High Court Kerala High Court

K.N.Venugopal vs State Of Kerala on 7 August, 2009

Kerala High Court
K.N.Venugopal vs State Of Kerala on 7 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12060 of 2006(I)


1. K.N.VENUGOPAL, AGED 49 YEARS,
                      ...  Petitioner
2. K.M.ABDUL AZEES, AGED 44 YEARS,

                        Vs



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

2. KERALA STATE ROAD TRANSPORT

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  :SRI.S.MUHAMMED HANEEFF

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :07/08/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
            W.P(C).Nos.12060, 12159, 12239, 12938
               & 18872 OF 2006, 16895, 33847 &
                37142 OF 2008 & 118 OF 2009
                  -------------------------------------------
              Dated this the 7th day of August, 2009


                              JUDGMENT

“C.R.”

1. These writ petitions relate to the validity of “The Kerala State

Road Transport Corporation (Recruitment of Assistant

Transport Officers/Administrative Officers/Depot Engineers)

Regulations, 2003”, hereinafter, the ‘2003 Regulations’, issued

by the Kerala State Road Transport Corporation, the

‘Corporation’ for short, constituted under the provisions of the

Road Transport Corporation Act, 1950, hereinafter referred to

as the ‘RTC Act’. Among the captioned matters, W.P(C).118/09

is filed seeking a direction to carry on with and conclude the

selection process commenced in terms of those Regulations in

so far as it relates to the 15% quota earmarked for internal

recruitment from the Corporation employees, to the posts of

Assistant Transport Officers. Among others, W.P(C).

Nos.12938/06 and 37142/08 are filed challenging the

prescription of age limit of 40 years for recruitment of

WPC.12060/06 & con. Cases.

Page numbers

Assistant Transport Officers towards that 15% by internal

recruitment. All the other writ petitions are filed by persons

who can aspire for appointment as Assistant Transport Officers

by promotion.

2.With the materials on record, including the pleadings of the

Kerala Public Service Commission, hereinafter, the ‘PSC’ for

short, I have heard learned counsel for parties in these

matters.

3.The challenge to the 2003 Regulations is on different grounds.

Firstly, it is contended that those regulations have been made

without the previous sanction of the State Government in

terms of Section 45(1) of the RTC Act as it then stood. It is

next contended that the PSC was not consulted though that

was a mandatory requirement. Thirdly, it is contended that

though, at that point of time, the issuance of notification and

its publication in the official gazette were not provided for, the

regulations cannot be made operational without them being

WPC.12060/06 & con. Cases.

Page numbers

communicated, at least by circulars, to the employees of the

Corporation. It is further contended that the prescriptions

made in the 2003 Regulations are arbitrary and amount to

hostile discrimination of personnel who, as part of their

legitimate expectations, are awaiting avenues of promotion in

the regular stream. It is also pointed out that the prescription

of qualification has been so done that it is left to be vague to

provide fair room for colourable exercise of authority in

making the selection. The prescription of educational

qualification, without even stating that the qualification

prescribed should be from recognised university is criticized

as sufficient to show that the intentions behind the 2003

Regulations are oblique. In the two writ petitions challenging

the prescription of 40 years as the outer age limit for internal

recruitment from the employees of the Corporation, it is

contended that such a prescription is irrational and no object

could be legitimately treated as sought to be achieved by such

a prescription.

WPC.12060/06 & con. Cases.

Page numbers

4.In supporting the 2003 Regulations, the arguments advanced

are that consultation with the PSC is not mandatory, but only

directory, as would be discernible from a consideration of the

consultative process envisaged by Article 320 of the

Constitution of India and so is the manner in which Section 3

of the Kerala Public Service Commission (Additional Functions

as respects the Kerala State Road Transport Corporation) Act,

1970, hereinafter, the Additional Functions Act, is couched. It

is further argued that the object sought to be achieved by

making a provision for internal recruitment is to provide a fast

track stream to bring up competent, efficient and competitive

youngsters to the higher cadre in a manner conducive to boost

the growth of the establishment. It is also argued that

consultation may not be necessary since the field occupied by

the RTC Act is not one, over which, the State Legislature could

have transgressed and made the Additional Functions Act.

