High Court Kerala High Court

Franklin Robert John vs State Of Kerala on 3 December, 2008

Kerala High Court
Franklin Robert John vs State Of Kerala on 3 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33042 of 2007(H)


1. FRANKLIN ROBERT JOHN, LECTURER,
                      ...  Petitioner
2. USHA NAIR, LECTURER,
3. NARASIMHA D.S., LECTURER,
4. V.DAMODARAN, LECTURER,
5. JACOB ELIAS, LECTURER,
6. ROY M.THOMAS, LECTURER,
7. THOMAS.T., LECTURER,
8. S.RAMDAS, LECTURER,
9. ABDU RAHIMAN.K.U.,

                        Vs



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

2. COCHIN UNIVERSITY OF SCIENCE &

3. THE UNIVERSITY SYNDICATE,

4. THE REGISTRAR, COCHIN UNIVERSITY OF

                For Petitioner  :SRI.RAJU JOSEPH

                For Respondent  :DR.K.P.SATHEESAN, SC COCHIN UNIVERSITY

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/12/2008

 O R D E R
                     ANTONY DOMINIC, J.
                   --------------------------
                W.P.(C) No.33042 OF 2007
             -------------------------------------
        Dated this the       day of November 2008

                       J U D G M E N T

The prayer in this writ petition is for quashing Exs.P1 &

P8 to the extent it excludes the past service of the

petitioners in the institutions approved by the AICTE prior to

their appointment under the 2nd respondent for placing them

in career advancement scheme, as it is illegal, unjust and

discriminatory and ultravires of Article 14 of the Constitution

of India. The petitioners pray that the respondents be

directed to reckon their past service under the AICTE

approved institutions outside the State of Kerala for placing

them in the cadre Lecture (Senior Scale).

2. The petitioners were appointed as lecturers in

various disciplines of Engineering under the 2nd respondent

during the period from 1999 to 2002. Prior to their

appointment, they had worked in different Colleges of

WP(c).No.33042/07 2

Engineering out side the State, which are affiliated to the

AICTE. Aggrieved by Clause 3.11 of Ext.P1 to the extent it

excludes outside State experience for considering their

eligibility for placement in the senior / selection grade, this

writ petition has been filed.

3. It would appear from the pleadings that the AICTE

issued a notification dated 15/03/2000 introducing Career

Advancement Scheme. Clause 7 of the said notification is

as follows :-

“(a) Minimum length of service for eligibility to move into

the grade of Lecturer (Senior Scale) would be four years

for those with Ph.D., five years for others with

M.Phil/ME/M.Tech and six years for others as a Lecturer,

and for eligibility to move into the grade of Lecturer

(Selection Grade)/Assistant Professor, the minimum length

of services Lecturer (Senior Scale) shall be uniformly five

years.

(b) For movement into grades of Assistant Professor and

above, the minimum eligibility criterion would be Ph.D.

Those teachers without Ph.D can go upto the level of

Lecturer (Selection Grade).

WP(c).No.33042/07 3

(c) An Assistant Professor with a minimum of eight years

of service will be eligible for consideration for appointment

as Professor.

(d) For every upward movement, a selection process

would be evolved, for which appropriate guidelines would

be laid down by the AICTE in consultation with the

Government of India.”

4. Based on the AICTE notification dated

15/03/2000, the Government of Kerala issued Ext.P1

notification dated 18/05/2000 introducing revision of scales

of pay of Teachers in Engineering Colleges. Clause 3.11 of

Ext.P1 provides for Career Advancement scheme. In so far

as this writ petition is concerned, the following sub clauses

of Clause 3.11 being relevant, are extracted below for

reference.

“The following past service will be considered for placing

the teachers in Senior / Selection Grade.

1. Period of service as Lecturer / Lecturer (Senior

Grade) in AICTE approved Engineering Colleges in the

State.

2. Period of service as Lecturer / Asst. Lecturer in

Polytechnics in the State after acquiring a degree in

Engineering.

