High Court Kerala High Court

M.R.Sasi vs Kerala Agriculture University on 7 April, 2010

Kerala High Court
M.R.Sasi vs Kerala Agriculture University on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10062 of 2010(G)


1. M.R.SASI, S/O.M.S.RAMAN, AGED 48
                      ...  Petitioner
2. SAIFUDHEEN, S/O.ABDUL RAHIMAN AGED 29
3. SIVADHATHAN.K.P., S/O.K.AMBADI, AGED
4. RAJEEV, S/O.RADHAKRISHNAN, AGED 29
5. ANOOP SANKARA PILLAI,
6. RAPPAI, S/O.PAILOTH, AGED 50 YEARS,
7. PRADEEPKUMAR.S., S/O.SREEDHARAN NAIR,
8. SANTHOSH KUMAR.R.,
9. VIJAYAKUMAR, S/O.PALAYYAN, AGED 31
10. PRAMOD M., S/O.P.KRISHNAN, AGED 37 YEARS

                        Vs



1. KERALA AGRICULTURE UNIVERSITY,
                       ...       Respondent

2. THE VICE CHANCELLOR,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/04/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No.10062 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 7th day of April, 2010

                         J U D G M E N T

The petitioners are tractor drivers and Class IV

employees in the 1st respondent University. The university

invited applications for appointment to the post of drivers in

the University. 50% of the vacancies were reserved for

appointment from among qualified drivers of the University.

Petitioners also applied. The selection process consists of 3

stages, viz. (1) practical test (2) vehicle trouble shooting

and maintenance and (3) interview. The petitioners

participate in the practical test. The petitioners are not

been allowed to participate in the other two stages of the

selection process. Petitioners are aggrieved by the same.

According to the petitioners they are entitled to fully

participate in the entire selection process in so far as there

is no other disqualification in them. The petitioners contend

that the petitioners are actually engaged for driving

W.P.(C)No.10062 of 2010
-2-

vehicles of the University and therefore it cannot be said

that they are not fit enough to drive the vehicles.

I have heard the standing counsel for the University

also. The mere fact that the petitioners were allowed to

drive vehicles of the university does not ipso facto make

them good drivers. In any selection process there would be

a screening test among the applicants to be selected. The

self estimation of the capability of the petitioners cannot be

a criterion for deciding as to whether they are fit to be

appointed as drivers or not. The petitioners could not prove

any malafides against the University in excluding them after

the practical test. They are also not able to satisfy me that

the others who are selected are inferior to them. With such

materials I do not think that I can interfere with the

elimination of the petitioners from the selection process. In

the above circumstances, this writ petition is dismissed.

S. SIRI JAGAN
JUDGE
shg/