This submission is made notwithstanding that the Additional

Functions Act is not challenged in these writ petitions. It is

also argued that even before the writ petitions in hand were

WPC.12060/06 & con. Cases.

Page numbers

filed, this Court had issued directions in W.P(C).No.727/06, on

25.1.2006, requiring the Corporation to proceed to make

selection and appointment to the internal recruitment quota.

It is argued that by virtue of those directions, the issue raised

regarding the sustainability of the provisions in the 2003

Regulations, in so far as they relate to internal recruitment,

stands concluded.

5.I may at once notice that in answer to the reliance placed on

the aforesaid judgment in W.P(C).727/06, the group aspiring

for regular promotion would contend but, at least in one writ

petition, W.P(C).30229/04, there was an interim order issued

on 14.10.2004, interdicting the operation of a notification

issued in terms of the 2003 Regulations. It has to be recalled

that the said writ petition was ultimately allowed by judgment

dated 26.11.2008 and that the subject matter of that writ

petition was confined to a notification issued by the

Corporation for direct recruitment in terms of the 2003

Regulations with the involvement of the PSC. This Court

WPC.12060/06 & con. Cases.

Page numbers

referred to the above Additional Functions Act and clearly

indicated that no appointment of regular nature could be made

except in accordance with the provisions of that Act.

6.The Additional Functions Act was preceded by the Kerala

Public Service Commission (Additional Functions) Ordinance,

1969, under which, the Kerala Public Service Commission

(Consultation by KSRTC) Rules, 1969, hereinafter, the

‘Consultation Rules’, for short, was issued. It was thereafter,

while the Consultation Rules were in force, that the Additional

Functions Act came into force. By virtue of Section 5 of the

Additional Functions Act, notwithstanding the repeal of the

aforesaid Ordinance, the Consultation Rules survive. This

means that on and from the date of the coming into force of

the Additional Functions Act by its publication on 9.2.1970, the

Consultation Rules saved to continue to operate, as if they

were made under the provisions of the Additional Functions

Act.

WPC.12060/06 & con. Cases.

Page numbers

7.On 7.2.1970, i.e., while the Ordinance was in force, and on the

day on which the Additional Functions Act received the assent

of the Governor, the Corporation issued an order through its

General Manager, in exercise of power under Section 3 of the

Ordinance, stating that in the matter of appointment by direct

recruitment to the Corporation enumerated thereunder, the

PSC shall be consulted. The post of Assistant Transport

Officer is at Sl.No.32 in that order.

8.The Additional Functions Act provides in Section 3(1) thereof

that the Corporation may consult the PSC on all matters

relating to the methods of recruitment of the officers and

servants of the Corporation other than the Chief Executive

Officer and the Chief Accounts Officer and on the principles to

be followed in making appointments by direct recruitment of

the officers and servants of the Corporation other than the

aforesaid excluded posts. Consultation is also provided as

regards the suitability of candidates for such appointments. In

arguments, enormous thrust was given to the use of the word

WPC.12060/06 & con. Cases.

Page numbers

“may” in sub -section 1 of Section 3 of the Additional Functions

Act in contra-distinction to the use of the word “shall” in

Article 320 of the Constitution. It was also pointed out that the

Corporation being an authority under the RTC Act, which is a

piece of central legislation, consultation could not be

compelled and thrust on it by a State Legislation and it may be

therefore, that the word “may” is applied in Section 3(1) of the

Additional Functions Act so as to provide for consultation,

though it may not be mandatory.

9. This takes me to the provisions of the RTC Act. It contains

Section 3 providing for the establishment of Road Transport

Corporations. The power to establish a Corporation under the

RTC Act is with the State Government. Having regard to the

various elements that may flow into the decision making

process in terms of clauses (a) to (c) in Section 3, the State

Government may establish a Road Transport Corporation.