WP(c).No.33042/07 4

3. Experience in a Scientific or Industrial Organisation

under Govt. of Kerala or Govt. of India service and State

Govt. service subject to a maximum of three years,

provided the post is comparable (the minimum qualification

for the post as same as that of Lecturer in Engineering

Colleges). The provisional / contract service of teachers in

Engineering Colleges / Polytechnic will also be counted as

qualifying service.”

5. According to the University, various

representations were received against exclusion of outside

the State service, and the University by Ext.R2(b) took up

the matter with the Director of Technical Education, who by

Ext.R2(c) clarified the position reiterating Clause 3.11. It is

also stated that the University had appointed a Sub

Committee of the Syndicate which submitted a report that

the Committee feels that the University need not make any

change in the system of Career Advancement and that the

existing scheme be continued till further orders come from

the State Government. The Syndicate of the University

considered the report and issued Ext.P8 order dated

11/10/2006 approving the report.

WP(c).No.33042/07 5

6. In the meanwhile, the petitioners represented

against Clause 3.11 of Ext.P1 and they were praying that

their outside service should also be reckoned for placement

in the senior scale. It is stated that in reply to their

representations, Ext.P5 was given to the 1st petitioner

stating that his previous service outside the State cannot be

reckoned as per Government Order, and that his request for

placement in the senior scale can be considered only after

completing the required period of service as specified in the

University order. It is in this background, the writ petition

has been filed mainly contending that Clause 3.11 of Ext.P1

to the extent it excludes outside service is discriminatory

and is offending Article 14 of the Constitution of India.

7. The learned counsel for the petitioners mainly

contends on the validity of Clause 3.11 of Ext.P1. According

to him, the Government of Kerala having decided to reckon

past service for placing teachers in senior / selection grade,

without any valid or justifiable reason decided to exclude

WP(c).No.33042/07 6

previous service outside the State. It is also contended that

all the petitioners had rendered service in the reputed

Engineering Colleges and in Universities outside the State

and that these colleges are all approved by the AICTE and

are rendering, if not better, equal qualitative services, and

therefore there is absolutely no reason to exclude their

previous service. It is further contended that the

Government have not stated any reason for sustaining the

classification it has made which lacks any valid reason.

8. The learned counsel draws my attention to the

preamble to the AICTE Act, 1987 and would also contend

that the classification now made is against the very object

and functions of the AICTE, which includes co-ordination for

the development of technical education in the country at all

levels, by virtue of Section 10D thereof. Yet another

contention that is raised is that by Ext.P2, when clarification

was sought, the AICTE considered the matter and decided to

follow the same Rules and Regulations, which are being

WP(c).No.33042/07 7

followed by the UGC in similar type of cases. Referring to

Ext.P3 UGC scheme, it is contended that vide Clause 7

thereof, previous service in a University, College etc. either

inside or outside the State is reckoned by the UGC for

placing the lecturers in senior scale / selection grade subject

to the conditions mentioned thereon. It is contended that

the AICTE having chosen to follow the UGC scheme and as

the UGC does not make any distinction between the inside

and outside the State service, the 1st respondent committed

an illegality by excluding outside service while implementing

the AICTE scheme.

9. A counter affidavit has been filed by the first

respondent. In that counter affidavit, they have stated that

the AICTE notification on revised pay scale and service

conditions in Degree Level Technical Institutions, dated

15.3.2000, do not prescribe any norms for counting past

service for Career Advancement. It is stated that, availing

of the discretion that is conferred on the State, the State

WP(c).No.33042/07 8

unilaterally introduced the provisions in Ext.P1 for

reckoning previous service as Lecturer/Lecturer(Senior

Grade) in AICTE approved Engineering Colleges in the State.

Therefore, according to the first respondent, it was an

additional benefit that was granted by them. The thrust of

the counter affidavit is that the eligibility of the petitioner

for the benefit of Ext.P1 depends upon the conditions of

Ext.P1 and that, in terms of the conditions incorporated in

Ext.P1, service rendered outside the State is not liable to

be reckoned.

