19 by
giving credit to the petitioner’s service in the Department
of Blood Bank.”

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -4-

2. Petitioner relies on the decision of the Supreme Court in

Principal King George’s Medical College, Lucknow v. Dr.

Vishan Kumar Agarwal and another 1984(1) SCC 416 in

which the Supreme Court held that when some persons have

been given relaxation in the matter of qualifications for

admission to MD course such relaxation cannot be denied to the

petitioner in that case. The counsel for the petitioner also

submits that relying on this judgment this court has also taken a

similar view in University Grant Commission v. Rajesh

2008(4) KLT 223.

3. A counter affidavit has been filed by the 1st respondent

wherein the stand taken is that the department of the blood bank

and the Pathology department are two separate water tight

departments and seniority in one department cannot be

reckoned by adding service of the person in the department in

which he/she previously worked. It is submitted that selections

to the two departments are separate and the PSC publishes

separate rank lists for such selections.

4. I have considered the rival contentions in detail.

5. It is settled law that a person who enters service in one

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -5-

department after undergoing a selection process, later

undergoes another selection process and joins another

department, for the purpose of seniority and promotion in the

latter department the service in the former would not be

counted. In fact even in inter departmental transfers a person

who gets transfer to the new department has to forgo his

seniority in the erstwhile department. That is so even in the case

of inter district transfers. Therefore, if the contention of the

petitioner is accepted as law, that would cause havoc to the

entire service law on the subject of seniority and promotion and

it would effect the service conditions of Government employees

in every department. The fact that the Government earlier

illegally gave such benefits to some other persons is no ground

for giving the petitioner also the benefit of the very same

illegality. In this connection I note the contention of the learned

Government Pleader that such benefits were given at a time

when the two departments were not strictly considered as water

tight departments, although he admits that at that time also

selection to the two departments were by separate rank list of

the PSC. I am not prepared to lay down as a proposition of law

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -6-

that the petitioner is entitled to the benefit, she is seeking now.

For the above said reasons, I am of opinion that the decision

relied upon by the petitioner is clearly distinguishable on facts.

The decision of the Supreme Court in Agarwal’s case (supra) was

in a case where the Supreme Court found that a particular

condition in the eligibility criteria was not invariably insisted

upon by the University or by the College and they did not

consider those conditions as mandatory. In the decision in

Rajesh’s case also what was in contemplation was grant of

relaxation from UGC qualification when qualifications were

relaxed for another candidate. The Division Bench held that

such relaxation should not be denied to the petitioner in that

case. I am of opinion that there the court was considering the

power of relaxation and here there is no question of any

relaxation at all. Therefore the facts of those cases are clearly

distinguishable on facts. I am satisfied that the petitioner is not

entitled to the reliefs prayed for despite the fact that earlier

other persons were given benefit of such an illegality.

6. I am disturbed to find that many cases are coming

before me, particularly in respect of matters under the Kerala

W.P(C) Nos. 35532 of 2007
& 18131 of 20089 -7-

Education Rules, and service matters wherein the Government

gives illegal benefits to certain teachers by passing orders or

circulars and when those orders or circulars are sited by another

petitioner they simply take the stand that the earlier decision is

incorrect. That would show the disinclination of the Government

to go by the Rule of law. The Government should not forget that

we are still living in a country ruled by rule of law and if they

flout law in the case of some individuals and refuse to follow the

same in respect of others, that would ultimately result in

anarchy. It should be prevented at all costs. Therefore the

Government would do well to see that at least in future, they

refrain from giving benefits against rules in individual cases

illegally. With the solemn hope that wisdom would dawn on the

Government at least now, I dismiss these writ petitions.

S. SIRI JAGAN, JUDGE
rhs