High Court Kerala High Court

S. Sunil Kumar vs State Of Kerala on 1 October, 2010

Kerala High Court
S. Sunil Kumar vs State Of Kerala on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15357 of 2009(L)


1. S. SUNIL KUMAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. K.P. SUNIL KUMAR,

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  :SRI.BRIJESH MOHAN

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :01/10/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                      W.P.(C). NO.15357 OF 2009
                   --------------------------------------------

                  Dated this the 1st day of October, 2010


                                JUDGMENT

Frustrated by the stagnation in the entry post for over two decades

and alleging illegal denial of promotion, the petitioner, who is working as

Laboratory Technician in the State Public Health Laboratory under Health

Services Department (for short ‘the Department’ only) filed this Writ

Petition. The challenge in this Writ Petition is against Exts. P7 and P10

and the further prayer is for the issuance of a writ of mandamus

commanding the second respondent to promote the petitioner to the cadre

of Publication Assistant and to grant him all consequential benefits based

on that promotion with effect from 20.3.2009. The question of propriety

and legality in conducting Eligibility Assessment Test for promotion to the

post of Publication Assistant also crop up for consideration in this Writ

Petition.

2. The brief facts relevant for the purpose of deciding the issues

involved in this Writ Petition are as follows:-

The petitioner entered in the service of the Department as

Laboratory Technician in the year 1987. On completion of ten years of

W.P.(C) NO.15357/2009 2

service in the said entry grade, he was granted the first higher grade and

on completion of 18 years of service in the said cadre, he was granted the

second higher grade as per Ext.P1 with effect from 20.7.2004. Based on

Ext.P1, initially he was sanctioned scale of pay of Rs.5000-8150 and based

on the pay revision issued in G.O.(P).No.145/06/Fin.dated 25.3.2006, it

was revised to Rs.8390-13270. He has been drawing salary in the said

revised scale with effect from 20.7.2004.

3. As per Ext.P2 circular dated 14.5.2008, the second respondent

invited applications for the post of Publication Assistant in the Department

from departmental hands possessing the prescribed qualifications. The

qualifications prescribed thereunder were as follows:

1.Graduation

2.Must have produced or published pamphlets, articles or booklets

or book in Malayalam.

The method of appointment has been provided thereunder as follows:

By promotion from the following categories in this Department.

1. Family Planning Health Assistant

2.Health Assistant

3.Public Health Worker

4.Lab Technician

W.P.(C) NO.15357/2009 3

4. The petitioner has passed B.A and Laboratory Technician

Course. He had published articles in ‘Kerala NGO’, a periodical

publication of the Joint council of State Service Organisations recognised

by the Government of Kerala. Therefore, in response to in Ext.P2 circular,

he submitted Ext.P3 application on 4.6.2008. Ext.P4 is the service details

of candidates who had submitted applications pursuant to Ext.P2 including

that of the petitioner. Indisputably, the petitioner was the seniormost

among the applicants and also the highest salary drawer in the highest

scale of pay among them. Though, two other Laboratory Technicians

namely one Smt.Haripreetha. A.L and Suresh Kumar R were among the

applicants, they were much juniors to him. Evidently, the then scale of

pay of Laboratory Technician was Rs.8390-13270. As regards the third

respondent, he commenced his career under the Department as Junior

Health Inspector on 10.8.1997 and he was in the said cadre and his scale of

pay was Rs.7480-11910 at the relevant point of time, as is obvious from

Ext.P4.

