High Court Kerala High Court

P.J.Rosamma vs State Of Kerala on 31 July, 2009

Kerala High Court
P.J.Rosamma vs State Of Kerala on 31 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 75 of 2008()


1. P.J.ROSAMMA, HSA, G.H.S.BALAL,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. DISTRICT EDUCATION OFFICER,

4. O,GANGADHARAN, S/O.KUNHIRAMAN,

5. C.GOPALAN, S/O.OTHENAN,

6. A.VENUGOPALAN, S/O.ANANTHAN,

7. K.P.VASANTHAKUMARI, W/O.K.K.BHASKARAN,

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :31/07/2009

 O R D E R
                      K. BALAKRISHNAN NAIR
                                        &
                          C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                      W.A. NOS. 75 & 256 OF 2008
                   ---------------------------------------------
                  Dated this the 28th day of August, 2009


                                 JUDGMENT

Ravikumar, J.

The appellants were the petitioners. They were High School

Assistants. The above appeals were preferred respectively against the

judgments in W.P.(C) No.26522 of 2004 and W.P.(C) No. 20712 of 2006.

The petitioners acquired the qualifications prescribed under Rule 5 of the

Kerala General Education Rules (hereinafter referred to as “the Rules”) for

promotion to the post of Headmaster. Essentially, the quintessence of the

contentions in both the appeals pertains to the grievance in the matter of

exemption granted from passing the departmental test prescribed under

Rule 5 of the said Rules in respect of teachers who have crossed the age of

50 and who are otherwise qualified for promotion as Headmaster/Assistant

Educational Officer, for a period of three years. Such exemption was

granted, by invoking the power vested with the Government, vide G.O.(Rt)

No. 1627/G.Edn. dated 29.4.2003, a copy of which is produced as Ext.P4

in W.P.(C) No. 26522 of 2004( Ext.P1 in W.P.(C) No. 20712 of 2006).

W.A.NOS.75 & 256/2008 2

The period of the said order was extended from time to time by orders on

diverse dates and the last one is Ext.P7 in W.P.(C) No. 27012 of 2006.

Consequential orders of promotion pursuant to the said orders of

exemption were also challenged in the said Writ Petitions. The long and

short of the contention of the appellants/petitioners in the Writ Petitions is

that the orders of exemption are ultra vires of Section 39 of the Kerala

State and Subordinate Services Rules (hereinafter referred to as “the K.S.

& S.S.R”). According to the writ petitioners, the prospects of their

promotion to the post of Headmaster/Assistant Educational Officer were

adversely affected by the said exemption orders, in as much as

consideration of eligible persons in the feeder category, sans exemption,

might have fetched berth for them in the said cadre.

2. The learned Single Judge upheld the power of the Government

to grant exemption in exercise of its discretionary power under Section 39

of the K.S.& S.S.R.. At the same time, the learned Single Judge observed

that it would be a travesty of justice if the qualified teachers are

overlooked by unqualified seniors, based on exemption and seniority.

However, taking into account the peculiar facts and circumstances of the

cases and also on account of the fact that the appellants herein had already

retired from service and also the fact that their turn would not have arisen

W.A.NOS.75 & 256/2008 3

in normal circumstances on account of the availability of large number of

qualified seniors, the learned Single Judge declined to interfere with the

matter and dismissed the Writ Petitions. Hence, these Writ Appeals.

3. In the appeals, the parties have reiterated the contentions raised

before the learned Single Judge. It is their contention that when qualified

hands are available, there was no justification on the part of the

Government for invoking the power under Rule 39 of the K.S.&S.S.R.

and to grant exemption to unqualified seniors from passing the

departmental tests prescribed under Rule 5 of the Rules for promotion to

the post of Headmaster/Assistant Educational Officer. The order of

exemption thus granted vide Ext.P1 in W.P.(C) No. 20712 of 2006 was

extended from time to time, without giving due regard to the availability of

qualified juniors and that such orders of exemption are ultra vires of Rule

39 of the K.S.& S.S.R., it is submitted.

4. The learned Single Judge upheld the powers of the government,

as per Rule 39 of the K.S.& S.S.R., to pass orders in the matter of granting

exemption from passing the departmental test. In view of the umpteen

number of decisions on this issue, we can only agree with that finding of

the learned Single Judge. At the same time, it was observed that passing of

W.A.NOS.75 & 256/2008 4

such orders without due regard to the statutory mandates compelling

acquisition of qualifications, would result in administrative inefficiency.

