High Court Kerala High Court

Naseema.K.K. vs The Kerala Public Service … on 28 October, 2010

Kerala High Court
Naseema.K.K. vs The Kerala Public Service … on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22828 of 2009(W)


1. NASEEMA.K.K., AGED 35,
                      ...  Petitioner
2. ISHA K.I., AGED 39, W/O.NAZAR,
3. SOUJA.P.K., AGED 36,
4. RANJINI RAJASEKHARAN, AGED 29,
5. MOLLY.P.S., AGED 41,
6. NABEESA.K.S., AGED 39,
7. KHADEEJA.K.S., AGED 40,
8. RESMIPRABHA P., AGED 31,
9. REJITHA.P.N., AGED 26,
10. GEETHALAKSHMI T.R., AGED 32,
11. SREEJA.N., AGED 31,
12. SATHIMOL.B., AGED 36,

                        Vs



1. THE KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE SECRETARY, KERALA PUBLIC

3. THE DISTRICT OFFICER,

                For Petitioner  :SRI.T.RAMPRASAD UNNI

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :28/10/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.22828 of 2009-W
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of October, 2010.

                                 JUDGMENT

The challenge is against the reply given by the Public Service

Commission as per Ext.P5, whereby the request of the petitioners to enlarge

the ranked list, has been rejected.

2. The circumstances leading to the dispute are the following: The

petitioners were applicants for the post of Lower Division Typists in various

departments in Idukki District. The written test was conducted on

12.8.2006 and a short list was published on 11.1.2007. According to the

petitioners, the Public Service Commission had fixed a cut of mark of 58

for the written examination and a short list was published. Ext.P1 is the

copy of the ranked list published by the Public Service Commission

wherein the main list contained only 37 candidates. The petitioners were

included in the supplementary list. It is pointed out that the main list was

hardly sufficient for the requirements of the posts notified and even at the

time of publication of the rank list, there were 85 vacancies. Some of the

candidates including petitioners therefore approached this Court by filing

W.P.(C) No.33228/2008 seeking for a direction to include sufficient number

wpc 22828/2009 2

of candidates in the main list. By Ext.P3 judgment this Court directed the

matter to be examined by the Commission itself, in the light of the decision

of the Full Bench in Ravidas v. Public Service Commission (2009 (2)

KLT 295 (FB)) Ext.P4 is the further representation submitted in the matter

and Ext.P5 is the reply given.

3. Heard learned Senior Counsel for the petitioners Shri K.

Ramakumar and Shri Alexander Thomas, learned Standing Counsel

appearing for the Public Service Commission.

4. The petitioners mainly contend, by relying upon a decision of this

Court in Ajayan v. State of Kerala (2006 (3) KLT 854) that the

Commission was bound to include sufficient number of candidates in the

main list. It is pointed out that at least three times the number of vacancies

could have been taken as a pointer in publishing the main list. Reliance is

also placed on the Full Bench decision of this Court in Ravidas’s case

(2009 (2) KLT 295 (FB)). It is pointed out that the list was got exhausted as

sufficient number of candidates were not included.

5. Learned Standing Counsel for the Commission submitted that the

decision in Ajayan’s case (2006 (3) KLT 854) stands modified by the

dictum laid down by the Full Bench. It is pointed out that the said decision

wpc 22828/2009 3

has not indicated that the Commission should include a minimum number of

candidates in the list. It is further pointed out that the principles stated in

Ajayan’s case (supra) that at least three to five times of the number of

vacancies reported, should be taken as a criteria, need not be followed in all

cases. Reliance is also placed on the decision of the Apex Court in State of

U.P. v. Rafiquddin and others (1987 (Supp) SCC 401) to contend that if

there is a subsequent notification issued by the Commission, the ranked list

need not be kept alive.

6. By relying upon the counter affidavit filed by the Commission

itself, learned Senior Counsel appearing for the petitioners submitted that

actually 55 vacancies existed initially, but due to a mistake occurred in the

District Office of the Public Service Commission, the vacancies were

assessed as 17 only and that alone has contributed to the publication of the

main list with only 37 candidates. Hence, the same is liable to be rectified.