5. Delay in the matter of effecting promotions pursuant to Ext.P2

circular, made the petitioner to file Ext.P5 representation dated 16.10.2008

before the second respondent. Later, for the same reason, he had to

W.P.(C) NO.15357/2009 4

approach this Court by filing W.P.(C).NO.33106/2008 and the same was

disposed of by Ext.P6 judgment. After the receipt of Ext.P6 judgment, the

second respondent vide Ext.P7 letter dated 13.3.2009 directed the

petitioner to attend an Eligibility Assessment Test on 20.3.2009 at 10 A.M

at the Directorate of Health Services, Thiruvananthapuram in connection

with the appointment to the post of Publication Assistant. On receipt of

Ext.P7, the petitioner had submitted Ext.P8 representation dated 17.3.2010

requesting the second respondent to drop the proposal to conduct

Eligibility Assessment Test as it is not a selection post and even as per

Ext.P2, the appointment to the post of Publication Assistant was by

promotion. Ext.P2 did not provide for constitution of any selection

committee or holding eligibility test for promotion to the said post. The

post of Publication Assistant is a non-gazatted and non-selection post.

Somuch so promotion has to be effected from among the qualified hands in

the Department based on seniority and the qualification and experience

and also taking into account the scale of pay of the posts held by the

applicants. In short, the action on the part of the second respondent in

proposing to conduct Eligibility Assessment Test was bad and without

jurisdiction and it was in the said circumstances that he assailed Ext.P7

W.P.(C) NO.15357/2009 5

through Ext.P8. Non-consideration of Ext.P8 representation by the second

respondent made the petitioner, again, to approach this Court through

W.P.(C).NO.9083/2009 challenging Ext.P7. The said Writ Petition came

up for admission on 20.3.2009, the date on which the Eligibility

Assessment Test was scheduled to be held. Hence the petitioner appeared

for the Eligibility Assessment Test on 20.3.2009 and thereafter, filed a

memo dated 1.6.2009 in the said Writ Petition and based on the same, as

per judgment dated 1.6.2009, W.P.(C).NO.9083/2009 was dismissed as

withdrawn, but, with liberty to file a fresh Writ Petition with the same

subject matter. As already noticed, the petitioner had appeared for the

Eligibility Assessment Test held on 20.3.2009. Ext.P9 is the manuscript

question paper set for the said test. The subject of the test was shown in

Ext.P9 as hereunder:-

               :                                 -



                         ?

6. The applicants were directed to write an essay on the said

subject in 20 minutes. As already noticed, the contention of the petitioner

is that conducting Eligibility Assessment Test is bad in law and without

jurisdiction. No selection committee was also constituted for that purpose.

W.P.(C) NO.15357/2009 6

After conducting Eligibility Assessment Test on 20.3.2009, the second

respondent passed an order provisionally promoting the third respondent to

the cadre of Publication Assistant as per Rule 31(a) (I) of Part II of the

Kerala State & Subordinate Services Rules, for short ‘the Rules’ only, in

the Directorate of Health services against the existing vacancy. It is

challenging the said order viz., Ext.P10 and P7 letter pursuant to which

the Eligibility Assessment Test was conducted for effecting promotion

based on Ext.P2, that this Writ Petition has been filed.

7. Before adverting to the rival contentions, at the outset, I may

deal with one disturbing aspect. Evidently, as per Ext.P10, the third

respondent was promoted provisionally under Rule 31(a) (i) of the Rules.

In Ext.P10, it is stated thus: ‘This order is also issued in implementation

of judgment dated 5.2.2009 in W.P.(C).NO.33106/2008.’ The judgment

referred to therein is Ext.P6 judgment. Therefore, it is relevant to refer to

the operative portion of Ext.P6 judgment and the same reads thus:-

“Since the allegation is that the matter is being

prolonged to continue the appointment of a temporary

hand, there will be a direction to the second

respondent to finalise the selection procedure in

respect of the post notified and take appropriate action

W.P.(C) NO.15357/2009 7

to appoint a regular hand. The same shall be done

within a period of two months from the date of receipt

of a copy of this judgment.

