IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20704 of 2008(M)
1. K.G.PRASANNAKUMARAN NAIR,
... Petitioner
2. ,ADHAVAN.M., S/O.V.P.AMBU,
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE PERSONAL MANAGER, TRAVANCORE-COCHIN
3. THE MANAGING DIRECTOR, REP. BY
4. THE CHAIRMAN, KPSC, O/O.KPSC,
5. BASHEER.M.B.
For Petitioner :SRI.LIJU. M.P
For Respondent :SRI.E.K.NANDAKUMAR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :13/08/2008
O R D E R
P.N.RAVINDRAN, J
-------------------
W.P.(C).20704/2008
--------------------
Dated this the13th day of August, 2008
JUDGMENT
By Ext.P1 notification published in the Kerala
Gazette dated 3.6.1986, the Kerala Public Service
Commission invited applications from eligible persons for
appointment as Security Guards in the Travancore-Cochin
Chemicals Limited. The qualifications prescribed for the
post were as follows:-
(1). A pass in S.S.L.C, or its equivalent.
(2). Physical Standards-
(a).Height-163 Cms.
(b). Weight-59Kgs.
(c).Chest-84 Cms, (normal) 89 Cms.
(expanded)
(3). Minimum 5 years service in the Defence
Forces.
2. The petitioners and the fifth respondent applied.
They were selected and appointed after written test and
interview. The first petitioner joined duty on 23.2.1989,
W.P.(C).20704/2008
2the second petitioner on 13.10.1990 and the fifth
respondent joined duty on 23.5.1989. They were
confirmed in service on 23.12.1990, 13.4.1992 and
23.11.1990 respectively. Nearly 17 years after entry in
service, the petitioners have raised a contention that the
service rendered by the fifth respondent in the Border
Security Force, cannot be reckoned as service in the
Defence forces. This contention is raised relying on
Ext.P4 letter dated 13.11.2007 sent by the State Public
Information Officer of the Kerala Public Service
Commission to the second petitioner wherein it is stated
that service in the Border Security Force is not reckoned
as or equivalent to service in defence forces prescribed
for the post of Security Guards in the Travancore-Cochin
Chemicals Limited. On receipt of Ext.P4, the second
petitioner filed Ext.P5 representation dated 14.5.2008
before the Personal Manager of Travancore-Cochin
Chemicals Limited stating that as the fifth respondent is
not qualified to be appointed as Security Guard, he may
be promoted as Senior Security Officer. This writ
petition was thereafter filed seeking the following
reliefs:-
W.P.(C).20704/2008
3(i).Call for the records relating to the
appointment of petitioners and 5th
respondent.
(ii).Issue writ of mandamus or any other
appropriate writ, order or direction
directing the respondents 2 and 3 to follow
the seniority rules in granting promotion
and thereby to promote the petitioners to
the post of Senior Security Inspector in
accordance with their seniority.
(iii). Issue writ of mandamus or any other
appropriate writ or order or direction,
declaring that the appointment of
respondent No.5 is illegal and hence he is
not entitled for any legal right including
promotion in furtherance to such
appointment.
(iv).Issue a writ of mandamus or any other
appropriate writ or order or direction,
directing the respondents 1 to 4 to cancel
the appointment of the respondent No.5 in
the post of Security Guard.
3. Respondents 2 and 3 have filed a statement as
directed by this Court. It is stated therein that the post
of senior Security Inspector is being held presently by
W.P.(C).20704/2008
4Sri.Sundarlal, who will retire from service only on
20.6.2010 and therefore the claim of the petitioners for
promotion to the post of Senior Security Inspector is
premature and untenable. Respondents 2 and 3 have
also stated that the fifth respondent who was confirmed
in service on 23.11.1990 is senior to the petitioners who
were confirmed on 23.12.1990 and 30.4.1992
respectively. Going by the materials on record, I am
satisfied that there is no merit in the challenge to the
appointment of the fifth respondent as Security Guard or
the claim made by the petitioners for promotion to the
post of Senior Security Inspector. The petitioners and
the fifth respondent were appointed during the year
1989. The fifth respondent was confirmed in service in
the year 1990. The challenge made by the petitioners
to the selection and appointment of the fifth respondent
as Security Guard in the Travancore-Cochin Chemicals
Limited is highly belated. Even if one were to accept the
contention raised by the petitioners that the fifth
respondent was not qualified to be appointed, his advice
cannot be cancelled at this distance of time even
applying Rule 3(c) of Part-II of K.S. & S.S.R, 1958.
W.P.(C).20704/2008
5Therefore, the challenge to the selection and
appointment of the fifth respondent as Security Guard
made nearly 19 years back cannot be entertained. As
regards the claim for appointment to the post of Senior
Security Inspector, from the statement filed by
respondents 2 and 3 it is clear that the said post is not
lying vacant. A vacancy in the said post will arise only
on 20.6.2010. In that view of the matter, the petitioners
also cannot claim promotion as Senior Security
Inspector. It is also evident from the pleadings that the
fifth respondent is senior to the petitioners in service.
For that reason also, they cannot claim any right over
the fifth respondent. Having regard to the facts stated
above, I hold that there is no merit in this writ petition.
The writ petition fails and it is accordingly dismissed.
P.N.RAVINDRAN,
Judgemrcs