High Court Kerala High Court

P.Balachandran Parakkattil vs State Of Kerala on 16 January, 2007

Kerala High Court
P.Balachandran Parakkattil vs State Of Kerala on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 16264 of 1996(J)



1. P.BALACHANDRAN PARAKKATTIL
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.E.SUBRAMANI (SR.)

                For Respondent  :SRI.K.RAMAKUMAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :16/01/2007

 O R D E R
                                   S. Siri Jagan,  J.

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                              O.P. No. 16264 of 1996

                      =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                       Dated this, the 16th January, 2007.


                                  J U D G M E N T

Petitioner has approached this Court with a grievance that

although he was eligible to be considered for inclusion in the select

list for the year 1984 for promotion to the post of Excise Inspectors,

he was not so included. The explanation given by the Government for

non-consideration of the petitioner for inclusion in the 1984 select list

was that he was too junior among the persons who were eligible to be

considered and since others senior to him were considered and

included in the list, the petitioner was excluded. But the petitioner

has filed a reply affidavit in which he categorically asserts that

respondents 3 to 10 who were actually included in the list were not

eligible to be included in the select list because at the relevant time,

they did not have the obligatory test qualification prescribed for

eligibility for promotion to the post of Excise Inspector. This

obligatory test qualification was introduced as an eligibility

qualification as per G.O(P) No. 36/82/TD dated 14-5-1982 as per

which, for promotion to the post of Excise Inspectors, a pass in

obligatory test in District Office Manual or Manual of Office

Procedure were made mandatory. However, by a Note to Rule 6 of

Excise and Prohibition Subordinate Service Rules, the existing

Preventive Officers were given time to pass the test. As per the said

Note, they should have passed the test within two years or within four

chances from the date of issue of the order, which is 14-5-1982.

Originally, in the counter affidavit stated to have been filed by the

State, which is not available in the files, but copy of which has been

made available for perusal, the contention was that respondents 3 to

10 had in fact passed the obligatory test within the four chances.

However, the petitioner along with his reply affidavit produced copies

of Gazette notifications by which the results of five departmental tests

O.P. No. 16264/1996 -: 2 :-

were published by the Kerala Public Service Commission. Relying on

the same, the petitioner would submit that after publication of the

Government Order dated 14-5-1982 making the obligatory test an an

eligibility condition for promotion, five departmental tests were

conducted and respondents 3 to 10 passed the test only in the 5th

chance after the date of the order and therefore for inclusion in the

select list for 1984, respondents 3 to 10 were not eligible. Yesterday,

an affidavit has been filed on behalf of the respondents wherein the

State has tried to give a different explanation for inclusion of

respondents 3 to 10 in the select list for 1984. Although G.O(P) No.

36/82 was issued on 14-5-1982, it was actually notified in the Gazette

only on 6-7-1982. The notification of the PSC to which Ext. P2 relates

was issued on 27-4-1982 and the last day for submission of the

application for the post was 9-6-1982. Since the Government Order

was notified in the Gazette on 6-7-1982, the officers could not have

applied for that test since the last date for submission of application

was 9-6-1982. On that reasoning, they would submit that the test

which respondents 3 to 10 passed was in the 4th chance and therefore

they were eligible for consideration for inclusion in the select list for

the year 1984.

2. But the learned counsel for the petitioner points out that this

contention would not hold water because the Note to Rule 6 of the

Special Rules states that the two years or four chances given to the

officers were from the date of issue of the orders, which is 14-5-1982

and since the last date for submission of application relating to Ext.

P2 result was 9-6-1982, they should be taken as the first chance

available to respondents 3 to 10 for passing the obligatory

departmental test.

3. I have considered the rival contentions in detail.

4. Now, the only question requires to be decided by me is as to

O.P. No. 16264/1996 -: 3 :-

whether respondents 3 to 10 have passed the obligatory departmental

test within the four chances available to them from the date of issue of

the orders making a pass in the obligatory departmental test as an

eligibility condition for consideration for promotion to the post of

Excise Inspectors. Admittedly, G.O(P) No. 36/82/TD was issued on 14-

5-1982. Note to Rule 6 of the Special Rules reads thus:

“Note:- Two years or four chances shall be given for

the officers to pass the Departmental Tests viz. Manual of

Office Procedure or District Office Manual from the date of

issue of the orders.”

This note specifically states that the four chances given to the Excise

Preventive Officers in service are from the date of issue of the orders.

If that is taken as the date, then the result in respect of which was

published by Ext. P2 is certainly the first chance available to

respondents 3 to 10 to secure the test qualification, since the last date

for submission of application in respect of that test was admittedly 9-

6-1982, which was subsequent to the date of issue of G.O(P) No. 36/82

dated 14-5-1982. I am not inclined to accept the contention taken in

the affidavit dated 15-1-2006 filed on behalf of respondents 1 and 2

that the four chances have to be calculated from the date of the

notification of the Government Order in the Gazette, namely, 6-7-

1982. That is not what is stated in the Special Rules. The Special

Rules specifically state that four chances is from the date of issue of

the orders, which evidently is 14-5-1982. That being so, clearly,

respondents 3 to 10 have passed the obligatory test only in the 5th

chance. Therefore, they could have been considered for inclusion in

the select list only subsequent to passing of their test and not in the

1984 select list. If they are excluded from the field of choice, then,

certainly the petitioner would be entitled to be considered for

inclusion in the 1984 select list, which fact has not been disputed in

the affidavit. That being so, I am of opinion that the petitioner should

O.P. No. 16264/1996 -: 4 :-

have been considered for inclusion in the select list for the year 1984.

5. It is submitted before me that respondents 3 to 10 are no

longer in service, they having retired from service on

superannuation. However, since the petitioner has not been

considered for inclusion in the 1984 select list, although he was

eligible, for no fault of his, I am of opinion that since he was actually

entitled to be considered inclusion in the 1984 select list, he should

be given notional benefits of fixation of pay on that basis, if found

suitable otherwise. In the above circumstances, the original petition

is disposed of with the following directions.

A Review Departmental Promotion Committee constituted for

the purpose shall consider the case of the petitioner for inclusion in

the 1984 select list on the basis that respondents 3 to 10 were not

eligible to be considered to be included in the 1984 select list. If he is

found to be entitled to be included in the select list for 1984, he

should be given promotion with effect from the date when the

vacancy relating to 1984 select list arose and he should be given

notional fixation in the promoted post with effect from that date and

all further dates of promotion of the petitioner shall also be revised

accordingly. However, I make it clear that the petitioner would not be

entitled to monetary benefits arising therefrom till today. The entire

exercise shall be completed before the petitioner retires from service

on 28-2-2007.

Sd/- S. Siri Jagan, Judge.

Tds/