(emphasis supplied)

A bare perusal of Ext.P6 judgment would reveal that taking note of the

allegation of the petitioner herein that without resorting to the notified

method of appointment, the post of Publication Assistant was sought to be

filled up by a temporary hand this Court directed the second respondent to

finalise the selection procedure in respect of the said post and to take

appropriate action to appoint a regular hand. It is for complying with that

direction the period of two months from the date of receipt of a copy of the

judgment was stipulated as per Ext.P6 judgment. This fact has not been

disputed by the parties and, in fact, it is indisputable in the light of Ext.P6.

Therefore, I am of the view that in fact, by effecting temporary promotion

under Rule 31 (a)(i) of the Rules in and vide Ext.P10 even after finalising

the selection procedure, what was done by the second respondent was not

exactly implementation of Ext.P6 judgment whilst it was violation of the

specific directions in the said judgment. Ext.P10 would undoubtedly show

that it was issued pursuant to Ext.P2 circular dated 14.5.2008, Ext.P6

W.P.(C) NO.15357/2009 8

judgment dated 5.2.2009 and Ext.P7 letter dated 13.2.2009. I am at a loss

to understand as to how a provisional appointment effected as per Rule 31

(a) (i) of the Rules to the post of Publication Assistant pursuant to Ext.P2

circular could be claimed as an order issued in implementation of Ext.P6

judgment when the specific direction was to the contrary. In unambiguous

terms, the second respondent made it clear that the promotion of the third

respondent has been made provisionally. The action on the part of the

second respondent in effecting a provisional appointment under Rule 31(a)

(i) even after referring to Ext.P2 circular and Ext.P6 judgment and then

making an assertion in the said order that it has been made in

implementation of Ext.P6 judgment is highly deprecative and censurable.

In short, the appointment effected as per Ext.P10 is flagrant violation of

the specific directions in Ext.P6 judgment and on that sole score, in fact,

Ext.P10 is liable to be interfered with.

8. Now, I may refer to certain other relevant aspects. To know

the juniority and seniority of the applicants who responded to Ext.P2

circular one need only a glance at Ext.P4. It would reveal that the

petitioner was five years senior than the seniormost among the other

applicants viz., Shijimon.J going by the length of service. It would also

W.P.(C) NO.15357/2009 9

reveal that the third respondent had put in only 9 years of service whilst

the petitioner had completed more than double the service of the third

respondent, at the relevant point of time. The details shown in Ext.P4 as

regards the scales of pay of the applicants also cannot escape notice.

Ext.P4 would reveal that Serial Nos.5 to 7 therein viz., Haripreetha A.L

and one Sri.Suresh Kumar R. and the petitioner belong to the same

category of Laboratory Technician. The said Haripreetha A.L had put in

service of 9 years ie., equivalent to the service put in by the third

respondent and she was then carrying a scale of pay Rs.8390-13270 that is

higher than that of the third respondent viz., Rs.7480-11910. However,

after recording the category of the petitioner as that of the category to

which said Haripreetha A.L belongs, there was no justification or reason to

enter a remark against the relevant column pertaining to the petitioner as

‘not available’ ( ). A reason can be assigned to the effect that the

petitioner had not mentioned the same in his application. The entries in

Ext.P4 would suggest that the fourth respondent acknowledged the fact

that Smt.Haripriya A.L, Suresh Kumar and the petitioner viz., Serial Nos.5

to 7 respectively in Ext.P4, belong to the category of Laboratory

Technician. In the column for basic pay of the petitioner and the third

W.P.(C) NO.15357/2009 10

respondent, the respective entries in therein are ‘11360’ and ‘8590’. Thus,

Ext.P4 is indubitably indicate the clear seniority of the petitioner over the

third respondent in the department and in that matter, over all the other

applicants, and also the fact that he was drawing pay in a higher scale than

that of the third respondent.