7. The averments in the counter affidavit filed on behalf of the

Commission show the following: At the time of publication of the probable

list for selection of L.D. Typists, only 17 vacancies were found to be

available with the Commission and the Commission prepared the probable

list by including 61 candidates the main list, i.e. more than three times the

wpc 22828/2009 4

number of vacancies available at that time with necessary supplementary

lists. The lowest mark of the candidates included in the main list of the

probable list is 58.

8. The ranked list for the post of L.D. Typists (various) in Idukki

District was published on 5.12.2007 by including 37 candidates in the Main

List, 65 in the supplementary list and 11 under List II (By transfer category).

Later one candidate each was included in the Main list and supplementary

Ezhava list by issuing addendum notification dated 1.4.2008 and 10.6.2009

respectively. Thus, the ranked list consisted of 38 candidates in the Main

list, 66 in the Supplementary lists and 11 in List II. A total number of 113

candidates who were included in the Probable list and subsequently found

to be not qualified were excluded from the ranked list. The total number of

vacancies reported up to the date of finalisation of the ranked list were 86

and the number of advices made from the ranked list were 51. The date of

exhaustion of the ranked list is 25.1.2008. The number of pending

unadvised vacancies as on the date of exhaustion was 43. There are 76

vacancies reported upto 31.10.2009. Fresh notification for the post was

published in the Kerala Gazette on 29.5.2009 and examination is not fixed

by the Commission in response to the said notification. It is further averred

in page 3 of the counter affidavit that on the basis of the reply affidavit filed

wpc 22828/2009 5

by the petitioner in W.P.(C) No.6001/2007 that availability of 17 vacancies

only is wrong, the report of the District Officer, Idukki had been called for,

the reply to which was that 55 vacancies were pending as on 18.9.2006, the

date on which the proforma for selection was sent to the Commission for

deciding the number of candidates to be included in the ranked list. But

due to an inadvertent mistake on the part of the District Officer, the

number of vacancies happened to be noted as 17. Therefore, the

Commission explains that the orders of the Commission to include 61

candidates in the main list and necessary supplementary lists was on the

basis of the report of the District Officer, Idukki to the effect that there

existed only 17 vacancies for the post. The fact that at the time of sending

the proforma for selection on 18.9.2006 there existed 55 vacancies instead

of 17 came to the notice of the Commission only when the District Officer

intimated the fact in response to the report called for on the affidavit filed

by the petitioner in W.P.(C) No.6001/2007. Finally, it is pointed out that

any decision to enlarge the exhausted rank list will prejudicially affect the

rights of those who applied in response to the fresh notification.

9. Thus, the following facts are evident. The decision by the

Commission to include 61 candidates in the main list was really prompted

by the fact that only 17 vacancies were assessed as available at the time of

wpc 22828/2009 6

preparation of the probable list. Actually this was a mistake. 55 vacancies

were pending as on 18.9.2006.

10. Learned Senior Counsel for the petitioners therefore contended

that since there was a mistake on the part of the Commission itself, the

candidates cannot be denied the benefit, i.e. consideration of their

candidature in respect of the vacancies as reported. It is therefore submitted

that the list has to be enlarged.

11. In Ajayan’s case (2006 (3) KLT 854) the Division Bench in

para 9 considered various aspects. Therein, it was held that the Commission

did not consider the fact that three to five times of the number of vacancies

which may occur during the currency of the list has to be included in the

ranked list. Accordingly, the Division Bench directed the Public Service

Commission to consider anticipated vacancies also and then refix the

number of persons to be called for interview. The Division Bench further

directed the Commission to assess the vacancies that may arise during the

currency of the list in a reasonable manner and shortlist the candidates at

least three times the number of vacancies in the order of merit without

fixing cut off marks and complete the formalities and publish an additional

list within two months time.

