High Court Kerala High Court

H.Rajesh vs Assistant Excise Commissioner on 10 April, 2007

Kerala High Court
H.Rajesh vs Assistant Excise Commissioner on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31267 of 2004(V)


1. H.RAJESH, 'SIVADAM', CHEVAYUR P.O.,
                      ...  Petitioner

                        Vs



1. ASSISTANT EXCISE COMMISSIONER,
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. DISTRICT OFFICER, KERALA PUBLIC

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :10/04/2007

 O R D E R
                         T.R. Ramachandran Nair, J.

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

                        W.P.(C).NO.31267 of 2004-V

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

                  Dated this  the  10th  day of April, 2007


                                    JUDGMENT

The petitioner approached this court aggrieved by the non-reporting

of existing vacancies of Excise Guards in Wayanad District, during the

currency of Ext.P1 rank list. The rank list for appointment to the post of

Excise Guards was published as per Ext.P1 by the Public Service

Commission on 29.10.2001. The list expired on 31.12.2004. The petitioner

is rank No.68 in the main list.

2. The petitioner points out in the writ petition that the cadre strength

of Excise Guards in Wayanad District is 87 and since the existing number of

such Guards is only 74, there were 13 vacancies to be reported. This court

on 26.10.2004 by way of an interim order, directed the first respondent to

report all the vacancies in the post of Excise Guard in the Excise

Department in Wayanad Division to the third respondent within three weeks

from that date. Thereafter, the first respondent filed a statement as directed

by this court wherein the vacancy position was shown as 14. In the

statement it was also averred that out of the 14 vacant posts, six posts are

exclusively reserved for special recruitment of SC/ST candidates which are

WPC 31267/2004 2

already reported to the Public Service Commission, two posts are

exclusively reserved for the posting of candidates in compassionate

employment scheme and one post is kept vacant as per interim order dated

5.8.2002 in O.P. No.22210/2002. The balance five vacancies were reported

to the Public Service Commission on 12.10.2004 and the District Office has

advised five candidates as per letter No.WR.II(3)/493/91 dated 27.10.2004

and posting orders to these candidates will be issued shortly.

3. The petitioner thereafter filed I.A. No.16698/2004 for a direction to

report 14 vacancies to the Public Service Commission. The apparent

contention taken in the affidavit is that even if vacancies have been ear-

marked for special recruitment and appointment under the compassionate

employment scheme, vacancies need not be reserved anticipating their

appointment. When the above I.A. came up for hearing on 3.12.2004, a

learned single judge of this court passed the following order:

“In continuation of the interim order passed on 26.10.2004, there

shall be a further direction to R1 to report 14 vacancies of Excise

Guards in Wayanad Division to PSC. This shall be done within two

weeks from today. Candidates need not be advised from the rank list

against the vacancies ordered to be reported without getting further

orders from this court.

Post on 20.12.2004 for reporting compliance.”

4. Thereafter, the petitioner filed I.A. No.14626/2005 praying to

issue a direction to the first respondent to reserve 8 vacancies of Excise

Guard which arose after 31.12.2004 for appointing special recruits and

WPC 31267/2004 3

candidates appointed under compassionate employment scheme and take

steps to fill up the 8 vacancies that arose prior to 31.12.2004 by appointing

candidates from Ext.P1 list. In paragraph 8 of the affidavit filed in support

of the I.A., it was mainly contended that as there are enough vacancies to

accommodate special recruits and candidates to be appointed under the

compassionate employment scheme, there is no necessity to continue the

reservation for them against the vacancies that arose prior to 31.12.2004.

When the I.A. came up for hearing, this court passed an order directing the

first respondent to file a counter affidavit in relation to the averments made

in the affidavit. Accordingly, the first respondent has filed a counter

affidavit on 6.12.2005. Subsequently, on 24.5.2006 the following order has

been passed in I.A. No.14626/2005:

“Heard.

It is not in dispute that one vacancy of Excise Guard is available

for filling up with PSC hand. Accordingly, the third respondent is

directed to advise a candidate to one of the vacancies reported as

per the interim orders of this court. The claim of the petitioner for

advise to additional vacancies shall be considered at the time of

final hearing. Post for hearing after two weeks. It is clarified that

this interim order will not stand in the way of appointing

candidates under the dying in harness or who are recruited as per

special recruitment for SC/ST.”

5. The Public Service Commission has filed a counter affidavit

wherein it is stated that the petitioner was not advised as his turn for advice

did not arise and as far as open category candidates are concerned, only

WPC 31267/2004 4

upto rank No.57 were advised for appointment.