9. The issues involved in this Writ Petition have to be addressed

bearing in mind the aforesaid indisputable and undisputed facts. The

contention of the petitioner is that the post of Public Assistant is a non-

gazetted and non-selection post. This significant aspect was not

specifically disputed by the respondents. Going by Ext.P2, the method of

appointment is by promotion from among the following categories under

the Department:

1. Family Planning Health Assistant

2. Health Assistant

3. Basic Health Worker

4. Lab Technician

Ext.P2 circular would further reveal that conduct of an Eligibility

Assessment Test was not provided thereunder. According to the

petitioner, in the said circumstances, Ext.P11 G.O prescribing the

qualification and the method of appointment assume relevance. The

W.P.(C) NO.15357/2009 11

petitioner has also contended that Government have ordered as per

Memorandum dated 8.10.1969 that when there are more than one feeder

category for promotion to a post, persons belonging to the feeder category

with higher scale of pay should be considered to have preferential claim.

In fact, later guideline was incorporated as note(vi) under sub clause 7 of

rule 28(b)(i) of Part II Kerala State & Subordinate Services Rules . It

reads thus:

“When there are more than one feeder category

carrying different scales of pay, they shall be shown in

separate lists and persons in a lower scale of pay shall

be appointed only after appointing all person on a

higher scale of pay, unless the Special Rules prescribe

a ratio or any special order of preference for each

feeder category”.

10. Now, I may advert to the moot question as to whether, in the

matter of promotion to the post of Publication Assistant, Eligibility

Assessment Test could have been conducted on or not. As already noted,

the contention of the petitioner is that the said post is a non-gazetted one

and it is a non- selection post. It is in view of the said position and also of

the total absence of prescription to constitute a selection committee and/or

W.P.(C) NO.15357/2009 12

to conduct such a test in Ext.P2 and in Ext.P11 G.O dated 5.11.1969 that

the petitioner would contend that the action on the part of the second

respondent in conducting the eligibility assessment test on 20.3.2009 as

part of filling up of posts in terms of Ext.P2 ie., for effecting promotion to

the post of Public Health Assistant as illegal and without jurisdiction.

11. As per Ext.P11 G.O dated 5.11.1969, the qualifications and

method of appointment to various posts under the Health Services

Department including Publication Assistant have been prescribed. Clause

3 thereunder reads thus:

III. Publication Assistant

1. Qualifications:-

i. Graduation;

ii Must have produced or published
pamphlets, articles or booklets or books in
Malayalam.

2. Maximum age limit for direct
recruitment:

25 years with relaxations as per rules.

3. Method of appointment:-

i) By promotion from the following categories
in the Health Services Department:-

1. Family Planning Health Assistant

W.P.(C) NO.15357/2009 13

2.Health Assistant

3.Public Health Worker

4.Lab Technician
(in the absence of candidates under item (i) above)

ii) By direct recruitment.

A perusal of Ext.P11 G.O and Ext.P2 circular would thus make it

abundantly clear that they did not provide for constituting any selection

committee or for conducting eligibility assessment test. It is apparently

because the post of Publication Assistant is a non-selection and non-

gazetted post as well. That apart, admittedly, the method of appointment is

by promotion from among the categories viz., 1. Family Planning

Assistant, 2. Health Assistant, 3. Basic Health Worker and 4. Laboratory

Technician under the Health Services Department. The last date fixed in

Ext.P2 circular for receipt of applications from the departmental hands was

30.6.2008. It was after about 9 months that selection committee was

constituted by the second respondent as per order No.EV3/90622/08/DHS

dated 13.3.2009. It was on the same date itself that Ext.P2 circular has

been issued requiring the petitioner to attend for an eligibility assessment

test on 20.3.2009. The said order constituting the committee was made

available by the learned Government Pleader. The contention of the

W.P.(C) NO.15357/2009 14

official respondents is that such a committee was constituted in terms of

the directions of this Court in Ext.P6 judgment. At the very outset, it is to

be noted that there was absolutely no basis for such contention and it can

only be a mis-construction of Ext.P6 judgment. The learned Government

Pleader had submitted that pursuant to the notification, the respondents

have received applications from various candidates including the petitioner

and therefore, the eligibility of the applicants was to be considered.

