High Court Kerala High Court

K.Padmaja vs The Joint Registrar Of … on 15 October, 2008

Kerala High Court
K.Padmaja vs The Joint Registrar Of … on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34654 of 2007(A)


1. K.PADMAJA, JUNIOR CLERK,
                      ...  Petitioner

                        Vs



1. THE JOINT REGISTRAR OF CO-OPERATIVE
                       ...       Respondent

2. THE CO-OPERATIVE SERVICE EXAMINATION

3. THE NAGALASSERY SERVICE CO-OPERATIVE

4. THE ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.S.P.ARAVINDAKSHAN PILLAY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/10/2008

 O R D E R
         THOTTATHIL B. RADHAKRISHNAN, J.

  = = = = = = = = = = = = = = = = = = = = = = = =

            W.P.(C).No.34654 of 2007-A

  = = = = = = = = = = = = = = = = = = = = = = = =

     Dated this the 15th day of October, 2008.

                     JUDGMENT

“CR”

1.The petitioner was appointed as Junior Clerk by

direct recruitment, on 13-3-1998, to the service

of the third respondent, a co-operative bank. She

is a post graduate in Commerce with Higher

Diploma in Co-operation.

2.The second respondent, the Co-operative Service

Examination Board issued Ext.P1 notification

calling for applications for recruitment in

different co-operative establishments, including

as Assistant Secretary in the third respondent

bank. Contending that such selection and direct

recruitment is impermissible in law, the

petitioner has filed this writ petition on the

further plea that she is entitled to be

WP(C)34654/2008 -: 2 :-

considered for promotion to that post in terms of

Rule 185 of the Kerala Co-operative Societies

Rules, 1969; the “Rules”, for short. She

instituted the writ petition after moving the

Joint Registrar seeking intervention in the

matter. Acting on the fact that the petitioner

moved the Joint Registrar, making complaint

against the bank, she was placed under

suspension. That is challenged by an amendment.

Also challenged, by way of amendment, is Ext.P6

approved Feeder Category Rules as they now stand.

The challenge thereto is on the ground that the

prescription of direct recruitment, therein, as a

method of appointment to the category of

Assistant Secretary is impermissible on the face

of the legislative mandate contained in Rule 185.

3.The President of the third respondent was

impleaded as additional fifth respondent. The

candidate who came out successful with the first

rank, following the selection in terms of Ext.P1,

was impleaded as additional sixth respondent.

WP(C)34654/2008 -: 3 :-

4.The third respondent bank and the selected

candidate impeach the entitlement of the

petitioner for being considered for promotion to

the post of Assistant Secretary and contend that

on the face of Ext.P6 approved Feeder Category

Rules, direct recruitment has been legitimately

resorted to and such a course is not

impermissible on the face of the Kerala Co-

operative Societies Act, 1969, hereinafter

referred to as the “Act” and the Rules. It is

also pointed out that the petitioner challenged

Ext.P1 notification by moving the Joint Registrar

only about 3 or 4 months after the issuance of

Ext.P1 and it is unjustifiable for the petitioner

to insist on any relief being granted in this

writ petition, in any manner, interfering with

the selection and appointment of the additional

sixth respondent, when the claim of the

petitioner is not sustainable in law. It is

accordingly contended that a writ, as sought for,

be not issued. However, the learned counsel for

WP(C)34654/2008 -: 4 :-

the bank has very fairly stated that the order

placing the petitioner under suspension was

issued because of lack of proper advice. No

attempt was made to sustain that order in the

course of arguments.

5.Going by her qualifications already noticed, the

petitioner possesses the educational

qualifications for being appointed as the

Assistant Secretary. She is, in fact, a post

graduate in Commerce and possesses Higher Diploma

in Co-operation. As of now, she is aged 42 years.

It is stated that she does not have the aid of

any rule of reservation for further movement, up

the ladder, by promotion. While it may be a

matter of heart-burn for a person to stagnate for

a quite long time in a particular post or

category, as has happened to the petitioner, the

entitlement for promotion is a matter which is

governed by the Act, Statutory Rules and approved

Feeder Category Rules. In the absence of any

complaint about any unlawful denial of any

WP(C)34654/2008 -: 5 :-

promotion, the question that arises for decision

in this case is as to whether the petitioner is

entitled to claim appointment by promotion to the

category of Assistant Secretary in the third

respondent bank, though she is stagnating in the

post of Junior Clerk from 13-3-1998, the date of

her entry into service.

6.Going by Ext.P6 Feeder Category Rules, Junior

Clerk/Junior Cashier is at Sl.No.7 and Assistant

Secretary/Manager is at Sl.No.2. In between,

there are four categories. The plea of the

petitioner, as projected by her learned counsel,

is that in terms of Rule 185(1), in the absence

of employees being available in the feeder

category to a post, for promotion; those employed

in the lower categories can be brought up the

ladder by creating a supernumerary post. This is

projected as the net effect of the second proviso

occurring after sub-rule (1) of Rule 185.

7.In view of an apparent controversy regarding the

WP(C)34654/2008 -: 6 :-

wording of that proviso as printed in certain

text books, the gazette version has been perused.

8.Sub-rules (2), (3) and (4) of Rule 185 relate to

certain categories of posts in co-operative

societies. Sub-rules (2) and (3) of Rule 185

authorize direct recruitment by maintaining a

particular ratio between promotion and direct

recruitment. The post of Assistant Secretary is a

post which falls under sub-rule (2) in case of

primary co-operative societies and urban banks

having a deposit of more than Rs.10 crores. The

third respondent does not have such financial

status. Even when sub-rule applies, there cannot

be any direct recruitment in excess of twenty

five per cent of the total strength of the

respective posts. There is only one post of

Assistant Secretary in the third respondent’s

establishment. Therefore, the post of Assistant

Secretary in the third respondent’s establishment

is not one to which sub-rule (2) applies.