6. When the case came up for hearing on 14.2.2007, the learned

counsel for the petitioner argued for the position that going by the

averments in the counter affidavit filed by the first respondent, there can be

a direction to advise candidates from the rank list as it will not affect the

rights of candidates appointed through special recruitment and under the

dying in harness scheme. Since the details of the vacancy position from

29.10.2001 till 31.12.2004 and the vacancies which exist as on today which

arose after 31.12.2004 were required to be made available, this court passed

an interim order on 14.2.2007 directing the first respondent to furnish those

details by way of an affidavit. On 26.2.2007 on behalf of the first

respondent, an additional affidavit has been filed stating various details

regarding the vacancy position covering the above periods and also

producing various orders of appointments. A reading of the affidavit

reveals the following facts:

7. As on 29.10.2001, the number of vacancies in the category of

Excise Guards in the Division was 52 and out of these vacancies, five were

set apart for special recruitment and were thus reported to the Public Service

Commission. The remaining 47 vacancies were filled up by direct

recruitment. These appointments were made as per Ext.R1(a) dated

19.11.2001. Ext.R1(b) is the order by which five vacancies have been filled

WPC 31267/2004 5

up by way of special recruitment on 21.10.2005. It is further stated that

from 30.10.2001 to 31.12.2004, 35 vacancies of Excise Guards arose and

out of these, three vacancies were filled up resorting to compassionate

appointment which were made on 22.3.2004, 19.5.2004 and 20.7.2004

respectively (Exts.R1(c), R1(d) and R1(e)). Out of the remaining 32

vacancies, on 18.4.2002 17 vacancies were filled up by direct recruitment

(Ext.R1(f). Out of these, four vacancies were N.J.D. vacancies of earlier

period and the remaining 13 vacancies were vacancies which arose from

30.10.2001 t0 31.12.2004. Out of the 17 vacancies filled up on 18.4.2002,

one N.J.D. vacancy arose which was filled up on 4.11.2003. Thus, all the

35 vacancies which arose between 30.10.2001 to 31.12.2004 have been

filled up as pointed out earlier. From 1.1.2005 to 22.2.2007 31 vacancies

arose and one special recruitment was effected on 20.3.2006 as per Ext.R1

(k) order. It is stated that 30 vacancies which arose after 31.12.2004, after

the expiry of the rank list, are pending to be filled up.

8. Shri S.P. Aravindakshan Pillai, learned counsel for the petitioner

argued that as far as the stand taken by the first respondent that six

vacancies have been reserved for special recruitment under Rule 17-A of

K.S. & S.S.R. and three vacancies for appointment under the

compassionate employment scheme is concerned, as a matter of fact, those

vacancies have been filled up only at a later point of time and therefore in

WPC 31267/2004 6

respect of those 9 vacancies which arose prior to 31.12.2004, the candidates

included in Ext.P1 rank list ought to have been advised. Learned counsel

pointed out that the word “reserved” has no special significance as far as

special recruitment and appointment under compassionate employment

scheme are concerned; there is no actual reservation as such and it is only to

be ensured that at the time of appointment there are sufficient number of

vacancies to appoint such candidates. It is therefore argued that the said

method of appointment made at a later point of time cannot militate against

the rights of candidates to be advised in the 9 vacancies which were

reported pursuant to the interim order passed by this court prior to

31.12.2004.

9. In reply, Shri P.C. Sasidharan, learned counsel for the Public

Service Commission and the learned Govt. Pleader pointed out that as far as

reservation for special recruitment is concerned, those vacancies were

actually reserved for them and hence they are not available for appointment

from Ext.P1 rank list. This is so in the case of appointment under the dying

in harness scheme. Mr. Sasidharan also pointed out that if petitioner and

other 8 candidates are directed to be advised, it will be only in respect of

vacancies which arose after 31.12.2004 which cannot be done and at any

rate, those vacancies shall be filled up only by way of a fresh recruitment

and if any such directions are issued, that will affect the rights of persons

WPC 31267/2004 7

who are expecting a fresh selection. He also relied upon the decision

reported in Jayachandran v. State of Kerala & others (1984 KLN 102).

