High Court Kerala High Court

M.Alexander vs State Of Kerala on 27 July, 2010

Kerala High Court
M.Alexander vs State Of Kerala on 27 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14795 of 2009(T)


1. M.ALEXANDER, FORMERLY WORKING AS
                      ...  Petitioner
2. THOMAS MATHEW,ASSISTANT ENGINEER,GROUND
3. K.T.MURALI,ASSISTANT ENGINEER,
4. P.BABU,FORMERLY WORKING AS ASSISTANT

                        Vs



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

2. THE DIRECTOR,GROUND WATER DEPARTMENT,

3. WATER RESOURCES(GW)DEPARTMENT,

                For Petitioner  :SRI.V.R.KESAVA KAIMAL

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :27/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
            W.P.(C) NOS. 14795 & 15117 OF 2009
            ==========================

             Dated this the 27th day of July, 2010

                          J U D G M E N T

WP(C) No.14795/2009

Petitioners were working as Master Drillers under the Ground

Water Department. By Ext.P1 order, they were promoted to the

post of Assistant Engineers on a provisional basis and on

condition that they will be reverted when PSC hands are available.

Subsequently, based on Ext.P2 report of the inspection conducted

by the Finance Inspection (Non technical) Department to the

effect that the promotions given to them were irregular, they

apprehended reversion to the post of Master Drillers. At that

stage, WP(C) No.18487/08 was filed before this Court and the writ

petition was disposed of by Ext.P3 judgment clarifying that if the

petitioners are proposed to be reverted, they will be given notice

in that regard and heard by the Department before orders are

passed.

2. Accordingly, they were issued Ext.P5 notice requiring

them to appear for a hearing on 17/1/2009. It is stated that in

pursuance thereof, they appeared before the 1st respondent and

WPC Nos.14795 & 15117/09
:2 :

submitted Exts.P6 and P7 hearing notes. However, Ext.P8 order

was issued by the 1st respondent directing the 2nd respondent to

revert the petitioners with effect from the date of promotion and

to take urgent necessary steps to recover the financial loss

sustained to the Government on account of their promotion. In

pursuance to Ext.P8, 2nd respondent issued Ext.P9 proceedings

according sanction for reversion of the petitioners and ordering

recovery of the loss sustained to the Government. It is on the

issuance of Ext.P9 that this writ petition was filed challenging

Exts.P8 and P9.

3. One of the contentions raised is that before Ext.P5

notice of hearing was issued on 6/1/2009, petitioners were

already ordered to be reverted as early as on 18/10/2008 and

therefore, the notice was issued and they were heard, when a

decision was already taken to revert the petitioners. This

contention is raised referring to Ext.P4 note, which was obtained

by the petitioners invoking the provisions of the Right to

Information Act. The other contention raised is that under the

Special Rules applicable, the post is to be filled up in the ratio of

1:1 by promotion and direct recruitment. It is contended that the

WPC Nos.14795 & 15117/09
:3 :

promotion quota is to be filled up in the ratio of 6:3:1 among

graduates, diploma holders and certificate holders. It is stated

that out of the 9 posts earmarked for promotion, one post is to be

filled up from among certificate holders, and that, if so, one of the

petitioners is entitled to be accommodated against that quota. It

is stated that having regard to the fact that petitioners 1 and 4

have retired during the pendency of the writ petition, the only

surviving claim now is that of the third petitioner. It is contended

that due to absence of eligible hands for promotion or

appointment from the other categories, they should be allowed to

continue as Assistant Engineers.

4. Learned Government Pleader submits that under the

Special Rules, the maximum post available for certificate holders

is one post. It is stated that at the time when the petitioners were

promoted, there was already one certificate holder occupying the

post of Assistant Engineer. It is stated that, therefore, the very

promotion of the petitioners by Ext.P1 was erroneous. Additional

respondent who got himself impleaded submits that PSC has

conducted selection and published a rank list and he is included

in the said list. It is stated that the appointment of the petitioners

WPC Nos.14795 & 15117/09
:4 :

evidenced by Ext.P1 was on condition that they will be reverted

once the PSC hands are available. It is stated not only that the

promotion of the petitioners is irregular for the reason stated in

Ext.P2 report, in any case, they are liable to be reverted since PSC

candidates are available.

5. Admittedly, the petitioners are certificate holders. Their

claim for promotion can only be to the one post earmarked for

certificate holders. If as stated by the learned Government

Pleader, there was already one person occupying the post in that

quota, there could not have been further promotion of certificate

holders. On the other hand, if as stated by the petitioners, that

person has retired and the post has fallen vacant, it is up to the

appointing authority to consider the eligibility of the petitioners in

terms of the Special Rule and to promote either of them.

Therefore, at any rate, the promotion of the petitioners at the

time when certificate holders was already in place, was

impermissible and if the post held by them were to be filled up by

direct recruitment, the Appointing Authority should have reported

those vacancies to the PSC and the PSC is to advice candidates

from the list which is currently available.

WPC Nos.14795 & 15117/09
:5 :

6. Therefore, writ petition is disposed of directing the 2nd

respondent to assess whether any vacancy in the promotion

quota is available to be accommodated by certificate holders, and

if so, consider the case of the certificate holders including the

petitioners and also to report the vacancies, if any, available in

the direct recruitment quota to the PSC to advice candidates

from the ranked list that is available. This process shall be

completed within 2 months.

7. Ext.P8 shows that the petitioners were to be reverted

and the pecuniary loss suffered by the Government is to be

recovered. Having regard to the fact that the petitioners were

promoted and they discharged the duties and received wages for

the work they did, and also since two of them have retired, I do

not find any justification for ordering recovery from the amount

paid to the petitioners. Therefore, respondents shall not recover

any amount paid towards the salary and allowances to the

petitioners.

8. However, in respect of those who have retired, it is

directed that it will be open to the respondents, if necessary, to

revise the terminal benefits that are payable on the basis that

WPC Nos.14795 & 15117/09
:6 :

they retired from service as Master Driller.

WP(C) No. 15117/2009

9. The claim of the petitioner is that if the third petitioner

in WP(C) No.14795/2009 is promoted as Assistant Engineer, he is

entitled to be promoted to the post of Master Driller. The fortunes

of this petitioner will depend upon the implementation of the

directions in the judgment in WP(C) No.14795/2009. In view of

the above, this writ petition is disposed of directing that

depending upon the outcome of the direction in the judgment in

WP(C) No.14795/09, if warranted, appropriate orders will be

passed by the Director.

Writ petitions are disposed of as above.

ANTONY DOMINIC, JUDGE
Rp