10. Although, in the writ petition, petitioners have

challenged the classification made in Ext.P1 and the

exclusion of outside the State prior service vide clause (1)

of para 3.11 of Ext.P1, the first respondent has not offered

any justification for such classification. However, when the

case was taken up for hearing, the learned Government

Pleader contended that it was taking into account the

standard of education prevailing elsewhere in the country

WP(c).No.33042/07 9

that the State decided to reckon only the previous service

rendered within the state. It was also argued that financial

limitations were one of the reasons for restricting the

benefit of previous service, to what was rendered within the

State. The learned Government Pleader also placed reliance

on the Apex Court judgment in State of Madhyapradesh

V. Pramod Bharatiya and Ors.(1993(1) SCC 539) to

sustain clause (1) of para 3.11, impugned in this writ

petition.

11. When the matter was taken up today, counsel for

the petitioner submits that one smt. Mythili, a Lecturer

under the respondent University has been given the benefit

of the research experience in IIT Chennai and that on that

basis the benefit of Ext.P1 was extended to her. In the

absence of any pleading to support this factual assertion, I

do not intend to rest my conclusions on the same.

12. Obviously, the effect of clause (1) of paragraph

3.11 of Ext.P1 is that, period of service as Lecturer in AICTE

WP(c).No.33042/07 10

approved Engineering Colleges in the State alone will be

given credit for placing teachers in the Senior/Selection

Grade. In so far as the petitioners are concerned, prior to

their appointment into the service of the 2nd respondent,

they had rendered service for varying periods, outside the

State and that too in AICTE approved Engineering Colleges

and Universities. Therefore, they were also Lecturers outside

the State in AICTE approved Engineering Colleges and but

for the restriction in 3.11(1) of Ext.P1, this period would

have been reckoned. By confining the benefit of past

service only to Lecturers in AICTE approved Engineering

Colleges in the State what the first respondent has done is

to classify Lecturers in the AICTE approved Engineering

Colleges into two classes namely those who have rendered

service within the State and those who have rendered

service outside the State.

13. Under Article 14 of the Constitution of India,

although classification is permissible what is impermissible

WP(c).No.33042/07 11

is discrimination. In this case, a classification has been

made and the Lecturers like the petitioners who had

rendered service outside the State have been denied the

benefit of counting their past service and in that sense, they

have been discriminated. May be it was possible for the

State to justify the same either on the basis of the quality of

the service that they rendered outside the State or on the

basis of the qualification of the lecturers or on the basis of

financial constraints or on such other valid criteria. By the

averments made in the writ petition, petitioners have prima

facie shown that they are equally placed like the Lecturers

rendering service in the AICTE approved Engineering

colleges in the State. Once that initial burden is discharged,

the burden of justifying the classification is on the State. In

my view, in the counter affidavit filed by the respondents,

the State has not offered any justification for excluding the

service rendered by the Lecturers in AICTE approved

Engineering Colleges outside the State. What is the nexus

WP(c).No.33042/07 12

between the classification and the object that is sought to

be achieved is not forthcoming in the pleadings of the State.

If that be so, I must hold that, the State has failed in

justifying the classification that they have made in clause

(1) of para 3.11 of Ext.P1. If that be so, the necessary

conclusion that is possible is that clause(1) of para 3.11 of

Ext.P1 excluding the previous service rendered by the

Petitioners in the AICTE approved Engineering Colleges

outside the State is a discriminatory provision.

Accordingly, clause(1) to the extent it restricts counting

of previous service of Lecturers in AICTE approved

Engineering Colleges within the State will stand set aside.

As a necessary consequence, the benefits in terms of the

provision shall be extended to the petitioners without

further delay in the matter.

Writ Petition is disposed of as above.

vi                              ANTONY DOMINIC
                                     JUDGE

WP(c).No.33042/07    13



vi.