10. Therefore, the effect of Rule 17-A mainly arises for

consideration. The said rule provides for special recruitment from among

the Scheduled Castes and Scheduled Tribes. The rule reads as follows:

“17-A. Special recruitment from among the Scheduled Castes

and Scheduled Tribes.- Notwithstanding anything contained in

these rules or in the special rules, the State Government may reserve

a specified number of posts in any service, class, category or grade

to be filled by direct recruitment exclusively from among the

members of Scheduled Castes and Scheduled Tribes.”

The Rule specifically provides that the State Government may “reserve a

specified number of posts, to be filled up by direct recruitment exclusively

from among the members of Scheduled Castes and Scheduled Tribes.”

This rule, as held by this court in various decisions, confers power to fill up

posts by making special recruitment which is separate from and

independent of the power available under Rule 14 of the K.S. & S.S.R. It

is supplementary to the provisions in Rule 14. (State of Kerala v. Sivadas

– 1979 KLT 678.) Later, a Full Bench of this court in State of Kerala v.

Sreekantan (1993 (1) KLT 107) held as follows:

“The wording of the Rule is categoric that a specified number of

posts in any service, class, category or grade shall be reserved to be

filled by direct recruitment exclusively from among the members of

the Scheduled Castes and Scheduled Tribes. the Rule further

provides that the above reservation is notwithstanding anything

contained in the KSSR or in the Special Rules. The fact that special

WPC 31267/2004 8

recruitment can be made from among the Scheduled Castes and

Scheduled Tribes notwithstanding anything contained in the

Subordinate Service Rules or the Special Rules makes it clear that

the direct recruitment contemplated under Rule 17A of the KSSR is

to be made outside the purview of the provisions contained in the

Subordinate Service Rules and the Special Rules. It is de hors and

independent of the Special Rules. Though in common parlance

special recruitment under R.17A is also a direct recruitment, it is not

a recruitment as contemplated under the Special Rules. Special

recruitment is confined to a category of persons, namely from among

the members of the Scheduled Castes and Scheduled Tribes alone.

The direct recruitment contemplated under the Special Rules is from

the open market and it is not confined to any particular section of the

public but from among the general public as a whole, though no

doubt, reservation has to be made as provided for under Rules 14 to

17. The direct recruitment under Rule 17A differs from a direct

recruitment under the Special Rules, for the former is confined to

Scheduled Castes and Scheduled Tribes alone whereas the latter is

open to all people. It is in independent recruitment not governed by

the provisions of the Special Rules but to be made in accordance

with R.17A. Even in cases where the appointment is to be made

solely by transfer or by promotion alone under the Special Rules, the

State Government is entitled to reserve a specified number of posts

to be filled by special recruitment from among the Scheduled Castes

and Scheduled Tribes under R.17A. This also is an indication that

the special recruitment under Rule 17A is not an appointment under

the Special Rules, but outside the same. The fact that for direct

recruitment under the Special Rules a specified number of posts shall

be filled by candidates belonging to the Scheduled Castes and

Scheduled Tribes under Rules 14 to 17 will not make any difference,

for Rule 17A is an additional provision for giving appointment to

the members of the Scheduled Castes and Scheduled Tribes. In that

view of the matter, even though special recruitment under R.17A is

also by way of direct recruitment, it is distinct and different from the

direct recruitment contemplated under the Special Rules and such

special recruitment cannot be taken into account in fixing the quota

of direct recruits as fixed under the Special Rules. Special

recruitment under R.17A has to be treated as a separate category of

direct recruits and it will be unfair to accommodate such special

recruits exclusively in the quota earmarked for direct recruits. The

number of special recruits will have to be deducted from the total

WPC 31267/2004 9

number of vacancies and the ratio prescribed for direct recruits and

promo tees under the Special Rules has to be applied for the

remaining posts. Recruits under the Sports Quota or under the dying

in harness scheme also stand on the same footing and such posts also

cannot be taken into account in fixing the quota available to direct

recruits under the Special Rules. The special recruitment under Rule

17-A, appointment under Sports Quota and appointment under the

Dying-in-Harness Scheme stand outside the Special Rues. To

determine the number of posts available for direct recruits and

promotees/transferees under the Special Rules, the number of special

recruits under the aforesaid three categories will have to be excluded

and the ratio applied for the remaining posts.”

Therefore, going by the above dictum, the number of special recruits will

have to be deducted from the total number of posts so as to determine the

number of posts available for direct recruitment. The said principle applies

for appointment under the dying in harness scheme and also under the

sports quota which also stands outside the special rules.

