High Court Kerala High Court

N.C.Vijayakumar vs The State Of Kerala on 12 November, 2010

Kerala High Court
N.C.Vijayakumar vs The State Of Kerala on 12 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34228 of 2010(C)


1. N.C.VIJAYAKUMAR, DRIVER,
                      ...  Petitioner
2. P.A.TOMY, DRIVER,
3. RAVI T.B., DRIVER,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. AIKARANADU GRAMA PANCHAYATH,

4. PUTHENVELIKKARA GRAMA PANCHAYATH,

5. CHENGAMANADU GRAMA PANCHAYATH,

                For Petitioner  :SRI.PRATHEESH.P

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :12/11/2010

 O R D E R
                         S. SIRI JAGAN, J.
                 -----------------------------------
                   W.P.(C) No.34228 OF 2010
               ---------------------------------------
          Dated this the 12th day of November, 2010

                            JUDGMENT

In this writ petition, the petitioners are drivers engaged on

daily wages for driving vehicles of various Panchayats. They

have filed this writ petition apprehending termination from

service. According to them, they are not liable to be terminated

from service insofar as there are no sanctioned posts of drivers

in the Panchayats and no rank list prepared by the Public Service

Commission for such appointment is in force. Therefore, they

seek a direction to the respective Panchayat in which they are

working to continue them in service until a regular hand is

appointed to the post.

2. I have heard the learned Government Pleader also.

3. None of the petitioners have any case that they were

engaged as temporary drivers on daily wages after undergoing a

selection process either through the employment exchange or by

issuing notification inviting applications for such appointments. I

W.P.(C)No.34228/10 2

am of opinion that insofar as there may be other candidates

who are also eligible to be considered for such temporary

appointment who were not given opportunity to apply for the

post on account of the fact that no applications have been

invited either through employment exchange or by inviting

applications by public notice, such engagement of the

petitioners without a selection process known to law, would

violate the fundamental rights of those persons under Articles

14 and 16 of Constitution of India. For all public

employments, even if temporary, all persons who are eligible

to be considered should be given a chance for participating in

the selection process. As such, it would be violative of the

fundamental rights of those persons to allow the petitioners to

continue in service insofar as they have not been selected

after a selection process giving opportunity to others also to

compete for selection to the post. In the above circumstances,

this writ petition is disposed of with the following directions:

The concerned Panchayats, if they wish to engage drivers

on temporary basis on daily wages to drive any of their

vehicles, shall conduct a selection for such appointments,

after inviting applications from all who intend to apply for the

W.P.(C)No.34228/10 3

said engagement by a selection process known to law and

complete the process of selection and appointment as

expeditiously as possible, at any rate, within two months from

the date of receipt of a copy of this judgment. Only persons so

selected shall be allowed to occupy the post. The petitioners

shall be allowed to continue in service for a period of two

months. The petitioners shall also be allowed to apply in the

selection process and their candidature shall also be

considered along with those of other applicants who apply.

However, in cases where any of the petitioners in this writ

petition have been appointed as temporary drivers on daily

wages, after conducting a selection process known to law viz.

after inviting applications from the public and making a

selection from applicants, the above direction shall not be

applicable in those cases and they shall be allowed to continue

in service until a regular hand is appointed after sanction of

the post of driver or the Panchayat continues to require the

service of the petitioners.

S. SIRI JAGAN, JUDGE
acd

W.P.(C)No.34228/10 4

W.P.(C)No.34228/10 5