High Court Kerala High Court

Dr.P.K. Santhakumari vs State Of Kerla on 18 September, 2008

Kerala High Court
Dr.P.K. Santhakumari vs State Of Kerla on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18823 of 2008(N)


1. DR.P.K. SANTHAKUMARI, SUPERINTENDENT
                      ...  Petitioner

                        Vs



1. STATE OF KERLA, REP. BY SECRETARY TO
                       ...       Respondent

2. THE DIRECTOR, OFFICE OF THE

3. DR.R. SREEKUMAR, PROFESSOR & HEAD OF

                For Petitioner  :SRI.K.SUBASH CHANDRA BOSE

                For Respondent  :SRI.ELVIN PETER P.J.

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/09/2008

 O R D E R
                         ANTONY DOMINIC, J.
               -----------------------------------------------------
                       W.P.C. No 18823 of 2008
               ----------------------------------------------------
                 Dated this the 18th September 2008

                                JUDGMENT

The prayer in this writ petition is to quash Ext. P10 and to

direct the first respondent to follow Ext.P9 recommendation for

posting Superintendent in the Government Ayurveda College,

Thiruvananthapuram.

2. Briefly noted, the facts of the case are that, the petitioner

and the third respondent are governed by Ext.P5, the Rules for

the Kerala State Ayurveda Medical Education (Teaching) Services,

2007 (hereinafter referred to as the Special Rules, for short). As

far as service details of the petitioner are concerned, the petitioner

commenced service as Tutor on 21.12.1981 and was promoted as

Reader on 01.01.1998 and thereafter by Ext. P3 she was promoted

as Professor with effect from 18.12.2001. In so far as the third

respondent is concerned, he commenced service as Tutor on

17.08.1989 and has been promoted as Professor with effect from

25.10.2005.

WPC 18823/08 2

3. The Superintendents of Hospitals attached to Ayurveda

Colleges are posted as per Note 5 to Rule 3 of the Special Rules,

which reads as follows:

“5. Willing Professor from the Departments attached to

Hospital will be appointed as Superintendent of the hospital

attached to the Ayurveda College, Thiruvananthapuram,

Trippunithura and Kannur and Readers as Resident Medical

Officers. They will perform the responsibilties of

Superintendents/Resident Medical Officers in addition to the

normal duties in their Departments concerned. In speciality

hospitals such as the Ayurveda College Hospital for Women

and Children, Poojappura etc. Professors specialized in the

concerned branches will be considered for appointment as

Superintendents.”

In terms of the Note, by Ext. P6, willingness was invited from

Professors for posting as Superintendent of Ayurveda College

Hospital, Thiruvananthapuram. In the meantime, on the retirement

of the then Superintendent of Government Ayurveda College

Hospital, Thiruvananthapuram, by Ext. P7, the petitioner was put in

charge of that post as well.

4. It would appear that the petitioner, third respondent and yet

WPC 18823/08 3

another person had expressed their willingness in response to Ext.

P6. On receipt of the willingness from Professors, by Ext. P9, the

second respondent informed the first respondent the details of the

three willing Professors which included both the petitioner and the

third respondent. The second respondent further stated in Ext. P9

as follows:

“As only one can be appointed as Superintendent, Government

Ayurveda College Hospital, Thiruvananthapuram, Dr P.K.

Santhakumari (Senior) who is the seniormost among the three

applicants may be appointed as Superintendent, Government

Ayurveda College Hospital, Thiruvananthapuram.”

However, the first respondent issued Ext. P10 order dated

20.06.2008, posting the third respondent as Superintendent of the

Government Ayurveda College Hospital, Thiruvananthapuram and it

is challenging Ext. P10 this writ petition has been filed.

5. Counsel for the petitioner would submit that petitioner is the

seniormost among the three Professors who had expressed their

willingness in response to Ext. P6. It is contended that the Special

Rules do not contain any particular method to be followed in the

WPC 18823/08 4

matter of posting of Superintendents and that in the past, such

postings have been made following seniority of willing candidates

accepting the recommendation made in that behalf by the Director

concerned. In support of the above, learned counsel for the

petitioner would refer me to Exts. P11 to P15, documents obtained

by invoking the provisions of the Right to Information Act.

6. In the counter affidavit has been filed by the first

respondent, it is conceded that all the applicants were eligible for

posting as Superintendents. It is stated that the first respondent,

after carefully considering the willingness expressed by the

Professors, appointed the third respondent, giving due regard to his

efficiency and skills. It is also stated that seniority is not the

criterion for posting as Superintendent and that the Government

have examined the records and assessed the ability of the persons

who had expressed their willingness to be posted as Superintendent.