WP(C)34654/2008 -: 7 :-

9.This takes us to sub-rule (1) of Rule 185. It

provides for promotion on the basis of seniority

in the feeder category. The feeder categories,

for such purpose, are to be specified by the

society, by framing suitable regulations, with

the approval of the Registrar. Therefore, when

the society frames the regulations specifying the

feeder categories, with the approval of the

Registrar, it becomes the feeder categories

prescribed for the purpose of Rule 185(1). On the

face of that feeder category, promotions have to

be effected in terms of Rule 185(1) and in terms

of the provisions of Sub-rules (2), (3) and (4)

to the extent they govern the field. The first

proviso to Rule 185(1) enjoins that on the

relinquishment of promotion to a post by a senior

in the feeder category, the immediate junior in

that category shall be promoted. The first

proviso to Rule 185(1), therefore, works in

relation to the feeder category only. The second

proviso provides further that if all the

employees in the feeder category to a post

WP(C)34654/2008 -: 8 :-

relinquish promotion, an employee on the

immediate lower category shall be promoted to the

post after promoting him to the feeder category,

by creating a supernumerary post in the feeder

category. It also postulates the abolition of the

supernumerary post so created, immediately on the

promotion of that employee from the feeder

category to the post/category to which promotion

is being made. Therefore, the second proviso

works in the zone of the feeder category and its

immediate lower category. The said proviso does

not admit any elasticity, to stretch it to

categories which are further down in the Feeder

Category Rules. Going by Ext.P6 Feeder Category

Rules, the post of Assistant Secretary, to which

the impugned selection is made is in Category

No.2. Category No.3, namely, Chief

Accountant/Chief Cashier, is its feeder category.

Category No.4 (Internal Auditor) is the category

which is the immediate lower category of Category

No.3 (Chief Accountant/Chief Cashier). Therefore,

the second proviso to sub-rule (1) of Rule 185

WP(C)34654/2008 -: 9 :-

can aid only a person in Category No.4 in Ext.P6

Feeder Category Rules to claim for the creation

of a supernumerary post in Category No.3, in

situations envisaged by that proviso; to seek

further movement up the ladder, for being

considered for appointment as Assistant

Secretary. The petitioner, who is at Category

No.7, cannot get the aid of the second proviso to

Rule 185(1), for being considered for appointment

by promotion to the post of Assistant Secretary.

10.Hence, though the petitioner possesses the

educational qualifications to hold the post of

Assistant Secretary, going by the Feeder Category

Rules, she is not eligible for being considered

for promotion to the category of Assistant

Secretary from Category No.7, Junior Clerk/Junior

Cashier, with the aid of Rule 185(1), including

the second proviso thereto.

11.This takes us to the question regarding the

availability of direct recruitment as a method of

WP(C)34654/2008 -: 10 :-

appointment to the category of Assistant

Secretary in the third respondent’s

establishment. Rule 185, which governs the field

of promotion, does not; and cannot be read to,

take care of situations which do not fall

directly under that rule, including the three

provisos thereto. A situation where there is no

qualified hand in the feeder category or in that

category which is the immediate lower category to

the feeder category is not conceived of,

envisaged or provided for, in Rule 185. That is

an area where a rule of promotion is not

prescribed. In the absence of any method of

appointment being prescribed, it is open to every

employer to make direct recruitment because that

is the primary manner in which relationship of

employer and employee is created. Hence, when the

field is unoccupied by any rule authorizing or

compelling promotion, or any other specified mode

or method of appointment, such field is available

for direct recruitment. So much so, the

prescription in Ext.P6 that direct recruitment

WP(C)34654/2008 -: 11 :-

shall be an alternate method of appointment to

the category of Assistant Secretary cannot be

found fault with. Not only that, Ext.P6 is

approved by the competent authority and in the

absence of any violation of the law; which, as

already noticed, is just not there; Ext.P6

prescribing direct recruitment as an alternate

method of appointment to Category No.2 (Assistant

Secretary/Manager) stands.

12.Even if the findings and reasons in the

preceding paragraphs regarding the sustainability

of direct recruitment as method of appointment

are to be impeached, that cannot be had at the

hands of the petitioner who, as already seen, is

incompetent for being considered for promotion to

the category of Assistant Secretary, she being

neither in the feeder category nor in the

category which is immediately lower to the feeder

category for the post of Assistant Secretary.

Therefore, the beacon of justice would instruct

the writ court to dissuade itself from

WP(C)34654/2008 -: 12 :-

interfering with Ext.P6 and the selection leading

to the appointment of the additional sixth

respondent. The discretion, on this point, has

necessarily to be exercised against the interest

of the petitioner.

13.The learned counsel for the petitioner stated

that without obtaining exemption under Rule 181

of the Rules, it may be impermissible to make an

appointment by direct recruitment in the case in

hand. As already noticed, there is no violation

of any rule in the matter. Therefore, requesting

for exemption does not arise. The impugned action

stands even without any exemption being granted

in exercise of the authority under Rule 181 of

the Rules.

14.The petitioner also seeks relief on alleged

entitlement for age relaxation for service

candidates for applying to the post of Assistant

Secretary. The age for direct recruitment is

statutorily fixed as per Rule 183 of the Rules.

WP(C)34654/2008 -: 13 :-

There is no power for the employer to relax that.

15.As recorded above, Ext.P5 decision placing the

petitioner under suspension is not being

supported by the third respondent employer. The

same also does not stand to reason.

In the result, while repelling all other claims

and contentions of the petitioner, this writ

petition is allowed in part quashing Ext.P5. No

costs.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/151008