Section 5(2) provides that the Corporation shall have a Board

of Directors consisting of a Chairman and such other Directors

WPC.12060/06 & con. Cases.

Page numbers

as the State Government may think fit to appoint. Section 5(3)

provides that the State Government may appoint the Vice

Chairman of the Board. It is the State Government which is

empowered as per Section 8 to remove the Chairman or

Directors of the Corporation from office. The State

Government is also empowered by Section 8(2) to terminate

the appointment of any Director after a notice period, though a

Director appointed with the concurrence of the Central

Government shall not be removed without the concurrence of

that Government. The Managing Director, Chief Accounts

Officer and Finance Adviser are to be appointed by the State

Government in terms of Section 14 of the RTC Act. These

provisions are noticed to reach Section 34 which provides the

State Government with the power to issue directions to the

Corporation. The State Government is empowered to issue

general directions including those relating to the recruitment,

conditions of service and training of its employees, wages to be

paid to the employees, reserves to be maintained by it and

disposal of its profits or stocks. The State Government are to

WPC.12060/06 & con. Cases.

Page numbers

issue such directions after consulting the Corporation. When

directions are so issued, the Corporation is duty bound to

follow them and could deviate from that only with the previous

permission of the State Government, going by Sub-section 2 of

Section 34. This conspectus of the powers of the State

Government in the management of the Corporation is relevant

to decide the interest that the State Government has in

relation to the affairs of the Corporation. In this view of the

matter, reverting to the provisions of the Additional Functions

Act, it needs to be examined whether use of the word “may” by

the State Legislature in Section 3(1) is to be excused off as a

directory provision, or whether there is anything intrinsic in

the Additional Functions Act to hold that consultation is

inexcusably mandatory. Though Section 3(1) uses the word

“may” in relation to the provision for consultation, Section 4 of

that Act while conferring on the Government the power to

make rules in consultation with the PSC and the Corporation

for carrying out the purposes of the Additional Functions Act

provides in Section 4(2)(c) of that Act, in particular and

WPC.12060/06 & con. Cases.

Page numbers

without prejudice to the generality of the provision in sub-

section 1 of Section 4, that Rules may provide for any matter in

respect of which it shall not be necessary to consult the PSC.

Though that provision, as it now stands, was brought in by the

Amending Act of 1990, it is deemed to have come into force on

9.2.1970, the date on which the Additional Functions Act was

published in the first instance. When Section 4 empowers the

Government to make a rule providing for any matter in respect

of which it shall not be necessary to consult the PSC, as a

necessary corollary, the legislature clearly intended that,

except in cases where the government makes such a rule, all

matters which fall under Section 3 are matters for mandatory

consultation. Therefore, the mere use of the word “may” in

Section 3(1) does not retain the need for consultation as a

directory requirement but provides that it is mandatory that

the PSC is consulted in relation to matters which fall under

Section 3, unless the State Government exercises the rule

making power in Section 4(2)(c) and thereby takes the way in

matters in respect of which it shall not be necessary to consult.

WPC.12060/06 & con. Cases.

Page numbers

Even if two views are available in this context, this appears to

be the one that commends acceptance, having regard to the

public interest involved in the Road Transport Corporation and

the indisputable fact that service in the Road Transport

Corporation is public service.

10.With the aforesaid view in mind, it also needs to be noticed

that from 1970, posts of Assistant Transport Officers stood

enlisted for compulsory consultation in relation to selection

and appointment.

11.Another plea that requires consideration is as to whether the

2003 Regulations are bad for want of previous sanction of the

State Government in terms of Section 45(1) of the RTC Act.

While Section 45(1) provides for sanction of the Government

for the Corporation to make regulations, Section 34 (1) and (2)

of the RTC Act provide room for the Government to issue

directions of general nature, as already noticed, including on

matters affecting the conditions of service. These provisions

WPC.12060/06 & con. Cases.