Further, it was held that having regard to the facts and circumstances of

the case, the petitioners were not entitled to get any relief. Rival

contentions on this aspect persuade us to examine the same.

5. The appellant in W.A. No.75 of 2008 commenced service as

High School Assistant on 31.9.1981. The appellants in W.A. No.256 of

2008 commenced service as High School Assistants respectively on

10.10.1979 and 13.9.1985, on getting appointment through the Public

Service Commission. However, the first appellant in the latter appeal, on

obtaining inter-district transfer to Kozhikode, joined there only on

20.6.1983. It is thus clear that the appellant in W.A. No.75 of 2008 could

have completed 12 years of continuous service to earn eligibility for

consideration for promotion to the post of Headmaster only on 13.1.1993

and the appellants in W.A. No.256 of 2008 could have acquired such

eligibility only in 1995 and 1997 respectively. At the time when the Writ

Petitions were moved by the appellants herein, persons whose names

figured in the rank list from 1.1.1981 to 31.12.1982 alone were being

considered for promotion. The room for dispute in the said state of affairs

arose on account of the rival contentions regarding the prospects of

W.A.NOS.75 & 256/2008 5

promotion of the appellants at that point of time. According to the

appellants, if the unqualified seniors are weeded out from the aforesaid

list, that would bring them a chance for promotion to the post of

Headmaster/Assistant Educational Officer. The official respondents

resisted the said contention and canvassed the position that on account of

the availability of a large number of qualified seniors, the appellants would

not have come within the zone of consideration, even if the unqualified

seniors have been removed from the list. In this context, after considering

the pleadings on either side and their submission, the learned Single Judge

arrived at the conclusion that the turn of the appellants would not have

arisen under normal circumstances. The appellant in Writ Appeal No.75 of

2008 retired from service on 31.3.2007 and the appellants in W.A. No.256

of 2008 retired from service on superannuation respectively on 30.4.2007

and 30.6.2007. Having regard to the facts and circumstances of the cases,

we feel that the view taken by the learned Single Judge is a plausible view

in the matter. But, our conclusion is not resting on that sole ground.

Taking into account the rival contentions regarding the chances of

promotion of the appellants, in the event of removal of the name of the

unqualified seniors from the list, this Court passed an order on 11.1.2008

in W.A. No.75 of 2008, which reads thus:

W.A.NOS.75 & 256/2008 6

“The learned Single Judge dismissed the
writ petition mainly on the ground that even
assuming that the promotions were ordered in
accordance with the Rules, the petitioner’s turn
would not have arisen. Though the appellant
asserts that the said finding is not correct, no
materials are produced by her in support of that
claim. She prays for a chance to produce them.

The learned Government Pleader may also get
instructions on the question whether the
petitioner’s turn would have arisen if promotions
were ordered strictly in accordance with the
special rules, ignoring the exemption order.”

On 3.3.2008, a direction was issued to the second respondent in W.A.

No.256 of 2008 to file an additional affidavit giving the details mentioned

in the earlier order dated 11.1.2008 in respect of the appellants therein.

Consequent to the said direction, an additional affidavit/statement was

filed in these appeals. A scanning of the affidavit filed by the second

respondent dated 18.3.2008, in compliance of the direction of this Court in

W.S. No. 75 of 2008, would reveal that on account of the availability of a

sizable number of qualified seniors, the chances of promotion, in fact the

chance of consideration for promotion, of the appellants would not have

arisen. In paragraph 2 of the affidavit, it is stated thus:

“…. It is respectfully submitted that the
petitioner is included in the seniority list of
H.S.As for the period from 01.01.83 to 31.12.85

W.A.NOS.75 & 256/2008 7

as rank No.492. The above seniority list was
published as per order No.SY 1/40558/07/DPI
dated 16.09.07. At present promotion to the post
of HM/AEO is carried out from the seniority list
of the H.S.As for the period from 01.01.81 to
31.12.82. The above list, it is submitted, contains
883 H.S.As of which currently promotions have
been effected till rank No.779 ie. there remains
104 persons to be promoted from the above list.”