Yet another reason stated is that third respondent is having service

of more than five years and continuity of service is one of the

criterion that weighed with the Government. Proceeding further it is

stated that the second respondent has sent Ext. P9

recommendation without considering Ext.P5 Special Rules and

WPC 18823/08 5

that any recommendation of the Director is not contemplated by the

Special Rules. It is also the case of the first respondent that first

respondent is not bound to act on the recommendation which has

been made without assessing the comparative merit and ability of

the persons eligible to be posted as Superintendent. It is on these

reasons that the first respondent is seeking to justify Ext. P10 order

posting the third respondent as Superintendent.

7. Third respondent has also filed counter affidavit seeking to

sustain Ext P10 and supporting the stand taken by the first

respondent in its counter affidavit.

8. Learned Government Pleader and the counsel for the third

respondent would contend for the position that it is not seniority

which is relevant in the posting as Superintendents but it is the

ability and competence of the person concerned which is relevant.

Although it is not raised in the counter affidavit, it is also contended

that going by Rule 60 (a) of Part I K.S.R the petitioner had attained

the age of superannuation on 31.08.2008, but is continuing in

service till the end of the academic year on the strength of Rule 60

(c). It is stated that such continuance only entitles her to continue

as Professor in the teaching faculty and not for anything further. In

WPC 18823/08 6

effect, what is argued is that the post is a selection post and that

during the period subsequent to 31.08.2008 the petitioner cannot

aspire to be posted as Superintendent of the hospital and should

give way for her junior.

9. I shall first deal with the contention relying on Rule 60 (a)

and (c), Part I, K.S.R. In so far as the plea now raised relying on

Rule 60 (c) of Part I K.S.R is concerned, I should confess my inability

to accept the same for more reasons than one. As rightly pointed

out by the counsel for the respondents, as per the Special Rules

posting as Superintendent is not a case of promotion. However, so

long as the petitioner continues as Professor, whether it be on the

strength of Rule 60 (c) or otherwise, in my view, except those

benefits which are expressly denied to her by terms of the Rules

itself, she is entitled to all other benefits. If that be so, I cannot find

anything in the Rule denying the benefit of posting as

Superintendent.

10. That apart, it is also to be noted that Ext. P10 order by

which the third respondent was posted as Superintendent, was

issued on 20.06.2008 which is much prior to 31.08.2008, the date

on which the petitioner had attained the age of superannuation going

WPC 18823/08 7

by Rule 60(a). This court is examining the correctness of Ext. P10

and therefore the eligibility of the petitioner and third respondent is

required to be assessed as on the date of Ext. P10, viz.,20.06.2008.

If that be so, the argument now raised relying on Rule 60(c), which is

also not raised in the counter affidavits filed by respondents 1 and

3, is devoid of any substance.

11. Now what remains is whether seniority of the Professors

has to be accepted as the basis for posting. A reading of the Special

Rules would show that apart from stating that posting is to be made

from among willing Professors, there is no indication in the Special

Rules with regard to the process to be adopted in choosing and

posting one among the willing Professors. In such a case, I feel,

what is relevant to be examined is the yardstick that has been

adopted by the first respondent in the past when the post was filled

up on different occasion. This is seen disclosed to the petitioner as

per Exts. P11 to P15 which have been produced along with the reply

affidavit filed by the petitioner.

12. Ext. P11 is a query raised by the petitioner in which she

has raised a specific question as to whether on earlier occasions

when Superintendents were posted, seniority of the willing

WPC 18823/08 8

Professors has been overlooked. This has been answered by the

Public Information Officer, Directorate of Ayurveda Medical

Education by his reply dated 21.08.2008 in Ext. P11, stating that-

13. Ext. P12 is a letter dated 24.09.1999 from the Principal of

Government Ayurveda College, Thiruvananthapuram addressed to

the first respondent, in which, in so far as the posting of

Superintendent is concerned, the following recommendation is

made.

“Superintendents:

As per guidelines Para No.13 willingness from the
Professors of Clinical Department may be considered for the
posting of Superintendent in the Collegiate Hospital.

Dr P.S. Syamalakumari, Professor of Kayachikitsa and Dr
K. Krishnankutty Nair, Professor of Agadathanthra have
submitted their willingness for the post of Superintendent,
Ayurveda College Hospital, Trivandrum. Among them Dr P.S.
Syamalakumari is the senior hand. Hence Dr P.S.
Syamalakumari, Professor of Kayachikitsa, Government
Ayurveda College, Trivandrum may be appointed as the
Superintendent of Government Ayurveda College, Trivandrum.”

