High Court Kerala High Court

Ms.J. Sreekala vs The State Of Kerala on 18 August, 2006

Kerala High Court
Ms.J. Sreekala vs The State Of Kerala on 18 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 18777 of 2006(I)


1. MS.J. SREEKALA, STAFF NURSE,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :18/08/2006

 O R D E R
                            K.K. DENESAN, J.



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

                     W.P.(C) No.18777 OF 2006 I

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



                  Dated this the 18th August, 2006



                             J U D G M E N T

What is the effect of Rule 5 of Appendix XIIA referred

to in Exception 2 to Rule 88 and Rule 110B of Part I,

Kerala Service Rules (for short, KSR) on seniority

determined as per Rule 27(c) of Part II of Kerala State &

Subordinate Service Rules (for short, KS&SSR)? Is not

seniority earned as provided in K.S. & S.S.R. a service

benefit? These questions have come up for consideration at

the instance of a government employee who is subjected to

the rigour of Rule 5 of Appendix XII A of KSR, which

directs that the service benefits that had accrued to a

probationer prior to his proceeding on leave without

allowances for taking up employment abroad or within India,

shall stand forfeited.

2. Facts ,in brief, may be stated thus:

The petitioner was advised by the State Public Service

Commission as per letter dated 19-4-1989 for the post of

Staff Nurse in the Health Services Department. She was

appointed as such by the District Medical Officer of

Health, Thiruvananthapuram vide order dated 10-5-1989. She

joined duty on 18-5-1989 F.N. By Govt. order dated

WPC No. 18777/06 -2-

23-10-1990 she was sanctioned leave without allowances for

5 years for the purpose of taking up employment abroad

under the terms and conditions stipulated in Appendix XII

A, Part I, K.S.R. Her request for extension of leave under

the same terms and conditions was allowed for another 5

years from 20-11-1995 as per Govt. Order dated 16-1-1996

and a further extension for 5 years from 20-11-2000 as per

Govt. Order dated 8-2-2001. She sought for permission to

rejoin duty on 30-4-2002 after cancelling the unavailed

portion of leave. The permission sought for was granted as

per order dated 30-5-2002 and she rejoined duty on

18-6-2002. The period of probation for staff nurses is a

total period of 2 years on duty within a continuous period

of 3 years. The petitioner could not complete the period

of probation prior to her proceeding on leave. Hence,

after rejoining duty also, she was on probation from

18-6-2002 to 17-6-2004. She became approved probationer

with effect from 18-6-2004.

3. In the seniority list of Staff Nurses as on July,

1990, the petitioner’s name does not find a place though

she had first commenced service as Staff Nurse with effect

from 18-5-1989 on the advice of the State Public Service

Commission. The petitioner filed representation requesting

to include her name in the seniority list taking into

WPC No. 18777/06 -3-

consideration the date of her first effective advice by the

P.S.C., namely, 19-4-1989. Her request was rejected as per

Ext. P9 letter dated 25-3-2006 of the 2nd respondent

informing her that those who had availed leave without

allowances for employment abroad before successfully

completing the period of probation would be treated as

fresh entrants in service on the date of rejoining duty on

return from leave and as such she could legitimately claim

seniority only with effect from 18-6-2002.

4. The petitioner has sought for a writ of certiorari

to quash Ext. P9 and for a writ of mandamus directing the

respondents to assign her rank in the seniority list of

staff nurses with reference to 19-4-989, the date of first

effective advice by P.S.C. for appointment to the post of

Staff Nurse.

5. The petitioner’s case is that she is not liable to

forfeit the seniority earned by virtue of her selection and

advice by P.S.C. for appointment to the post of Staff

Nurse, for, seniority has to be reckoned with reference to

the date of advice in terms of Rule 27(c) of Part II, K.S.

& S.S.R. and that the words service benefits in Rule 5 of

Appendix XIIA of K.S.R. do not take within its fold

seniority.

6. I have heard Shri. Devan Ramachandran, learned

WPC No. 18777/06 -4-

counsel for the petitioner and Shri. Manoj Kumar, learned

Senior Govt. Pleader for the respondents.

7. Rule 88, Part I, K.S.R. governs the grant of leave

without allowances. Rule 110B of Part I, K.S.R. says that

rules for the grant of leave without allowances for taking

up employment abroad or within India are given in Appendix

XIIA. Rule 4 of Appendix XIIA deals with permanent

officers and non-permanent officers who have completed

probation in their entry grade and avail leave without

allowances. Rule 5 of Appendix XIIA speaks about non-

permanent officers in regular service who avail leave

without allowances before completing probation in the entry

cadre. For the purpose of this case the relevant provision

is Rule 5. The same reads:

“In the case of non-permanent Officers in

regular service who have not completed probation

in the entry grade, leave without allowances may

be granted subject to the condition that they

will have to start afresh and complete their

probation on return from the leave without

allowances. In other words, the Officers will

forfeit the service benefits that had accrued to

them prior to their proceeding on leave and they

will be deemed as new entrants to Government

service on return from leave. What is protected

is only their right to rejoin Government service

in the same entry grade as if they were new

entrants.”

