High Court Kerala High Court

Manoj.P.R. vs The State Of Kerala on 21 December, 2009

Kerala High Court
Manoj.P.R. vs The State Of Kerala on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33458 of 2006(G)


1. MANOJ.P.R., AGED 35 YEARS,
                      ...  Petitioner
2. SANJEEVAN.K.C., AGED 35 YEARS,

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.P.V.MOHANAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/12/2009

 O R D E R
                       ANTONY DOMINIC, J.
                    ================
                    W.P.(C) NOS. 33458/06,
                19359, 25067 & 25400 OF 2009
               =======================

         Dated this the 21st day of December, 2009

                           J U D G M E N T

The main question arising for consideration in these writ

petitions is the exact date of expiry of the ranked list published by

the Kerala Public Service Commission for filling up the post of Sub

Inspector of Police (General Executive Branch) (Trainee) in the

Police Department.

2. The ranked list in question came into force on 19/8/06.

According to the writ petitioners, the list expired on 9/9/09 where

as Public Service Commission contends that the validity of the list

expired on 01/02/2008.

3. The Rule which is required to be noticed for resolving

the controversy is Rule 13 and its 1st proviso of the Kerala Public

Service Commission Rules of Procedure (hereinafter referred to as

the Rules for short), which reads as under:

13. The ranked lists published by the Commission
shall remain in force for a period of one year from the
date on which it was brought into force provided that
the said list will continue to be in force till the
publication of a new list after the expiry of the
minimum period of one year or till the expiry of three
years whichever is earlier.

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:2 :

Provided that the above rule shall not apply in
respect of ranked lists of candidates for admission to
Training Course that leads to automatic appointment
to services or posts and that in such cases the
ranked list shall cease to be in force after one year
from the date of finalisation of the ranked lists or
after one month from the date of commencement of
the course in respect of the last batch selected from
the list within a period of one year from the date of
finalisation of the ranked lists whichever is later.

From the above, it is evident that the ranked list will expire on

the expiry of one month from the date of commencement of the

training in respect of the last batch advised from the list within a

period of one year from the date of finalisation of the ranked list.

It is interpreting this provision of the Rule, arguments were

addressed by both sides.

4. Before proceeding with the matter, I shall make a brief

reference to the facts to the extent it is relevant. The post of Sub

Inspector of Police (General Executive Branch) is to be filled up in

the ratio of 50:50 between the direct recruits and promotees.

Among the 50% earmarked for direct recruitment, 80% of the

vacancies are to be filled up from open market, 10% from

ministerial staff in the Police Department and 10% from

graduates among the police constables. After the ranked list was

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:3 :

published on 19/8/06, writ petitions were filed before this Court

praying for directing the authorities to report the vacancies to the

PSC. Those writ petitions were disposed of by judgment dated

13/12/2007, a copy of which is Ext.P6 in WP(C) NO.33458/06,

directing PSC to advice 245 candidates.

5. Writ appeals were filed mainly contending that in

addition to candidates ordered to be advised, candidates should

be advised against 49 anticipated vacancies reported on 29/6/07.

Ext.P2 in WP(C) No.19359/09 is the common judgment in the writ

appeals. In that judgment rendered on 15/10/2008, the PSC was

directed to advise 39 open candidates out of the 49 vacancies

reported during the currency of the list. Para 4 of the judgment,

being relevant, is extracted below for reference.

Apart from the above, we are of the view that
first proviso to rule 13 clearly provides that the
rank list will continue to be in force till training
of the last batch of selected candidates start.
Last batch of selected candidates during the
currency of the list was sent for training only on
1.1.2008. Once the rank list is prepared, there
is no further selection. The function of the PSC
thereafter is only to advice the candidates from
the select list according to the vacancies
reported subject to rules of reservation. Written
test, practical test, interview and all required for
the selection took place earlier. So, the last

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:4 :

batch selected for the actual vacancies reported
during the currency of the list within one year
were sent for training only on 1.1.2008. So, the
list will expire on 1.2.2008. Since actual
promotions of 59 Sub Inspectors of Police were
effected before the expiry of the list by
Government notification dated 28.12.2007 and
out of the promotees, 39 vacancies are direct
recruits of General Executive Branch allotted to
the open candidates (80% of the 50%
categories), we are of the opinion that PSC
ought to have advised atleast 39 candidates
more from the list, if not 49, as anticipated by
the Government. Since the vacancies were
already reported before the expiry of the list
and the vacancies actually occurred before the
expiry of the list and considering the fact that
they have to be given further training for six
months, we are of the opinion that PSC shall
advice 39 candidates more on the open quota
from the ranked list subject to the rules of
reservation etc., as per law within one month
from today.

