High Court Kerala High Court

K.S.Chandran vs State Of Kerala on 10 November, 2010

Kerala High Court
K.S.Chandran vs State Of Kerala on 10 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26430 of 2009(W)


1. K.S.CHANDRAN, AGED 49 YEARS,
                      ...  Petitioner
2. PAUL P.MATHAI, AGED 47 YEARS,
3. GEORGE KURIAKOSE, AGED 55 YEARS,
4. APPACHAN.P.O., AGED 48 YEARS,
5. P.KUTTAPPAN, AGED 50 YEARS,
6. P.R.JOSHY, AGED 47 YEARS,
7. ABDUL SATHAR.K.A., AGED 47 YEARS,
8. RAJU.M.P., AGED 47 YEARS,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CHIEF CONSERVATOR OF FORESTS

3. CONSERVATOR OF FORESTS(CENTRAL CIRCLE),

4. DIVISIONAL FOREST OFFICER,

5. P.NARAYANAN, FOREST GUARD,

6. P.VIJAYAN, FOREST GUARD,

7. DAMODARAN.K., FORESTER,

8. NAZEER.K.H., FORESTER,

                For Petitioner  :SRI.O.V.RADHAKRISHNAN (SR.)

                For Respondent  :SRI.AUGUSTINE JOSEPH

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

 Dated :10/11/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.26430/2009-W
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
           Dated this the 10th day of November, 2010

                      J U D G M E N T

The petitioners who are working as Forest Guards are

mainly aggrieved by Ext.P24 whereby the Government directed

the Chief Conservator of Forests (Administration) to

prepare a revised seniority list of Forest Guards on

district wise basis. The circumstances leading to the

filing of the writ petition are the following:-

2. The petitioners 1 to 8 are presently working as

Forest Guards in various Forest Divisions under the Central

Circle, Thrissur within the administrative control of the

third respondent. They were initially recruited and

appointed as Forest Guards on 28/08/1991 on the advise of

the Kerala Public Service Commission as per their letter

dated 08/08/1991 (Ext.P1). Ext.P1 relates to the first

petitioner and it is pointed out that identical memos have

been issued to petitioners 2 to 8 also. Ext.P2 is the

office order by which petitioners 1 to 8 have been

appointed as Forest Guards in Malayattur Forest Division

along with 28 others. The appointment was followed by

training and after completion of training, they were posted

to different ranges as per Ext.P3 order dated 28/10/1991.

W.P.(C). No.26430/2009
-:2:-

3. Under the Special Rules, namely, the Kerala Forest

Subordinate Service Rules, in the case of Forest Guards the

Unit of appointment provided under Rule 12 is ‘Forest

Division’. Earlier, the same was ‘District’ which was

amended as per G.O.(MS).No.565/64/Agri. dated 27/08/1964.

The word ‘Forest Division’ was introduced by the said

amendment.

4. A provisional seniority list of Forest Guards,

namely, on Circle basis in Thrissur Circle was issued on

14/09/1992 and extract of the list is produced as Ext.P4.

The next promotion to the post of Forester is made on the

basis of Forest Circle Seniority list. Ext.P20 is the

provisional seniority list of Forest Guards of Central

Circle as on 31/03/2001. After considering various

objections, evidently, the said provisional list has been

finalised as per Ext.P21 which is dated 19/03/2005. The

petitioners 1 to 8 are assigned rank and seniority in terms

of Rule 27(c) of the K.S. & S.S.R. in these lists.

5. Now, in the light of the proceedings issued by the

Government as per Ext.P24, the final seniority list has

been upset and the case of the petitioners is that

respondents 5 and 6 in the writ petition filed a writ

petition as W.P.(C).No.4844/2007 which was disposed of by

Ext.P23 Judgment. The only direction in the said Judgment

W.P.(C). No.26430/2009
-:3:-

is to consider Ext.P4 representation therein. Apparently,

based on the said direction, Ext.P24 communication has been

issued by the Government to the Chief Conservator of

Forests (Administration). The learned Senior Counsel for

the petitioners Shri O.V.Radhakrishnan submitted that

Ext.P24 will evidently show that a wrong principle is

adopted by the Government that too against the Special

Rules. It is pointed out that Rule 12 of the Special Rules

has been ignored and mistakenly it is recorded that the

District has to be taken as the Unit of the Forest Guards.