However, a scanning of the operative portion of Ext.P6 judgment, as

already extracted, would reveal that it carried no such direction. In fact, it

would reveal that taking note of the allegation of the petitioner and the

submission of the learned Government Pleader, a direction was issued to

the second respondent only to finalise the selection procedure in respect of

the post notified namely, Publication Assistant and to take appropriate

action to appoint a regular hand. It is precisely for complying with the said

direction that two months time was stipulated thereunder. Any such

direction by this Court can only be taken as a direction to comply the

selection process in accordance with law. Conspicuously, it contained no

direction to constitute a selection committee to conclude the selection

procedure. In short, the official respondents cannot be permitted to take

W.P.(C) NO.15357/2009 15

shelter under Ext.P6 judgment to justify the action in constituting the

selection committee and then conducting an eligibility assessment test in

case such a course of action is impermissible. In that view of the matter,

the propriety and illegality of constitution of the said selection committee,

rather, the action on the part of the respondents in conducting eligibility

assessment test for promotion to the post of Publication assistant are to be

decided taking note of the nature and status of the posts and the method of

appointment in terms of Ext.P2 and Ext.P11 G.O dated 5.11.1969.

Indisputably, the post of Publication Assistant is a non-gazetted and non-

selection post. Ext.P11 G.O, whereby the qualification and method of

appointment to the post of Publication Assistant were prescribed, did not

provide for constitution of a selection Committee and there is nothing in

Ext.P11 G.O as also in Ext.P2 circular to suggest that the said post of

Publication Assistant is a selection and a gazetted post and therefore, there

was no justification for constituting a selection committee. From the facts

obtained in this case, it is evident that the official respondents have

conducted a selection test and as part of the selection process, virtually,

conducted an essay writing competition. The highest scorer was held as

the fit person for the post of Publication Assistant and thus given a go-by

W.P.(C) NO.15357/2009 16

to seniority and fitness which should have been the basis for the selection.

In other words, they have conducted a selection test to effect promotion to

a non-selection and non-gazetted post. In the said circumstances, it is

contended by the petitioner that acceptance and recognition of such a

course of action adopted by the respondents would convert the post of

Publication Assistant as a selection post. The selection should have been

one based on seniority-cum-suitability basis going by Ext.P2 and Ext.P11

G.O dated 5.11.1969. To drive home the illegality in the said course of

action adopted by the official respondents, the petitioner relied on a Full

Bench decision reported in Suresh v. Manager, S.N.M College (2003 (3)

KLT 839). The Full Bench was dealing with the issue of promotion to the

post of Principal of an aided college under Mahatma University. Does a

provision providing for promotion to the post of Principal of a college on

the basis of seniority and is it fitness permit a comparative assessment was

the question considered and decided by the Full Bench. While answering

the said question, the Full Bench framed two other questions namely, what

is the meaning of seniority-cum-fitness and whether the management is

entitled to make a comparative assessment. Paragraph 19 in the said

decision assumes relevance and the same reads thus:

W.P.(C) NO.15357/2009 17

“What is the meaning of seniority-cum-fitness? Is the

Management entitled to make a comparative

assessment? The issue was considered by a Full

Bench of this Court in State of Kerala v. Rev.Mother

Provincial (AIR 1970 SC 2079). The Bench was

dealing with the issue in the context of an institution

administered by a religious minority. While dealing

with the provisions of the Kerala University Act, 1969,

it was inter alia observed at page 772 that “the test of

seniority-cum-fitness prescribed in the sub-section

does not mean that promotion is to be on the principle

of seniority subject to fitness which is the test adopted

for ‘non-selection’ posts in the civil service rules of the

state. Seniority-cum-fitness means that due and equal

regard should be paid both to seniority and to fitness,

and, since fitness is a matter of degree, it would

appear that a senior person can be overlooked in

favour of a junior who is demonstrably more fit for the

appointment that he is”. Thus, the Bench was of the

view that the provision for promotion on the basis of

seniority-cum-fitness permits the Management to select

W.P.(C) NO.15357/2009 18

a junior, who is demonstrably more fit than the senior.