11. It is evident from the statement and the affidavits filed by the first

respondent that six posts were exclusively reserved for special recruitment

of Scheduled Castes and Scheduled Tribes candidates which were “already

reported to the Public Service Commission” and two posts are exclusively

reserved for posting of candidates under the compassionate employment

scheme. It is clear from the statement filed on 18.12.2004 that even though

there were 14 vacancies, five vacancies have been filled up on 27.10.2004

from the rank list Ext.P1 itself. Therefore, the remaining vacancies were

only 9. It is evident from the affidavit filed on 26.2.2007 that as on

WPC 31267/2004 10

29.10.2001, i.e. the date of Ext.P1 rank list, the number of vacancies were

52 and out of which, five were set apart for special recruitment and reported

to the Public Service Commission. Evidently one more was reported for

special recruitment making the total to 6. The petitioner has no contention

that the reservation of six vacancies for special recruitment for Scheduled

Castes and Scheduled Tribes breaches the percentage of reservation

provided in the rules. Therefore, going by the data available, 79 vacancies

were filled up from the rank list between 29.10.2001 and 31.12.2004. The

special recruitment has been made only in respect of six vacancies from the

category of Scheduled Castes and Scheduled Tribes. Therefore, at any rate,

it cannot be contended that the percentage of reservation has been exceeded

at any point of time. The petitioner can succeed only if it is shown that

either at the time of reservation of six vacancies for special recruitment of

Scheduled Castes and Scheduled Tribes plus 2 vacancies for appointment

under the compassionate employment scheme or at the time when the

beneficiaries of such reservation were appointed, the percentage of

reservation has been exceeded going by the total number of vacancies or by

the cadre strength of Excise Guards in the District. Since the petitioner

could not point out any breach of such percentage of reservation provided

under Rule 14 of K.S. & S.S.R. either at the time of making the reservation

or at the time of appointment of such candidates, there cannot be any

WPC 31267/2004 11

transfer of vacancies in favour of persons included in Ext.P1 rank list to

accommodate them. Even though in the decision reported in Babu v.

Poulose (2003 (2) LT 428) a Division Bench of this court held that the

point of time the percentage has to be seen is the date of appointment and

not on the date on which requisition is made to the Public Service

Commission, it makes no difference here.

12. The vacancies presently existing are which arose after

31.12.2004. It is evident that the persons appointed under Rule 17-A under

SC/ST categories and persons who were appointed under compassionate

employment scheme, were appointed in vacancies which arose prior to

31.12.2004. Unless by any legally known method such vacancies are liable

to be counted for direct recruitment from Ext.P1 rank list, no direction can

be issued to advise candidates from Ext.P1 list as admittedly the existing

vacancies arose after the expiry of the rank list going by the affidavit filed

by the first respondent. It is true that as argued by the counsel for the

petitioner, candidates could be directed to be advised from Ext.P1 to those

nine vacancies even without disturbing the appointees under the special

recruitment scheme and under the dying in harness scheme. But since the

first respondent has taken a definite stand that those nine persons were

appointed in vacancies reserved for them prior to 31.12.2004, no further

vacancies are available to advise candidates from Ext.P1 prior to

WPC 31267/2004 12

31.12.2004. In 1984 KLN 102, it was held in paragraph 14 that direct

recruits are entitled only to the posts available to them under the rules.

13. Counsel for the Public Service Commission invited my attention

to Rule 2(12) of the definition clause in the K.S. & S.S.R. to point out that a

candidate is said to be “recruited direct” to a service, class, category or post

when, in case the appointment has to be done in consultation with the

Commission, on the date of the notification by the Commission inviting

applications for the recruitment, and in any other case, at the time of

appointment. It is therefore contended that reservation of posts under Rule

17-A has to be considered at the point of time when the Commission invited

applications for recruitment and not at the time of their appointment.

Counsel for the petitioner disputed this position. Any way, in the light of

the view that I have taken in the matter, it is not necessary to decide the

scope of the said rule here. Rule 17-A clearly empowers the Government to

reserve a specified number of posts “to be filled up by members of

Scheduled Castes and Scheduled Tribes” and in this case also such

reservation was made and they were reported to the Public Service

Commission. Since there is no breach of the percentage of reservation

provided in favour of Scheduled Castes and Scheduled Tribes in Rule 14(c)

of the Rules, according to me, the petitioner cannot seek for transfer of

vacancies so as to accommodate candidates from the ranked list Ext.P1.

WPC 31267/2004 13

Therefore, the writ petition fails and the same is dismissed without

any order as to costs.

(T.R. Ramachandran Nair, Judge.)

kav/