High Court Kerala High Court

Padmajan M.R vs University Of Calicut on 18 November, 2009

Kerala High Court
Padmajan M.R vs University Of Calicut on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32222 of 2005(J)


1. PADMAJAN M.R.,
                      ...  Petitioner

                        Vs



1. UNIVERSITY OF CALICUT,
                       ...       Respondent

                For Petitioner  :SRI.E.NARAYANAN

                For Respondent  :SRI.S.GOPAKUMARAN NAIR, SC, CALICUT UTY

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/11/2009

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                       W.P(C).No.32222 of 2005

                      ==================

              Dated this the 18th day of November, 2009

                             J U D G M E N T

The petitioner was appointed as a Store Keeper (Assistant

Warehouse Man) in the Calicut University Press with effect from

28.6.1984. Apart from the qualifications required for the post of Store

Keeper (Assistant Warehouse Man), the petitioner also had very many

other technical and non-technical qualifications including the

qualification prescribed for appointment to the post of Assistant Grade

II in the University. The petitioner applied for a category change as

Assistant Grade II since he had the requisite qualification of

graduation. The syndicate originally resolved to allow the request of

the petitioner for category change. Later that resolution was

cancelled. The petitioner approached this Court by filing

O.P.No.10720/1998. By Ext.P6 judgment, a learned Single Judge of

this Court dismissed that original petition. The petitioner filed a writ

appeal as W.A.No.2327/2000, which also was dismissed by the

Division Bench. Later on, on the ground that the University had

changed its policy in regard to category change from technical to non

technical posts, pointing out certain instances of granting category

change, the petitioner again applied for category change, which was

rejected by Ext.P12 communication dated 11.7.2003. In this writ

2

petition the petitioner is challenging Ext.P12 order dated 11.7.2003.

This writ petition was filed only on 16.11.2005. The reason pointed out

by the petitioner for challenging Ext.P12 that late is that subsequently

Exts.P15 and P16 orders have been passed, which would go to show

that the University has changed its policy regarding category change.

2. The petitioner’s contention is that subsequent to Exts.P6

and P7 judgments of this Court, Ext.P16(d) dated 27.10.2001 was

issued by the University, wherein certain compositors in the press have

been given category change as Clerical Assistants. The petitioner,

therefore, seeks the following reliefs:

“i) Declare that the University is duty bound to allow change of
category to the petitioner from technical to non-technical post ie.
Store Keeper (AWM) to Assistant Grade-II;

ii) Call for the records leading to Exhibit P12 and issue writ of
certiorari or any other appropriate writ, order or direction setting
aside the same;

iii) issue a writ of mandamus or any other appropriate writ, order or
direction to the respondents directing them to allow change of
category to the petitioner from technical to non-technical ie. Store
Keeper (AWM) to Assistant Grade-II, as has been done in Ext.P15
and Ext.P16 series with retrospective effect and all other
consequential benefits.”

3. The learned standing counsel for the University has filed a

counter affidavit controverting the contentions of the petitioner. The

University would contend that in view of Exts.P6 and P7 judgments,

wherein the petitioner’s claim for category challenge has been

repelled, the petitioner cannot again file another writ petition on the

3

same cause of action. The counsel for the University relies on the

decision of the Supreme Court in STATE OF TAMIL NADU AND OTHERS v.

AMALA ANNAI HIGHER SECONDARY SCHOOL [2009 (9) SCC 386], wherein

the Supreme Court has held that after an earlier round of litigation,

writ petition filed by the same party for the same relief cannot be

entertained by the High Court simply because some subsequent

representations have been rejected. The learned Standing Counsel

further submits Ext.P16(d) was issued to avoid retrenchment of certain

employees, who were in excess in the University press.

4. I have considered the rival contentions in detail.

5. The University is a statutory creature. Therefore, the

University is bound by the legislation by which the University was

created and the Statutes and Regulations made thereunder. It is not

disputed before me that there is no provision in the Acts, Statutes or

Regulations, which permits the University to effect category change

from a technical post to non technical post and vice versa except in the

case of typists who could seek category change as Assistants Grade II

as per the amendment to the University Ordinances by Amendment

Ordinance dated 6.10.2004 published in the official gazette. Executive

orders can be issued by the University only in respect of matters not

covered by the Statutes and Ordinances. Here the method of

appointment is fixed by Statutes and the field is therefore occupied by

4

a legislation. This is all the more so since to Assistant Grade II only

Typists can seek category change. That being so, the University has

no power whatsoever to effect category change from one post to

another whatever be the administrative exigency. The petitioner is

actually seeking a direction to the University to do something for

which they have no power to. Even assuming that by Ext.P16(d) some

persons have been given category change, that does not ipso facto

give any right to the petitioner to seek category change in so fas as

the University has no power to issue even Exts.P16(d). The Supreme

Court of India has in more than one decision frowned upon negative

discrimination. Simply because some other employee has obtained

some illegal benefit, the petitioner cannot seek the same illegal benefit

on the ground of discrimination. Further, the petitioner’s earlier

request for category change has been negatived by this Court by

Exts.P6 and P7 judgments. Therefore, on any count, the petitioner is

not entitled to the relief prayed for. Accordingly, this writ petition is

dismissed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge

5