It is also mentioned in the said communication that in the

case of inter district transfer of Forest Guards within the

circle, the seniority shall be determined as per the first

proviso to Rule 27(a) of Part II K.S & S.S.R. It appears

that thereafter a provisional seniority list was published

on district wise basis as per Ext.P25 in Ernakulam and

Thrissur Districts whereby the rank assigned to the

petitioners in the final seniority list Ext.P21 stands

varied. Even though the petitioners filed Ext.P26

representation, when the final seniority list was published

as per Ext.P27 in respect of Thrissur and Ernakulam

Districts, their seniority has been reckoned from the date

of their joining pursuant to their transfer from Malayattur

W.P.(C). No.26430/2009
-:4:-

to Thrissur District. It is submitted that the same is

illegal and arbitrary.

6. Mainly it is contended that the settled seniority

of the petitioners cannot be unsettled that too in an

improper manner. My attention was invited to Rule 27B of

K.S. & S.S.R to contend that even against the final

seniority list, Ext.P21, there was no statutory

representation within the period provided under Rule 27B

and the representation filed before the Government, long

after the final seniority list was adopted as per Ext.P21,

could not have been entertained. It is further pointed out

by the learned Senior Counsel that by Ext.P23 Judgment,

this Court has only directed consideration of the

representation without laying down any principle and the

direction therein has been relied upon to upset the

principles adopted in preparing the seniority list in terms

of the Special Rules.

7. The petitioners’ seniority has been varied mainly

for the reason that they have obtained an inter district

transfer on request. With regard to the same, the learned

Senior Counsel for the petitioners submitted that it was a

mandatory transfer going by the Guidelines prepared by the

Government for transfers, a copy of which is produced as

Ext.P5, adopted within the Department concerned. Clause 19

W.P.(C). No.26430/2009
-:5:-

(v) of the Guidelines provide that “Deputy Rangers,

Foresters and Forest Guards who have completed three terms

continuously within a Division will not be allowed to

continue in that Division. Inter-District transfers of

Foresters will be allowed only against open quota vacancies

and the vacancies in the stations from where such transfers

are made shall be reported in the Public Service Commission

for advising candidates”. It is, therefore, pointed out

that any transfer effected under the mandatory terms of

Ext.P5 cannot be said to be a transfer made on request, to

attract the proviso to Rule 27(a) of Part II K.S. & S.S.R.

Reliance is placed on the general orders of transfer issued

by the Conservator of Forest, copies of which are produced

as Exts.P6, P8, P10, P11, P16 and P19. It is also pointed

out that the petitioners except third petitioner have duly

submitted different applications for transfer like Exts.P7,

P9 etc., indicating their preference for transfer to other

divisions and choices of divisions have also been mentioned

in the applications for transfer, in accordance with the

guidelines itself.

8. Heard the learned Government Pleader appearing for

respondent Nos.1 and 2 and the learned counsel appearing

for respondent Nos.5 and 6.

W.P.(C). No.26430/2009
-:6:-

9. The Special Rules herein, namely, the Kerala

Forest Subordinate Service Rules show that category 3 is

Foresters and category 4 is Forest Guards. As already

mentioned, Rule 12 provides that “for purpose of

appointment to the Service, discharge for want of

vacancies, reappointment, seniority and appointment as full

member and promotion, the Forest Circle shall be the unit

in the case of Foresters and the Forest Division in the

case of Forest Guards”. Evidently, the words ‘Forest

Division’ was introduced by substituting the word

‘District’ by G.O.(MS).No.565/64/Agri. dated 27/08/1964 and

there is no case for the respondents that the word

‘District’ has been reintroduced in the Rule at any point

of time thereafter, by way of any amendment of the Rules.

Then the question is whether the preparation of the

seniority list initially suffered from any legal infirmity.