Officers who avail leave without allowances after

completing probation come within the purview of Rule 4.

They will loose benefits like leave, pension, gratuity,

WPC No. 18777/06 -5-

increment, etc. as also promotion chances as may arise

with reference to their seniority in the post from which

they proceeded on leave. They shall also loose seniority

in the higher grade with reference to their juniors who

might get promoted to such grades before they rejoin duty.

When compared to Rule 4, the adverse consequences of Rule 5

are graver. Officers who come within the purview of Rule

5 will have to undergo the full period of probation on

return from leave. All service benefits that had accrued

to them prior to their proceeding on leave will stand

forfeited. They will loose the rights and benefits earned

till the date of proceeding on leave, except the right to

rejoin service in the same grade as new entrants.

8. According to the counsel for the petitioners,

seniority is not a service benefit because only those

benefits accrued out of service rendered to the Government

will come within the ambit of the expression ‘service

benefits.’ It is also contended that the impact of the

words ‘fresh entrant’ will have application only on

benefits and rights like leave, pension, pay, increments

etc. regulated by Kerala Service Rules and cannot touch

the seniority of a government servant determined in terms

of Rule 27(c) of K.S. & S.S.R.

9. I am unable to agree with the above contention.

WPC No. 18777/06 -6-

Seniority is an incidence of service as also a condition of

service. Seniority as understood in service

jurisprudence draws its life from an appointment to a

service and grows along with the service. It has no

existence de hors service. Ordinarily, the right to earn

seniority commences with the commencement of the service of

the incumbent and that right runs along with the service.

True, there are exceptions to the above general

principle. As far as the State Government employees are

concerned, Rule 27 of K.S. & S.S.R. governs the situation.

Rule 27(c) of K.S. & S.S.R. provides that the seniority of

a person appointed to a service, class, category or grade

on the advice of the Public Service Commission commences

from the date of such advice. Since advice for appointment

precedes the date of appointment, it may appear at first

blush that there is scope for contending that those

covered by Rule 27(c) can claim seniority de hors service.

In fact, the petitioner has advanced such a contention. In

my opinion, it is a feeble ground which on closer scrutiny

will not hold water. The first proviso to Rule 27(c) says

that the seniority of candidates who have been granted

extension of time to join duty beyond three months from the

date of the appointment order, except those who are

undergoing courses of study or training which are

WPC No. 18777/06 -7-

prescribed as essential qualification for the post to which

they are advised for appointment, shall be determined by

the date of their joining duty. It is therefore evident

that the date of effective advice looses its relevance in

the matter of determination of seniority in cases where

the advised candidates do not join duty within the

stipulated time limit. This is one of the instances that

demonstrates the link between service and seniority despite

the fact that under Rule 27(c) the right to count seniority

commences from the date of advice by P.S.C. We cannot

think of a person claiming seniority in a service or

category or grade or post until he joins duty and becomes

a member of the service. When regulated by statutory

provisions or orders having the force of law seniority

becomes a right that could be earned by those in service in

terms of the conditions of their service as enjoined by

law. The moment the employee ceases to be in service, his

right to earn seniority comes to an end. Rule 27 of K.S.

& S.S.R. is a regulatory provision prescribing the method

to determine the seniority. Though the substantive right

to seniority exists de hors Rule 27 which only provides

the method to determine or compute the seniority, it is

open to the competent authority to lay down the principles

governing the determination of seniority and in that

WPC No. 18777/06 -8-

process to specify kinds of service that shall be counted

or discounted for seniority. The right to seniority

determined in terms of Rule 27 of K.S. & S.S.R. manifests

into a concrete or tangible form capable of enjoyment as a

service benefit upon the preparation of the seniority list.

Once that is done, it becomes the foundation for the

enjoyment of other rights like promotion. Hence, it is

difficult to appreciate the contention that seniority is

not a service benefit. I hold that the words ‘service

benefits’ in Rule 5 of Appendix XII A, K.S.R. take within

its fold seniority as well.

10. Now, let us go to the next point. It is not in

dispute that the petitioner’s case comes within the

mischief of Rule 5 of Appendix XIIA. Therefore, except the

right to rejoin duty as a new entrant, she has lost all

other rights and service benefits. The effect of

forfeiture is so pervasive that there is no scope for

retaining any right or service benefit except the one

specifically protected by the above rule, namely, re-entry

into service. The intention of the rule maker is evident

from the use of the words ‘will have to start afresh’,

‘will forfeit the service benefits that had accrued to

them’ and ‘will be deemed as new entrants to Government

service.’ Rule 5 does not admit any room for doubt when it

WPC No. 18777/06 -9-

is made clear that what is protected is only the right of

the officers to rejoin government service in the same

cadre as if they are new entrants.