In other words, the rule of comparative assessment

was applied. Since the Bench was examining the

whole issue in the context of the right of a minority

institution, various provisions of the Act were held to

be violative of Arts.19(1)(f) and 30(1) of the

Constitution. This decision was challenged by the

State before their Lordships of the Supreme Court to a

limited extent. So far as the finding regarding

provision for promotion to the post of Principal was

concerned, the question was not raised. The judgment

of the Full Bench was affirmed by the Supreme Court

in Mother Provincial’s case in so far as the challenge

levelled by the State was involved.

Paragraph 21 therein reads thus:

Normally, in view of the pronouncement by the two

Full Benches, the matter should be treated as

concluded. However, the correctness of the view taken

in these two Full Bench decisions was questioned on

the basis of the observations of their Lordships of the

Supreme Court in Lt.General Rajendra Singh

W.P.(C) NO.15357/2009 19

Kadyan’s case. These observations clearly indicate

that a senior person can be denied promotion when he

is found to be unfit. Not otherwise. Not on the basis of

comparative assessment.

It is evident from paragraph 19 that the principle of seniority subject to

fitness should be the criteria for `non-selection’ posts under the Civil

Services rules of the state. Paragraph 21 therein would reveal that a senior

person could be denied promotion when he is found to be unfit and not

otherwise. Relying on the said observations made by the apex court in Lt.

General Rajendra Singh Kadyan’s case, it was held by the Full bench

that the said observation would clearly indicate that the senior person

could be denied promotion only when he was found to be unfit based on

qualification and experience prescribed for the post and not otherwise and

furthermore, not on the basis of a comparative assessment. In the light of

the Full Bench decision, it can only be held that as far as a non-selection

post like Publication Assistant is concerned, the principle of seniority

subject to fitness should be the basis for effecting promotions. In other

words, a senior person is bound to be promoted unless he is found to be

unfit for the post. The learned counsel appearing for the petitioner has also

relied on the decision of the apex court in Valsala Kumari Devi v.

W.P.(C) NO.15357/2009 20

Director, Higher Secondary Education reported in 2007(4)KLT 494

(SC). It is held thereunder that the expression `subject to seniority and

suitability’ occurring in G.O dated 27.6.1990 did not mean a comparative

assessment of suitability and it means only the suitability for the particular

post and the suitability is related to the prescribed qualification and

requisite experience. The decision of a Division Bench of this court in

Gigimol v. Director of Higher Secondary Education reported in 2008(1)

KLT 278 has also been relied on. Evidently, as per the said decision, this

court observed that the words seniority and suitability could mean

seniority and qualification and requisite experience and it did not mean the

comparative assessment of suitability. Evaluation of the contentions raised

in this Writ petition in the light of the decisions referred above would

reveal that the comparative assessment of the eligibility made by the

committee constituted for the purpose of effecting promotion to the post of

Publication Assistant is beyond its jurisdiction and beyond the purview of

the rules governing the method of appointment. In that context, it is also

to be noted that Ext.P2 notification also did not provide for constitution of

a selection committee and for conducting a test. Therefore, after the

notification, the selection procedure should not have been changed. The

W.P.(C) NO.15357/2009 21

said contention is well founded in the light of the decision of the Apex

Court reported in K. Manjusree v. State of Andhra Pradesh (2008 (3)