The argument raised by the learned counsel for respondent

Nos.5 and 6 is that the appointments are now made on

district wise basis and, therefore, the same has to be

reckoned as the unit for the purpose of Rule 12. In the

counter affidavit filed by the second respondent also,

reliance is placed on Ext.P5 guidelines for transfer to

point out that when transfers are ordered on request on the

basis of the preference given by the applicants, such

W.P.(C). No.26430/2009
-:7:-

transfers are taken as transfers on request and not on

administrative grounds. The details with regard to the

transfers of the petitioners have been given in paragraphs

5 to 9 of the counter affidavit. The plea taken in

paragraph 11 of the counter affidavit is that the transfer

of the petitioners would have been purely on administrative

grounds had they not submitted applications for their

transfer to their places of their choice. Reliance is

placed on Rule 27(a) of Part II K.S. & S.S.R and proviso

therein in support of the plea that the seniority of the

petitioners in the post of Forest Guards in Malayattur

Division has therefore been lost.

10. Evidently, the said contention cannot be accepted.

The guidelines for transfer cannot obviously override the

principle for fixing seniority. Ext.P5 guidelines show

that clause 7 permits an application for transfer to be

submitted to the authority competent to transfer the

employee, through the Head Office so as to reach him before

the first February of every year in a proforma prescribed

for it. The clause 8 shows that the application for

transfers will be registered in the order in which they are

received and an acknowledgement to be issued to the

applicant indicating the register number with date. Clause

9 gives the manner in which the applications will have to

W.P.(C). No.26430/2009
-:8:-

be dealt with, if large numbers of applications for a

particular station for a particular post are given,

indicating the preference. Clauses 10 to 18 also are

concerned with other procedures with regard to the

transfer. As rightly pointed out by the learned Senior

Counsel for the petitioners, there is no clause in Ext.P5

providing for a ‘request transfer’. Evidently, clause 19

(v) envisages a case where persons who have completed three

terms continuously within a Division will not be allowed to

continue in that Division. Therefore, when the

applications are made in the proforma prescribed which are

contemplated under the guidelines for transfer, the

applicants could not be at the disadvantage of the loss of

seniority for merely indicating the preference for

stations. The same made by the applicants cannot be termed

as requests contemplated in the proviso to Rule 27(a) of

Part II K.S. & S.S.R. A request for transfer will be one

made under one’s own volition indicating the Divisions.

Herein the petitioners except third petitioner had made the

preferences only after their 3 term of 9 years was over at

the time of general transfer, which is not disputed. It is

stated in para 11 of the counter affidavit that their

transfer would have been on administrative grounds, if

applications to their choice of places are not submitted.

W.P.(C). No.26430/2009
-:9:-

Evidently, the applications for transfer by the petitioners

show that they have been furnished in the proforma

prescribed. Apart from that, the averments in the counter

affidavit also show that all the petitioners have not been

given transfers in terms of the first preference of the

various applicants. A reading of the prescribed format

Ext.P7 shows that the caption given is “Application for

Transfer”. Column 10(a) of the application requires the

applicant to show the preferences in the order indicating

the places to which the transfers are sought. Therefore,

evidently, that the petitioners have only confined

themselves within the proforma prescribed while indicating

the division to which they are requesting for a transfer

after nine years. The same cannot be termed as a request

made for an inter unit transfer on their own volition which

alone will result in consequences provided under the

proviso to Rule 27(a) of Part II K.S. & S.S.SR. The said

proviso reads as follows:-

“Provided that the seniority of persons on

mutual or inter-unit or inter-departmental

transfer from one Unit to another within the same

Department or from one Department to another, as

the case may be, on requests from such persons

shall be determined with reference to the dates

W.P.(C). No.26430/2009
-:10:-

of their joining duty in the new Unit or

Department. In the case of more than one person

joining duty in the same grade in the same Unit

or Department on the same date, seniority shall

be determined —

(a) if the persons who join duty belong to

different units or different departments, with

reference to their age, the older being

considered as senior, and

(b) if the persons who join duty belong to

the same category of post in the same Department,

in accordance with their seniority in the Unit or

Department from which they were transferred.”

Herein for the application of the Proviso, the respondents

1 and 2 have taken district as the unit for appointment as

evident from the counter affidavit, which goes against the

Special Rules.