(emphasis supplied)

It is stated that Special Leave Petitions filed against the judgment

were dismissed by the Apex Court.

6. Accordingly, PSC advised 39 open candidates on

7/4/2009. These candidates were sent for training on 10/8/2009.

Petitioners submit that the last batch advised, having commenced

training only on 10/8/2009, in view of the 1st proviso to Rule 13 of

the Rules, the list will expire only after one month from 10/8/09,

i.e. on 9/9/2009. According to the petitioner in WP(C)

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:5 :

No.19359/09, 8 vacancies were available before the expiry of the

list on 9/9/2009 and therefore they filed this writ petition on

9/7/2009 for a direction to report the vacancies and to direct the

PSC to advise candidates against those vacancies. They have also

produced Ext.P3 to show that five out of the 39 candidates

advised on 7/4/2009 did not join duty. In this writ petition, this

Court passed an interim order on 21/8/2009 directing to report 9

vacancies with a further direction not to advise candidates

against those vacancies.

7. In so far as WP(C) No.25067/09 is concerned, petitioner

is also aspiring for appointment against the 80% vacancies

earmarked for open market candidates. Referring to Ext.P5, P7 to

P10 and P12, petitioner contends that there are 38 vacancies,

which arose prior to 9/9/09. It is stated that out of this 38

vacancies, four candidates have been advised pursuant to the

direction of the Division Bench in RP No.413/2009 and therefore

the balance 34 vacancies are available and should be filled up

from the ranked list. In this case also, an interim order was

passed on 28/08/2009 directing to report 14 vacancies. Similar is

the contention raised by the petitioner in WP(C) No.25400/09

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:6 :

also.

8. As already stated, this Court is concerned more about

the date of expiry of the ranked list and not about the exact

number of vacancies against which candidates should be advised.

This is for the reason that if the case of the petitioners is

accepted, it is for the PSC to advise candidates against vacancies

reported before 9/9/2009.

9. PSC on the other hand contends that the ranked list

was published on 19/8/06 and the normal period of one year

expired on 18/8/2007. It is stated that last batch within the one

year period was advised for training on 23/7/2007 and were sent

for training on 19/9/2007. It is contended that one month expired

on 18/10/2007 and therefore the list expired on that date.

Though this is the first contention of the PSC, in the alternative, it

is contended that this argument was not accepted by the Division

Bench while rendering Ext.P2 judgment referred to above. It is

stated that the Division Bench has found that the last batch

advised during the currency of the list within one year of its

finalisation, was sent for training on 1/1/2008 and that the list

expired on 01/02/2008. Therefore, PSC submits that at any rate,

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:7 :

the list expired on 01/02/2008. It is stated that in Ext.P2

judgment, the Division Bench ordered to advise 39 candidates,

since those vacancies were reported before 01/02/2008. On this

basis, it is contended that list having expired on 01/02/2008,

there arise no question of advising any more candidates from the

list published on 19/8/06. PSC also relied on the judgments of this

court in A.Sreekantan Nair v. M.K.Muraleedharan Nair (1991

LAB.I.C. 2163) and Ravidas v. PSC [2009(2) KLT 295 (FB)]

contending that a list once published cannot be a perennial

source of advise and that once a list has expired, it cannot be

resurrected and given life.

