High Court Kerala High Court

R.P. Remanan vs Kerala State Human Rights … on 25 August, 2008

Kerala High Court
R.P. Remanan vs Kerala State Human Rights … on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1715 of 2008()


1. R.P. REMANAN, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE HUMAN RIGHTS COMMISSION,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

                For Petitioner  :SRI.P.T.DINESH

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :25/08/2008

 O R D E R
                 H.L.DATTU, C.J. & A.K.BASHEER, J.
                      -------------------------------------------
                            W.A.No.1715 of 2008
                      ------------------------------------------
                  Dated, this the 25th day of August, 2008

                               JUDGMENT

H.L.Dattu, C.J.

The judgment of the learned Single Judge in

W.P. (C) No.12060 of 2008 dated 22nd May, 2008 is the subject matter of

this writ appeal.

(2) The National Human Rights Commission by its letter

dated 13.12.2000 had requested the State Government to institute certain

incentive schemes to motivate the authors/intellectuals to write their books

on human rights aspects of the matter in Malayalam language.

(3) Pursuant to the request so made by the National Human

Rights Commission, the State Government by its order dated

29th January, 2004 has formulated a Scheme. The Scheme is known as

‘Award for Creative Writings on Human Rights in Malayalam’. Under

the Scheme the eligibility criteria is fixed. One such criteria is that, only

those books published within three years immediately preceding the date

of calling for applications will be considered for the benefit under the

Scheme.

(4) Admittedly, in the instant case, the petitioner has

published the book on human rights some time in the year 1999.

W.A.No.1715 of 2008

2

His creative book in Malayalam is not considered by the State Government

for the purpose of granting incentive under the Scheme. Aggrieved by this

omission on the part of the State Government, the petitioner was before

this Court.

(5) According to the petitioner, the cut off date fixed by the

State Government for considering the grant of incentive under the Scheme

is arbitrary and, therefore, is violative of Article 14 of the Constitution.

(6) The learned Single Judge has not accepted the assertion

made by the petitioner, and accordingly has rejected the writ petition. That

is how the petitioner is before us in this writ appeal.

(7) One of the conditions in Clause 5 of the Scheme reads as

under:

“Only those works published within 3 years

immediately preceding the date of calling for

applications will be considered under the scheme.”

(8) By fixing this eligibility criteria, the State Government

intends to grant incentive/award under the Scheme only for those authors

who have published their books within three years immediately preceding

the date of calling for applications. All those persons who have published

their books within three years from the date of calling of the applications

would be considered for awarding the benefit under the Scheme.

W.A.No.1715 of 2008

3

(9) In the instant case, as we have already stated, the

petitioner had published his book in the year 1999 and, therefore, he

cannot be considered for granting any incentive under the Scheme. In our

opinion, under the Scheme equals are treated equally. If that concept is

accepted, it cannot be said that the action of the State Government is either

arbitrary or illegal, and therefore, is violative of Article 14 of the

Constitution of India.

(10) In that view of the matter, we do not see any error in

the orders passed by the learned Single Judge which would call for our

interference in appeal. Therefore, the writ appeal requires to be rejected

and it is rejected.

Ordered accordingly.

(H.L.DATTU)
CHIEF JUSTICE

(A.K.BASHEER)
JUDGE
vns/dk