SCC 512). Considering the nature and the status of the post of publication

assistant, viz., non-selection and non-gazetted, the principle of seniority

subject to fitness test should have been adopted by the official respondents

in the matter of promotion to the post of Publication Assistant. A scanning

of the contentions raised in the counter affidavit filed on behalf of the

second respondent would reveal that a committee was constituted for the

purpose of conducting a comparative assessment of the eligibility of the

candidates and according to the respondents, the third respondent had

secured highest marks in the eligibility assessment test. As already noted,

all the candidates, who appeared for the eligibility test were made to write

an essay on the subject mentioned above in twenty minutes. The very fact

that the third respondent secured the highest marks in the said eligibility

assessment test would reveal that the third respondent was preferred in the

matter of promotion based solely on his marks in the eligibility assessment

test. According to the respondents, as has been given under paragraph 5 of

the counter affidavit, mere service seniority could not be taken as the basis

for promotion to the post of Publication Assistant and it is required to

W.P.(C) NO.15357/2009 22

assess the eligibility of the candidates in presentation on facts, knowledge

of language clarity etc. Admittedly, a comparative assessment test was

held and as part of the same, the applicants were made to write an essay on

the subject mentioned above and valuation of the answer scripts were also

effected as part of the said assessment. Such a course of action is unheard

of even for filling up a selection post under the state service. If such a

procedure is given the seal of approval by this Court it would virtually

amount to permit a subordinate authority to deviate from the prescribed

rules without authority. There cannot be any doubt that Ext.P11 has been

issued by the government. Therefore, conducting of such a test which is in

fact would contrary to the procedures prescribed under Rule 28(b) (ii) of

part II of the KS & SSR cannot be upheld. Rule 28 (b) (ii) from Part II of

the KS & SSR reads thus:

Promotion and appointment by transfer to higher

posts according to seniority:-All other promotions or

appointments by transfer to higher posts shall, subject

to the provisions of these rules, and the special rules,

be made in accordance with seniority subject to the

person being considered suitable for the post.

Punishments other than censure awarded within a

W.P.(C) NO.15357/2009 23

period of three years immediately preceding such

promotion or appointment by transfer shall be taken

into account in determining the suitability of a person

for promotion or appointment by transfer.

The second respondent should have strictly adhered to the procedures for

promotion or appointment by transfer for filling up the above non-

selection post and at any rate, a deviation from the same, as has been done

in this case, cannot held as within the competency of the second

respondent and in conformity with the relevant rules. I am of the

considered view that an essay writing competition cannot be the basis for

filling up a non-selection and non-gazetted post. In short, the action on the

part of the second respondent in constituting a selection committee and

then conducting a comparative assessment after compelling the candidates

to write an essay on a particular subject for effecting promotion to a non-

selection and non-gazetted post is wholly unsustainable. No authority like

the 2nd respondent should be allowed to evolve his own method for

effecting promotion in a Department ignoring the prescribed procedures.

In the said circumstances, Exts.P7 and P10 are liable to be set aside.

Evidently, the third respondent was preferred in the matter of promotion

based on the valuation of the answer scripts. Since the very appointment of

W.P.(C) NO.15357/2009 24

the third respondent was made based on the same, it cannot be sustained.