10. As already seen, the proviso to Rule 13 makes it clear

that the list will expire after one month from the date of

commencement of training in respect of the last batch selected

from the list within a period of one year from the date of

finalisation of the ranked list. In this case, the ranked list in

question was finalised and published on 19/8/2006. The last batch

advised should be within one year from 19/8/2006 i.e., before

18/8/2007 and the ranked list will remain alive till the expiry of

the one month from the date of commencement of the training of

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:8 :

the last batch so advised. Therefore, irrespective of whether the

PSC has committed illegality in not advising or delaying the

advise of 39 candidates requiring directions of the Division Bench

of this Court, the date of expiry of the list is a definite one, by

force of the proviso to Rule 13 of the Rules.

11. In the absence of any challenge to the Rule, this Court

need only consider what is the outer time limit of the list within

the four corners of Rule 13 of the Rules, which has been noticed

above. Even if, as in this case, candidates are advised later, that

will not give life to an expired list and this view is consistent with

the judgment in WP(C) No.14342/09 rendered by a learned Single

Judge of this court. It is in this context the findings of the Division

Bench in para 4 of Ext.P2 judgment assumes importance. A

reading of paragraph 4 of the judgment shows that it is positively

found that the last batch sent for training within one year from

the date of finalisation of the list was on 1/1/2008. On this basis,

it is further found that the list expired on 01/02/2008. If that be

the position, this Court is bound by this finding and the list cannot

have a life beyond 01/02/2008.

12. Learned Counsel for the petitioner contended that if

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:9 :

the 39 candidates were advised by the PSC within the one year

period, they would have been eligible for advise to the remaining

vacancies. It is stated that since the candidates were not advised

for the fault of the PSC, the candidates should not be deprived of

their right to be advised to the existing vacancies. It may be true

that despite reporting of vacancies within the currency of the list,

PSC did not advise candidates. It may also be true that in such a

situation, a Division Bench of this Court had to intervene and

issue directions for advising candidates to the vacancies notified

during the currency of the list. However, fact remains that the

date of expiry of the list in question is statutorily prescribed and

is definite. If that be so, irrespective of the vagaries of the

situation, the list is bound to expire on that particular date and

the Division Bench of this court has found that date to be

01/02/2008. If that be so, this Court cannot go beyond that

finding in the judgment and consequently there arise no question

of advising any candidates beyond 01/02/2008. If this be the

position, the contention of the petitioners that the list expired only

on 9/9/2009 does not have any force. If so, there arise no

question of advising any candidates as sought for in the writ

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:10 :

petition. For this reason, I also do not find any substance in the

contention that the Division Bench was not dealing with a

situation after 39 candidates are advised.

13. In so far as WP(C) No.33458/06 is concerned, this writ

petition is filed by Graduates in Police Constabulary falling in

feeder Category No.III. The prayers sought in this writ petition are

the following:

(i) To issue a writ of mandamus, order or direction
commanding the respondents to fill up 17 vacancies
of Sub Inspectors of Police (General Executive
Branch) (Trainee) from Category III of Ext.P4 list
before advise and appointing candidates from
Category I of Ext.P4 rank list.

(ii) To declare that the posts of Sub Inspectors of
Police (General Executive Branch) (Trainee) in Police
Department are to be filled up by advising the
candidates from Ext.P4 list by applying the ratio of
8:1:1 in the cadre strength set apart for selection and
appointment and to maintain the ratio continuously
and to fill up the posts due to the Category III
forthwith by maintaining the ratio.

(iii) To issue a writ of mandamus, order or direction
commanding the respondent to advise and appoint
approved candidates from Category III of Ext.P4
against unfilled vacancies set apart for ministerial
staff (Category II) by applying the ratio 8:1:1 to the
cadre strength forthwith.

14. In so far as prayer Nos. 1 and 3 are concerned, the

question of reporting the vacancies at this distance of time does

W.P.(C) NOS. 33458/06,
19359, 25067 & 25400 OF 2009
:11 :

not arise since the list has already expired. Apart from that, even

if any vacancy is available to advice candidates, in view of the

findings in Ext.P2 judgment of the Division Bench, such vacancies

should go to 80% quota earmarked for open market candidates

only. In the absence of any reporting of vacancies or advising

candidates, the question of considering prayer No.2 also does not

arise.

Therefore these writ petitions are only to be dismissed and I

do so.

ANTONY DOMINIC, JUDGE
Rp