Paragraphs 3 and 4 of the statement filed by the second respondent in

W.A. No.256 of 2008 read thus:

“3. It is respectfully submitted that the first
appellant whose date of birth is 5.4.1952 retired
from service on 30.4.2007 and the second
appellant retired from service on 30.6.2007. The
appellants were included in the seniority list of
HSAs for the period from 1.1.1983 to
31.12.1983. The first appellant was rank No.197
whereas the second appellant was rank No.
1213. The above seniority list published as per
order No.SY1/40558/2007/DPI dated 15.9.2007
contained 1289 HSAs. The promotion from the
above seniority list commenced only in the
academic year 2008. The select list prepared by
the Departmental Promotion Committee (Lower)
which met on 19.5.2008, included 439 HSAs
from the seniority list of 1983. The above select
list contained 352 test qualified persons and 87
persons who were granted the benefit of Ext.P1
Government Order. The next Departmental
Promotion Committee which met on 9.7.2008
issued a select list of 33 persons eligible for
promotion as Headmaster which included 15
qualified and 18 persons eligible for the benefit
of Ext.P1 order. The further Departmental
Promotion Committee which met on 28.5.2009

W.A.NOS.75 & 256/2008 8

issued a select list of 303 HSAs from 1983
seniority list of which 151 were qualified and 152
of those were granted benefit of the exemption
order. Thus during the year 2008 a total number
of 775 HSAs have been promoted to the post of
Headmaster from the 1983 list of which 518 were
persons having test qualification and the rest 257
were given the benefit of Ext.P1 order.

4. It is respectfully submitted that even if
the entire unqualified persons in the 1983 list
was removed therefrom, the first appellant would
still have been rank No.102 and the second
appellant rank No.469. They would only have
been eligible for promotion as
Headmaster/Assistant Educational Officer during
the academic years 2008 & 2009 respectively. In
the ordinary course the first appellant would have
received promotion in the year 2008 and the
second appellant in the year 2010. However both
the appellants have retired from service in the
academic year 2007 itself on 30.4.2007 and
30.6.2007 respectively. …..”

6. Thus, it is clear that going by the affidavit/statement filed on

behalf of the second respondent, the turn of the appellants for promotion to

the post of Headmaster would not have arisen on or before the date of their

superannuation. In a case of this nature, in order to enable or compel the

court to proceed further with the matter, the appellants should have, with

the support of datas and details, controverted the contentions of the second

respondent. They should have made out a case that they would have come

within the zone of consideration for promotion to the post of Headmaster

before they attained the age of superannuation, had the names of the

W.A.NOS.75 & 256/2008 9

unqualified seniors been removed from the seniority list. However, none

of the appellants endeavoured to controvert the contentions of the second

respondent contained in the affidavit/statement filed in compliance of the

directions of this Court to convince us that their turn would have arisen, if

the authority concerned had carried out the exercise of weeding out the

unqualified seniors from the seniority list. The claims of the appellants are

founded on ‘ifs and buts’. A time consuming and arduous exercise of

revision of seniority list and review of promotions cannot be directed by

this Court solely for the sake of such an exercise. The failure on the part of

the appellants to controvert the affidavit/statement of the second

respondent with definite datas and details makes us to agree with the

conclusion arrived at by the learned Single Judge. Taking into account the

dates on which the appellants joined service and retired from service on

superannuation and the period of the rank list which was pressed into

service during the relevant time for the purpose of consideration for

promotion to the post of the Headmaster, we have no hesitation to hold

that the appellants have failed to make out the case that their turn would

have arisen with effect from a particular period.

In view of the discussions made above, we feel that it is

unnecessary to go into the validity of the orders impugned. Even

W.A.NOS.75 & 256/2008 10

quashing of the said orders would not enure any benefit to the appellants.

Accordingly, the Writ Appeals are dismissed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A.NOS.75 & 256/2008 11

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A. NOS.75 &256/2008

JUDGMENT

28th August, 2009

W.A.NOS.75 & 256/2008 12

W.A.NOS.75 & 256/2008 13

W.A.NOS.75 & 256/2008 14

W.A.NOS.75 & 256/2008 15

W.A.NOS.75 & 256/2008 16

W.A.NOS.75 & 256/2008 17

W.A.NOS.75 & 256/2008 18

W.A.NOS.75 & 256/2008 19

W.A.NOS.75 & 256/2008 20