11. It is true that as far as the State government

employees are concerned, seniority of a person in a

service, class, category or grade is determined as provided

in Rule 27 of K.S. & S.S.R. Except in the case of persons

appointed on the advice of the P.S.C., seniority is

determined by the date of the order of his first

appointment to such service, class, category or grade as

provided in clause (a) of Rule 27 of K.S. & S.S.R. The

seniority of a person appointed on the advice of the

Commission is determined by the date of his effective

advice made for his appointment to the class, category or

grade to which he is appointed vide clause (c) of Rule 27

of K.S. & S.S.R. which reads as follows:

“(c) Notwithstanding anything contained in

clauses (a) and (b) above, the seniority of a

person appointed to a class, category or grade in

a service on the advice of the Commission shall,

unless he has been reduced to a lower rank as

punishment, be determined by the date of first

effective advice made for his appointment to such

class, category or grade and when two or more

persons are included in the same list of

candidates advised, their relative seniority

shall be fixed according to the order in which

their names are arranged in the advice list.”

(Provisos omitted).

WPC No. 18777/06 -10-

12. The contention that seniority determined in terms

of Rule 27(c) of K.S. & S.S.R. shall stand unaffected

despite statutory provisions intended and designed to make

inroads into the right to seniority earned by a member of

the service, cannot be accepted as a sound proposition.

The non-obstante clause with which Rule 27(c) opens would

affect clauses (a) and (b) of that Rule but does not

control or nullify the effect of other provisions in K.S. &

S.S.R. or those in other rules including K.S.R. Rules

which govern the service conditions of government servants

such as K.S. & S.S.R, K.S.R., K.C.S. (C.C. & A) Rules etc.

owe its existence to Article 309 of the Constitution of

India and the rule making power of the Government conferred

by the Kerala Public Services Act, 1968, Section 2 in

particular. The rules thus made, though codified

separately, are intended to regulate and govern the service

conditions of government servants in the respective fields.

It is possible that the aforesaid rules may overlap each

other in certain aspects, and sometimes, may appear to be

conflicting to each other. In cases where conflict appears

between a general rule and a special rule, the well

accepted rule of construction is that the special rule will

prevail over the general rule. But, as between the

provisions of the same enactment or those of a sister

WPC No. 18777/06 -11-

enactment which are intended to operate in the respective

fields, with equal force, but overlaps or conflicts with

each other, any conflict shall be resolved by harmonious

construction. This also is a well settled principle of

interpretation of statutes. On a combined reading of the

relevant provisions under consideration, it is clear that

Rule 27 (c) of K.S. & S.S.R. cannot nullify the effect of

Rule 5 of Appendix XIIA, Part I, K.S.R. No irreconcilable

conflict comes in the way of resolution. Harmoniously

construed, it is just and reasonable to hold that seniority

earned and determined in terms of Rule 27(a) or (c), will

be lost not only upon reduction to a lower rank as

punishment or on mutual or inter-unit or inter-departmental

transfer on request by such persons as provided in the

aforesaid rule itself, but also by the operation of the

rules in Appendix XII A or XII B or XII C of K.S.R. Any

understanding to the contrary which would limit the scope

of Rule 5 of Appendix XII A of K.S.R. will go against the

intention of the rule making authority and the object of

that rule. The point is answered accordingly.

13. The contention of the petitioner that her

seniority is kept intact despite the conditions prescribed

in Rule 5 of Appendix XII A, K.S.R. is liable to be

rejected for yet another reason. The effect of Rule 5 is

WPC No. 18777/06 -12-

that the service rendered with all the benefits accrued

prior to the enjoyment of leave without allowances will

stand severed. Consequently, the officer commences a new

service because he is a new entrant in service. The

seniority earned by virtue of the prior service will also

be lost to the officer, as he is subjected to the

conditions laid down in Rule 5. I may point out at the

risk of repetition that the only right protected is the

right to rejoin the service in the same grade or post as

though he is a new entrant to the service. The message

sought to be conveyed to those who avail leave without

allowances, for certain purposes, before completion of

probation, is clear from the language of Rule 5 of

Appendix XII A of K.S.R. and the corresponding provisions

in Appendix XII B and C of K.S.R.

In the result, the challenge to Ext. P9 fails. The

rejection of the claim of the petitioner to assign her

seniority with effect from 19-4-1989 in the post of Staff

Nurse does not call for interference. The writ petition is

dismissed.

K.K. DENESAN

JUDGE

jan/-

WPC No. 18777/06 -13-