It is revealed from the Government order dated 17.11.1999 that

WPC 18823/08 9

accepting the above recommendation Dr P.S. Syamalakumari was

posted as Superintendent of Government Ayurveda College Hospital,

Thiruvananthapuram.

14. Similarly, Ext. P13 is yet another recommendation of the

Principal of the College recommending that the duties of the

Superintendent, Ayurveda College, Tripunithura be entrusted to the

seniormost Professor working in that hospital. It is stated that Dr C.

Retnakaran is the seniormost Professor working in the Government

Ayurveda College hospital, Tripunithura and that he be appointed as

Superintendent. This recommendation was accepted and by G.O

dated 17.01.2001, Sri C. Retnakaran, the seniormost Professor, has

been posted as Superintendent of Government Ayurveda College

hospital, Tripunithura.

15. Similar recommendation has been made in Ext. P14 dated

18.05.2001, recommending that M.R. Vasudevan Nair, the

seniormost among the Professors in the Ayurveda College hospital,

Thiruvananthapuram be posted as Superintendent of that hospital.

That was also accepted and as per G.O dated 27.06.2001 posting

has been effected.

16. From these documents, it is therefore evident that the

WPC 18823/08 10

consistent practice hitherto followed was based on the

recommendation made by the Principal/Director Government has

been making postings of Superintendent and that too following the

seniority of the Professors who have expressed their willingness to

be posted. In the counter affidavit filed by the first respondent,

there is absolutely no justification offered for departing from this

settled precedent that has been followed for several years. The

contention that Rules do not contemplate a recommendation from

the second respondent and that the posting is based on selection,

are all against facts as disclosed above. The remaining length of

service of the third respondent, is also not seen taken as a criterion

in the past and is now adopted only to justify Ext.P10. In this context,

it also needs to be noticed that there is no case in the counter

affidavit of the first respondent that the petitioner is unsuitable to be

posted as Superintendent of the hospital. In view of all these, in my

view, seniority has to be the basis and if so, Ext. P10 order posting

the third respondent cannot be sustained.

17. For these reasons, I quash Ext. P10 and direct that the

petitioner shall be posted as Superintendent of Government

Ayurveda College hospital, Thiruvananthapuram as expeditiously as

WPC 18823/08 11

possible, at any rate within two weeks from the date of production of

a copy of this judgment.

The writ petition is allowed as above.

Sd/-

ANTONY DOMINIC
Judge

18/09/2008
en

[true copy]

WPC 18823/08 12

Appendix

Petitioner’s exhibits:

Ext.P1 – True copy of the third page of her S.S.L.C Book
Ext.P2 – True copy of combined seniority list of teaching staff of
Govt Ayurveda Colleges, the Thiruvananthapuram, Tripunithura and
Kannur on 1.1.1998
Ext.P3 – True copy of order promoting petitioner and others tothe
post of Professor dated 18.12.2001
Ext.P4 – True copy of order appointing the third respondent dated
26.10.2005
Ext.P5 – True copy of Special Rules for the Kerala State Ayurveda
Medical Education (Teaching) Services dated 4.8.2007
Ext.P6 – True copy of Circular dated 22.04.2008
Ext.P7 – True copy of order dated 28.4.2008
Ext.P8 – True copy of order dated 22.5.2008
Ext.P9 – True copy of letter dated 2.6.2008 forwarded from the office
of the second respondent.

Ext.P10 – True copy of order dated 20.06.2008 forwarded from the
office of the second respondent.

Ext.P11 – True copy of the letter and the information received from
the Ayurvedic Education Department
Ext.P12 – True copy of letter and the information received from the
Ayurvedic Education Department
Ext.P13 – True copy of recommendation of principal dated
24.09.1999 and the appointment made by the first respondent on
17.11.1999
Ext.P14 – True copy of the letter seeking the ratification of Govt in
posting seniormost professor as Superintendent by the Director
dated 18.5.2001 and the ratification order issued by the first
respondent on 27.6.2001
Ext.P15- True copy of recommendation of Director dated 30.5.2005
and the appointment made by the first respondent on 20.09.2005
Ext.P16 – True copy of order dated 31.5.2008 issued by the first
respondent.

Respondent's exhibis: Nil

                       [true copy]

WPC 18823/08    13