High Court Kerala High Court

N.D.Mathew vs State Of Kerala on 21 January, 2010

Kerala High Court
N.D.Mathew vs State Of Kerala on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 454 of 2009()


1. N.D.MATHEW, S/O.NELSON, AGED 31 YEARS,
                      ...  Petitioner
2. SHERLY B.R., D/O.BHANU NADAR, AGED

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR,

3. DISTRICT ANIMAL HUSBANDRY OFFICER,

                For Petitioner  :SRI.T.V.GEORGE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :21/01/2010

 O R D E R
     K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
               ---------------------------------------
               W.A.Nos. 454 & 370 OF 2009
               ----------------------------------------
          Dated this the 21st day of January, 2010

                       J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

W.A.No. 454 OF 2009

The appellants are the writ petitioners. They were

persons, who have undergone training in artificial insemination

of cows. They submit, they were doing the artificial

insemination work at the grass root level. While so, the

Government issued Ext.P1 notification prohibiting artificial

insemination by private persons. It was also ordered that with

effect from the date of that order, the artificial insemination

should be done only through the institutions run by the

Department of Animal Husbandry. The appellants and similarly

placed persons were thrown out of employment as a result of

Ext.P1 order. To ameliorate the grievance of such persons, the

Government issued Ext.P2 order dated 19.2.2000 deciding to

engage persons like the appellants as Part-time Contingent

Employees under the Department of Animal Husbandry. It was

W.A.Nos.454 & 370/2009 2

also decided to amend the Special Rules governing appointment

to Part-time Contingent Service suitably to give effect to the

decision. Later, the Government by notification dated 26.12.2001

published in Kerala Gazette dated 3.1.2002 amended the Special

Rules for the Kerala Part-time Contingent Service in the

following manner:

           "2.    Amendment of the rules:-       In      the
           Special    Rules   for   the  Kerala    Part-time
           Contingent Service, in rule 3,

                  (i)   after    the  fifth    proviso,  the

following proviso shall not be added, namely:-

“Provided also that this rule shall not
apply in the case of appointment of persons
who were engaged as Artificial Inseminators
in Animal Husbandry Department for a period
of one year or more and trained in Artificial
Insemination in the Animal Husbandry
Department”.

(ii) after ‘Note 5’, the following
‘Note’ shall be added, namely:-

“6. Till all the Artificial Inseminators
coming under the fifth proviso are appointed
in the Animal Husbandry Department,

W.A.Nos.454 & 370/2009 3

appointment to the part-time Contingent posts
of Artificial Inseminators in Animal
Husbandry Department shall be dispensed
with. The rules of communal reservation and
rotation shall be followed in the appointment
to Part-time Contingent posts from among
Artificial Inseminators.”

(2) in sub-rule (a) of rule 5 after the
fourth proviso, the following proviso shall be
added, namely:-

“Provided also that in the case of
Artificial Inseminators of the Animal
Husbandry Department the maximum age limit
shall be 50 years as on the date in which they
started working as Part-time Contingent
Employees on daily wages”.

2. Immediately after Ext.P2, the competent authority

invited applications from eligible persons for engagement on

daily wage basis. The applications were to be submitted

between 3.12.2000 and 6.12.2000. According to the appellants,

they applied in time, but, they were never considered for

appointment as Part-time Contingent Employees. The

respondents have a different story. According to them, they

submitted the applications only in 2004. The persons, who

W.A.Nos.454 & 370/2009 4

applied and who were found eligible, were later absorbed as

Part-time Contingent Employees on the strength of Ext.P3

amendment.

3. The appellants approached this Court with the present

Writ Petition, seeking a mandamus to the respondents to appoint

them as Part-time Contingent Employees under the Animal

Husbandry Department. The respondents filed a detailed

counter affidavit stating that the appellants applied only in 2004

since their applications were highly belated, they were not

considered for appointment. The learned Single Judge, after

hearing both sides, dismissed the Writ Petition for the reason

that they did not apply pursuant to the notification in time.

Feeling aggrieved by the said judgment, the Writ Appeal is

preferred.

4. The learned counsel for the appellants submitted that

even assuming their applications were belated, they have a right

to be considered for appointment under the rules. It is also

pointed out that the respondents do not have a case that they are

W.A.Nos.454 & 370/2009 5

not qualified or eligible in terms of the rules for absorption. The

only ground taken is the delay from their part to apply in time.

The learned Government Pleader, on the other hand, submitted

that the amendment introduced, as per Ext.P3, was a transitional

provision, which is to remain in force for a limited period till the

absorption of the beneficiaries of that amendment in Part-time

Contingent Service. So, applications were invited and the

eligible persons were already absorbed. Thereafter, Ext.P3

amendment ceased to have any force. The appellants were

guilty of delay and laches and therefore, the Writ Petition was

rightly dismissed, it is submitted.

5. We considered the rival submissions made at the Bar.

Going by Ext.P3 amendment, we find that the persons mentioned

therein are entitled to be absorbed in Part-time Contingent

Service without being sponsored by the Employment Exchange

and only after exhausting the beneficiaries of that amendment

fresh recruitment could be made from the Employment

Exchange. The said right conferred by the statutory provision

cannot be curtailed by fixing a cut off date for submission of

W.A.Nos.454 & 370/2009 6

applications for getting the benefit of that rule, by an executive

order. If persons, who did not submit the applications within a

stipulated time, are to be made ineligible the rules have to be

amended correspondingly. No executive instruction or decision

can curtail the operation of a statutory provision. If there was

delay in submitting applications, their claim would be considered

only belatedly and if found eligible, they would be given the

benefits belatedly. By the delay, only the appellants suffered.

Therefore, there is no justification for throwing out their case on

the ground of delay.

6. In view of the above position, we are of the view that

the claim of the appellants for absorption as Part-time

Contingent Employees under the Animal Husbandry Department

requires reconsideration, in accordance with law. Accordingly,

the Writ Appeal is allowed, the judgment under appeal is

reversed and the Writ Appeal is disposed of with the following

directions:

The competent authority among the respondents shall

consider the claim of the appellants for absorption as Part-time

W.A.Nos.454 & 370/2009 7

Contingent Employees, in accordance with law, within four

months from the date of receipt/production of a copy of this

judgment. If any further materials are required to be submitted

by the appellants, they shall be called upon to submit them by

the said authority. In case, for any reason, any of the appellants

is found ineligible for want of qualification or the required

service of one year, he shall be given an opportunity to represent

on those deficiencies before final decision is taken. The persons,

who are found eligible, shall be absorbed in the next arising

vacancies in the department. Their appointment will take effect

only prospectively and the same will not affect the persons

already appointed, even if, they are appointed from the

Employment Exchange.

W.A.No.370/2009:

7. The point raised by the appellants herein is covered

by the judgment in W.A.No.454/2009. But, the learned

Government Pleader, who appeared for the respondents, pointed

out that the appellants herein appeared to be not qualified

W.A.Nos.454 & 370/2009 8

having regard to the materials on record. These are matters for

the competent authority to decide while considering the claim of

the appellants.

In the result, the Writ Appeal is also allowed in terms of the

directions issued in W.A.No.454/2009.

(K.BALAKRISHNAN NAIR, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

ps