Going by Ext.P10, the third respondent was appointed only on a

provisional basis. The selection process was initiated as per Ext.P2 for

effecting promotion on a regular basis against an existing vacancy. In fact,

the directions in Ext.P6 judgment was to conclude the selection procedure

initiated as per Ext.P2 and to effect a regular appointment. Indisputably, a

comparison of the service particulars of the petitioner and the third

respondent would reveal that the petitioner was senior to the third

respondent and admittedly, the senior most among the applicants, and the

post held by the petitioner carries a higher scale of pay than that of the post

held by the third respondent. There is no reason for holding the petitioner

as unfit on assessment of the qualifications prescribed for the post, as

admittedly, he satisfies all the qualifications prescribed as per Ext.P2 and

in Ext.P11. If the petitioner was unfit on the basis of assessment of the

qualifications prescribed for the concerned post, definitely, he would not

have been permitted to partake in the eligibility assessment test. Hence,

the very action in permitting the petitioner to participate in the aforesaid

test would tantamount to acknowledgment of possession of prescribed

qualification for the post by the petitioner. There was no reason for

W.P.(C) NO.15357/2009 25

preferring the third respondent based solely on the fact that he had secured

more marks in essay writing. The long and short of the discussions is that

the appointment of the third respondent effected allegedly in purported

compliance of Ext.P6 judgment of this court cannot be said to be a regular

selection and therefore, the appointment of the third respondent effected as

per Ext.P10 pursuant to Ext.P2 circular is unsustainable. In fact, the

counter affidavit filed on behalf of the third respondent virtually endorse

the views and contentions raised in the counter affidavit filed by the

second respondent. Even according to the third respondent, he was

appointed as per Ext.P10 solely based on the fact that he secured the

higher marks in the eligibility assessment test. The contention of the third

respondent that the petitioner is estopped from challenging the selection

procedure after having participated in the eligibility test held on 20.3.2009

cannot be upheld in the light of the position of law and in the peculiar

circumstances of the case. When conducting of such a test was wholly

impermissible, it should not have been conducted at all. That apart, the

petitioner has, at every point, objected to the very conduct of such a test.

Therefore, it cannot be said that he had participated in the test without any

demur. I am of the view that the action on the part of the official

W.P.(C) NO.15357/2009 26

respondents in appointing the third respondent based on his performance

in the aforementioned eligibility test held on 20.3.2009 disregarding the

aspect that the test in question is a non-selection and non-gazetted one is

illegal and arbitrary and liable to be set aside. For all these reasons,

Exts.P7 and P10 are set aside. In the absence of a contention in the

counter affidavit filed on behalf of the second respondent that the

petitioner was unfit for the post based on an assessment of the

qualifications prescribed for promotion to the post and considering the fact

that among the applicants admittedly, he was the senior most among all

candidates even among those in the higher scale of pay, the contention of

the petitioner that there was no reason for denying promotion to him as

Publication Assistant can be said to be well founded. Even in the absence

of quashment of Ext.P10, the third respondent could not have claimed for

continuation in the said post based on Ext.P10 as his appointment as per

the same was only a provisional promotion under Rule 31 (a) (i) of Part II

of KS & SSR. A Division Bench of this Court held in the decision

reported in 1994(1) KLT 603 relying on the decision of this Court in 1990

(1) KLT 176 and that of the Apex Court in AIR 1976 SC 537 that in a fit

and proper case, this Court, in exercise of jurisdiction under Article 226

W.P.(C) NO.15357/2009 27

can pass the order which the respondent should have passed had it properly

and lawfully exercised its jurisdiction. Undoubtedly, the post of

Publication Assistant is a non-selection, non-gazetted post. The petitioner

is the seniormost among the applicants and he holds a post that carries the

highest scale of pay. Evidently, he was not unfit for the post lest he would

not have been called for the aforementioned test. Since no comparative

assessment could have made the petitioner, by virtue of the aforesaid

aspects, should have been granted the promotion. In the circumstances, I

am of the view that the petitioner is entitled to get promotion to the post of

Publication Assistant with all consequential benefits with effect from

20.3.2009, the date on which the third respondent was granted promotion

to the said post. The official respondents are, therefore, directed to effect

regular promotion to the post of Publication Assistant with all

consequential benefits with effect from 20.3.2009. Since the provisional

appointment of the third respondent was made in blatant violation of the

specific directions in Ext.P6 judgment, it will be open to the Government

to recover the loss if any, caused on account of such appointment either

from the third respondent or from the person concerned who caused such

an appointment ignoring the specific directions in Ext.P6 after identifying

W.P.(C) NO.15357/2009 28

the person and affording him/her a proper opportunity of being heard.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NO.15357/2009 29

C.T. RAVIKUMAR, J.

JUDGMENT

September, 2010