12. The Full Bench in Ravidas’s case (2009 (2) KLT 295) approved

wpc 22828/2009 7

the decision in Ajayan’s case (2006 (3) KLT 854) to hold that the

Commission cannot prescribe cut off marks to shortlist the candidates to be

called for the interview in the absence of such a provision in the rules or in

the notification. In para 38, the Full Bench examined the guidelines for

preparation of the shortlist and ranked list in Circular No.17/1987 dated

4.7.1987 which was modified by Circular No.30/2003 dated 1.12.2003

Para 1 of Circular dated 1.12.2003 is relevant here, which is extracted

below:

“1. The number of candidates to be included in the Short Lists and

Ranked Lists should not be decided mechanically. Commission will

decide the number to be included in each case considering the

number of vacancies reported, number of candidates advised from the

previous list, nature of the post and chances of occurrence of

vacancies. The number of candidates to be included in the

supplementary list of reservation group of communities will also be

decided by the Commission in each case considering where the

rotation stands and the number of turns such as NJD/NCA/TPO etc.

to be satisfied, of course bearing in mind that reservation

communities should not lose their turn due to the paucity of

candidates.”

Going by the same, the Commission will decide the number of candidates to

be included in each case “considering the number of vacancies reported,

wpc 22828/2009 8

number of candidates advised from the previous list, nature of the post and

chances of occurrence of vacancies.” Therefore, the Commission will have

to include the number of candidates in the main list of the short list by

considering the number of vacancies reported among other matters. In

para 42, the Full Bench then considered the question whether all the

vacancies arising over a period of 3 years should be considered for fixing

the number and it was held that “the Commission decides on the number of

candidates to be included in the ranked list based on the vacancies actually

reported to them and where the vacancies do not exist and are not reported,

based on vacancies anticipated to arise.” After applying the above

principle, in para 49 the Full Bench found that in respect of various lists,

the Commission had included sufficient number of candidates in the main

list and supplementary lists. My attention was invited by the learned

Standing Counsel for the Commission to para 49 of the decision of the Full

Bench to submit that the method adopted by the Commission in those

cases, was approved by the Full Bench.

13. True that the Full Bench in Ravidas’s case (supra) had analysed

the number of candidates to be included in various lists, while considering

the merits of those cases. But one of the aspects considered by the Full

Bench evidently was that even in Circular No.30/2003 dated 1.12.2003 as

wpc 22828/2009 9

per para 1 the Commission will have to decide the number to be included in

each case considering the number of vacancies reported, number of

candidates advised from the previous list, nature of the post and chances of

occurrence of vacancies. Of course, the Full Bench was of the view that in

the light of the decision of the Apex Court in Ashok Kumar Yadav and

others v. State of Haryana and others {(1985) 4 SCC 417}, generally

speaking, the shortlist has to be prepared as per the method provided in the

Circular of the year 2003, and the short listing is not really by prescribing a

cut off mark as such. It depends upon the material available in each case

and it need not be a minimum of 3 to 5 times of the number of vacancies

reported, in all situations.

14. But, it will be a safe method to fix the number based on the

number of vacancies reported, going by Circular No.30/2003. By applying

the said principle to the facts of this case and going by the facts admitted in

the counter affidavit filed by the Commission, it will be clear that the

method adopted by the Commission was wrong. 61 candidates were sought

to be included in the main list by taking the vacancies as 17, i.e. more than

three times the number of vacancies available. But it was a mistake as

actually 55 vacancies were pending as on 18.9.2006. Therefore, three times

wpc 22828/2009 10

the number of vacancies reported was not obviously taken and only 37

candidates were included in the main list of the ranked list which resulted

in the main list getting exhausted. The ranked list thus got exhausted on

25.9.2008 and the number of pending unadvised vacancies as on the date of

exhaustion was 43.