11. In that view of the matter, merely because in

terms of the guidelines for transfer, namely, Ext.P5 the

petitioners have indicated preference for transfer of their

choice station that cannot be taken as a ground to deny the

seniority they have acquired in the division concerned by

treating them as request transfers. The order Ext.P8 is

one for general transfers and postings of Forest Guards.

W.P.(C). No.26430/2009
-:11:-

Exts.P9 and P11 etc. are similar orders. Therefore, the

very principle under which the seniority of the petitioners

have been reassigned, that too by publishing district wise

seniority list, cannot be sustained. In the orders

Exts.P8, P9, P11 etc. it is not stated that on transfer to

the station therein, petitioners will lose seniority. No

separate orders have been passed in that regard. The

transfers of the petitioners are on the basis of the

transfer policy of the Government.

12. The principle under which the Government has

directed the Chief Conservator of Forests (Administration)

by Ext.P24 to prepare the district wise seniority list is

also unsustainable. The same goes against Rule 12 of the

Special Rules. The justification for the same as averred

in the counter affidavit of the second respondent in para

13 is that “the rule cannot be applied when District Public

Service Commission appointment is made”. It is therefore

stated that when District is taken as the Unit and inter se

seniority of petitioners can be taken on the basis of their

date of joining in Thrissur District. The special rules as

existing will have to govern the field while fixing the

seniority. If so District cannot be the unit. Even though

this Court in W.P.(C).No.4844/2007 had only directed the

Government to consider Ext.P4 within a specified time,

W.P.(C). No.26430/2009
-:12:-

evidently, none of the legal issues have been addressed in

Ext.P24 after hearing the parties concerned. As rightly

contended by the learned Senior Counsel Shri

O.V.Radhakrishnan, importance of Rule 27B of Part II K.S. &

S.S.R and the time limit within which statutory

representation had to be filed has also been overlooked by

the Government by passing Ext.P24. Along with the reply

affidavit, the petitioners have produced true copies of the

Judgments, Exts.P30 and P31 which have been made mention of

in the counter affidavit filed by the second respondent. A

reading of Ext.P30 Judgment only shows that therein also

this Court has only directed consideration of the

representation Ext.P4 therein in accordance with law.

Similar directions have been issued in Ext.P31. Therein

also this Court did not indicate any principle under which

seniority list had to be prepared. Therefore, the reliance

placed by the second respondent on those Judgments for

upsetting the seniority list and preparation of the revised

seniority list on District-wise basis cannot be accepted.

13. The learned Senior Counsel for the petitioners

relied upon the principles stated by the Apex Court in

Rabindra Nath Bose and Others v. Union of India and Others

[AIR 1970 SC 470] to contend for the position that the

W.P.(C). No.26430/2009
-:13:-

settled seniority cannot be upset after a long lapse of a

number of years. The said principle has been stated thus

in paragraph 35:-

“Where the changes were made in the Seniority

List of Income-tax Officers Class I Grade II as a

result of change in the 1952 Seniority Rules and

the petition attacking the changes was filed

fifteen years after the 1952 Rules were

promulgated and effect given to them in the

seniority list prepared on 01/08/1953, it will be

unjust to deprive the officers of the rights

which have accrued to them. Each person ought to

be entitled to sit back and consider that his

appointment and promotion effected a long time

ago would not be set aside after the lapse of a

number of years.”

14. The learned Senior Counsel further relied upon

the dictum laid down by a Full Bench in T.C.Sreedharan

Pillai and Others v. State of Kerala and Others [1973 KLT

151 (FB)] wherein in paragraph 47, following the decision

of the Apex Court in Rabindra Nath Bose’s case [AIR 1970 SC

470], it was held thus:-

W.P.(C). No.26430/2009
-:14:-

“It is not in the interests of the

maintenance of the morale, efficiency and

contentment in the service to disrupt after such

long lapse of time matters pertaining to vital

service conditions like seniority and rank which

have already become settled. It will be neither

just nor equitable to deprive persons who have

been promoted many years ago, of the rights that

have accrued to them regarding their rank and

seniority by purporting to conduct a review of

promotions after the lapse of many years.”

These principles are therefore, relevant here.