Page numbers

have to be read harmoniously because the ultimate object

sought to be achieved by providing such measures in the RTC

Act is to ensure that the Corporation does not do things at its

whims and fancies and the State Government does not issue

directions as an imposing big brother may do.

12.On facts, it needs to be remembered that the Government do

not as such confront the action taken by the Corporation and

the Corporation, on its own, does not beseech the directions, if

any, issued by the Government. I say this in the context of the

submission that the 2003 Regulations were generated by

certain advisory role played by the coalition of political parties,

which were the participants in the Government in power at the

point of time. But a close reading of the minutes of the

meeting of a committee, placed on record in one writ petition

would show that initially, there was a report by the Chief

Secretary to the Government of Kerala which, in turn, was

made available for consideration and views of the United

Democratic Front, the political coalition, which essentially

WPC.12060/06 & con. Cases.

Page numbers

concurred with whatever the Chief Secretary had stated. In

the consultative process that the Chief Secretary had in the

process of making that report, the Corporation was also

consulted. Ultimately, nothing has turned out against the

larger public interest of the establishment, to hold that there

was either no consultation or that there was no previous

sanction in terms of Section 34 or 45 of the RTC Act. At any

rate, with the materials on record, such a plea is unavailable to

those challenging the 2003 Regulations.

13.Reverting to the ground reality on facts, as they now stand;

after the 2003 Regulations were issued, those aspiring for

internal recruitment had obtained a judgment from this Court,

in W.P(C).727/06, directing that the Corporation will expedite

the exercise of completing the selection. It has necessarily to

be presumed that by issuing that judgment, this Court never

intended to direct the commission of any illegality. Any

selection and appointment in relation to the internal

recruitment quota of 15%, even on the strength of that

WPC.12060/06 & con. Cases.

Page numbers

judgment, could have been made only in accordance with law.

In so far as the direct recruitment quota of 25% is concerned,

the notification issued for such open market recruitment

otherwise than through the PSC, stands quashed by this Court

as per the judgment in W.P(C).6198/04. Contrasting the

regulations that already stands with the approval of the PSC, it

may even be possible to point out that the ratio has been

modified by the 2003 Regulations only to the extent it is

adverse to the interests of the inservice candidates who could

aspire for a fast track internal recruitment and upward

movement in the hierarchy. Whatever that be, as of now, the

fact remains that in making the 2003 Regulations, the PSC was

not consulted. Going by the materials on record, including the

plea of the Corporation, not only the PSC, but the State

Government also, insists for the consultation procedure to be

carried out. Having held above that consultation is mandatory,

if I were to answer the other incidental questions as to

probable arbitrariness or other grounds on which the 2003

Regulations have been challenged, that would only stultify the

WPC.12060/06 & con. Cases.

Page numbers

consultation process and also deprive the parties to these writ

petitions from raising any grounds at a later point of time.

Though the PSC is also a constitutional authority, it would

stand bound by the verdict rendered by this Court touching

the validity of the legislative provisions.

14. It has also to be noted that as of now, there are only two

persons who have been appointed against the internal

recruitment quota of 15%, though others are pending for

consideration for recruitment following the selection process

for which notification was issued and applications invited.

One of them is stated to be in the border line of the outer age

limit prescribed for the recruitment of 15% from the

establishment.

15.Taking all the aforesaid factors into consideration, it is

ordered that the Corporation will immediately take up

necessary follow up action to commence and complete the

consultation process with the PSC. The State Government will

WPC.12060/06 & con. Cases.

Page numbers

also do the needful and the PSC will ensure that such

proceedings are not held up having regard to the fact that the

regulations were conceived some time in 2003. As of now,

those who have been given the benefit of the 2003 Regulations

would continue to enjoy the same provisionally in terms of the

orders of appointment issued by the Managing Director in

their cases and any selection process could also be completed

as regards the 15% internal recruitment candidates and even

appointment orders could be issued however that, such

appointment orders and any incumbent joining duty in any

such posts, would be provisional and subject to review by the

Managing Director on the basis of the final outcome of the

consultation process. These writ petitions are ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.11/8.