15. It is true that the Commission has published a fresh notification

even though no test has been conducted already and it is averred that the

mode is yet to be fixed for selection. Even though learned Standing

Counsel for the Commission submitted that any decision to enlarge the

exhausted rank list will affect the candidates who have applied pursuant to

the present notification and heavy reliance was placed on the decision of the

Apex Court in Rafiquddin’s case (1987 (Supp) 4 SCC 401), this is a case

where there was actually a mistake on the part of the District Officer, Idukki

in limiting the vacancies to 17 whereas the number of vacancies reported

was actually 55. The principles stated in Rafiquddin’s case (1987 (Supp) 4

SCC 401), in para 16 shows that the Apex Court in that case, was of the

view that “the list prepared by the Commission on the basis of the

competitive examination of a particular year could be utilised by the

government for making appointment to the service before the declaration of

wpc 22828/2009 11

the result of the subsequent examination.” It was also held that “if selected

candidates are available for appointment on the basis of the competitive

examinations of subsequent years, it would be unreasonable and unjust to

revise the list of earlier examination by changing norms to fill up the

vacancies as that would adversely affect the right of those selected at the

subsequent examination in matters relating to their seniority under Rule 22.”

16. The facts of the case show that the Apex Court was considering a

case where examinations were conducted in 1970 and 1972. Based on the

same, initially the Commission submitted a list of approved candidates to

the Government on October 25, 1971 recommending the names of 46

candidates which was the first list of 1970 examination. This was followed

by a second list. But long after that, a third list of unplaced candidates

from 1970 examination was prepared, after the candidates of the 1972

examination were appointed to the service. They claimed seniority over the

persons recruited to service in pursuance of 1972 examination. It is in that

context, in para 16 the above observations were made by the Apex Court. It

was found that there is no express provision in the rules as to what period

the list prepared under Rule 19(1) can be utilised for making appointment to

the service. Herein, there are specific rules with regard to the validity of the

list. Here, the list will be valid for a period of three years, going by Rule 13

wpc 22828/2009 12

of the rules, viz. the Kerala Public Service Commission Rules of Procedure.

Therefore, the observations of the Apex Court above are clearly

distinguishable.

17. The learned Standing Counsel then submitted that a candidate has

no indefeasible right to get appointment. True, but a candidate has got a

right to be considered for appointment, which cannot be denied by any

action which is arbitrary. Herein, Ext.P3 judgment is dated 25.3.2009,

whereby the Public Service Commission was directed to consider the

objections raised by the petitioners. The present notification is only issued

much later, i.e. on 29.5.2009. It cannot defeat the right of candidates like

petitioners, as no other ranked list is there.

18. Therefore, evidently the mistake made by the District Officer had

contributed to the limiting of the number of candidates in the main list as

37. Actually going by the vacancies reported, 55 vacancies were available

as noted already. In that view of the matter, the method adopted by the

Commission is really faulty and therefore the benefit should go to the

candidates like the petitioners. Power available to correct mistakes by a

public authority is well recognised. In V.V. Prakasini v. Kerala Public

Service Commission & others (1993 (1) KLJ 632) it was held that public

wpc 22828/2009 13

authority has power to correct apparent mistakes even without a specific

provision. It was held that “such a reserve power to correct mistakes

committed by itself has to be located in every public authority in the

interest of justice and to avoid arbitrariness.” This is so when rights of third

parties are involved. Here, the mistake led to the taking of an action on a

wrong basis which has evidently to be substituted.

19. Even if the list got exhausted, that will not prevent enlargement

of the list, as the three year period is not over so far. The three year period

will be over only by 4.12.2010. None of these aspects have been considered

while giving a reply as per Ext.P5. In Ext.P5, the only reason stated is that

a probable list was published by including four times of the number of

candidates and many of the candidates were not having the qualification.

Since the Commission is bound by its own circular and as the mistake of the

District Officer alone has contributed to the situation which resulted in only

37 candidates being included in the main list, Ext.P5 cannot be supported.

20. Therefore, Ext.P5 is quashed. There will be a direction to the

Public Service Commission to enlarge the list by including sufficient

number of candidates in the main list in the light of the vacancies reported

and accordingly an additional list will be published within a period of three

weeks from today, and candidates will be advised for the vacancies

wpc 22828/2009 14

reported accordingly. The same shall be done before 4.12.2010. It is made

clear that the petitioners and similarly placed persons, even if are

shortlisted and advised, will not be entitled to get any seniority over the

persons who were already listed and appointed.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/