15. The learned Government Pleader tried to sustain

the preparation of the seniority list by submitting that

the request for transfer has resulted in loss of seniority

by the petitioners. As I mentioned already, such

applications are only in terms of the proforma prescribed

in the guidelines for transfer and in the absence of any

orders issued in terms of the principle under Rule 27(a) of

Part II K.S & S.S.R also, the same cannot disentitle the

petitioners from retaining their seniority.

16. The learned Senior Counsel invited my attention to

the principles stated in paragraph 36 of the Judgment in

W.P.(C). No.26430/2009
-:15:-

A.Janardhana v. Union of India and others [AIR 1983 SC 769]

to contend for the position that since the petitioners are

only challenging the principles under which the seniority

list has been revised and fresh seniority list has been

prepared, and they are not challenging the particular

seniority assigned to any individual party concerned, it is

not necessary to implead all the persons who are included

in the revised seniority list above them. In paragraph 36

of the said Judgment it was held by the Apex Court thus:-

“…..In this case, appellant does not claim

seniority over any particular individual in the

background of any particular fact controverted by

that person against whom the claim is made. The

contention is that criteria adopted by the Union

Government in drawing-up the impugned seniority

list are invalid and illegal and the relief is

claimed against the Union Government restraining

it from upsetting or quashing the already drawn

up valid list and for quashing the impugned

seniority list. Thus the relief is claimed

against the Union Government and not against any

particular individual. In this background, we

consider it unnecessary to have all direct

recruits to be impleaded as respondents. We may

W.P.(C). No.26430/2009
-:16:-

in this connection refer to General Manager,

South Central Rly., Secundrabad v. A.V.R.

Sidhanti (1974) 3 SCR 207 at p.212: (AIR 1974 SC

1755 at P.1759). Repelling a contention on

behalf of the appellant that the writ petitioners

did not implead about 120 employees who were

likely to be affected by the decision in the

case, this Court observed that the respondents

(original petitioners) are impeaching the

validity of those policy decisions on the ground

of their being violative of Arts. 14 and 16 of

the Constitution. The proceedings are analogous

to those in which the constitutionality of a

statutory rule regulating to seniority of

government servants is assailed. In such

proceedings, the necessary parties to be

impleaded are those against whom the relief is

sought, and in whose absence no effective

decision can be rendered by the Court

Approaching the matter from this angle, it may be

noticed that relief is sought only against the

Union of India and the concerned Ministry and not

against any individual nor any seniority is

claimed by anyone individual against another

W.P.(C). No.26430/2009
-:17:-

particular individual and, therefore, even if

technically the direct recruits were not before

the Court, the petition is not likely to fail on

that ground. The contention of the respondents

for this additional reason must also be

negatived.”

17. Lastly, the learned Senior Counsel relied upon the

decision of the Apex Court in H.S.Vankani and Others v.

State of Gujarat and Others [(2010) 4 SCC 301] especially

in paragraph 38 to contend for the position that once the

seniority has been settled, the same cannot be unsettled

and such unsettlement may result in bitterness among

Government employees.

18. The Government has evidently acted illegally in

issuing a direction as Ext.P24 ignoring Rule 12 of the

Special Rules that too in upsetting the seniority list

which has become final. Evidently, there was no challenge

against the seniority list under the relevant Rule 27B of

Part II K.S. & S.S.R within the time provided. A mere

direction issued as Ext.P24 that too against the relevant

clauses in the Special Rules cannot be justified.

19. Therefore, writ petition is allowed. Ext.P24 is

quashed. The seniority list which is prepared based on

W.P.(C). No.26430/2009
-:18:-

Ext.P24 is only dependent on Ext.P24 itself. Therefore, it

cannot survive once it is held that Ext.P24 is illegal.

Therefore, Ext.P27 is also quashed. It is declared that

the seniority list Ext.P21 is valid and the respondent Nos.

1 to 4 are therefore directed to effect promotions in terms

of Ext.P21 seniority list after revising the promotions

already made. Consequential orders granting promotion to

the post of Foresters after considering the claims of the

petitioners will be issued within a period of two months

from the date of receipt of the copy of this Judgment. No

costs.

(T.R. Ramachandran Nair, Judge.)

ms