High Court Kerala High Court

Sajeev.B vs State Of Kerala Represented By The on 11 August, 2008

Kerala High Court
Sajeev.B vs State Of Kerala Represented By The on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10392 of 2008(K)


1. SAJEEV.B, S/O.BASHEER, AGED 29,
                      ...  Petitioner

                        Vs



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

2. SECRETARY, PERSONNEL AND ADMINISTRATIVE

3. THE SECRETARY, GENERAL EDUCATION

4. THE DIRECTOR, VOCATIONAL HIGHER

                For Petitioner  :DR.V.N.SANKARJEE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :11/08/2008

 O R D E R
                               K.T. SANKARAN,J.
                          --------------------------------------
                         W.P.(C) No.10392 OF 2008 K
                          --------------------------------------
                    Dated this the 11th day of August, 2008.

                                 J U D G M E N T

The petitioner states that he is a physically challenged person

having 50% disability. He was provisionally appointed as Lab Assistant –

Agriculture, under Rule 9(a)(1) of Kerala State & Subordinate Service Rules

through the Divisional Employment Exchange, Thiruvananthapuram. He was

working as Lab Assistant – Agriculture in the Government Vocational Higher

Secondary School, Vakkam for the period from 2.11.1998 to 22.4.1999. The

Government issued Ext.P6 order dated 30.11.2007 providing regular

appointment to handicapped persons who were earlier appointed in provisional

service through Employment Exchange. The district wise list was appended to

the Government Order. Petitioner’s name is also included in the list as Sl.No.20

for Thiruvananthapuram District. Going by Ext.P6 order, the petitioner is entitled

to get appointment in the next arising vacancy. It is also provided in Ext.P6 that

if there is no existing vacancy, appointment should be made towards the 3%

vacancies reserved for handicapped persons.

2. The reliefs prayed for in the Writ Petition are the

following:-


WP(C) No.10392/2008


                                            2

                                        (i)      issue a  writ   of

mandamus or any other appropriate writ or

order directing the respondents to reappoint

the petitioner as Lab Assistant – Agriculture in

the Vocational Higher Secondary Education

Department at the earliest and within a

definite time frame;

(ii) Issue a writ of

mandamus or any other appropriate writ or

order directing the respondents to create

supernumerary post for reappointing the

petitioner if it is necessary;

(iii) Issue a writ of

certiorari or any other writ or order quashing

Exhibit P7 after calling for records leading

thereto; and

(iv) Pass such other

orders as are deemed fit and necessary in the

interest of justice and for proper and effective

adjudication of the case.”

3. A counter affidavit is filed on behalf of the

respondents wherein it is stated as follows:-

WP(C) No.10392/2008

3

“5. It is submitted that

consequent to the promulgation of VHSE

Special Rules, 4th respondent had reported all

the existing vacancies of Lab Assistant to PSC

for permanent appointment. That has been

done long before the publication of the list of

candidates eligible for reappointment by

Government. Consequent to the reporting of

vacancies PSC had already conducted the

selection test and published the main list. In

this circumstance 4th respondent is not in a

position to appoint the petitioner due to lack of

vacancies. Since all the existing vacancies had

already been reported to PSC for permanent

appointment VHSE department have no

authority to direct the PSC to stop the selection

procedures. As per GO(MS) No.232/71/PD

dated 12.8.1971 and Government Circular

No.123786/SD-5/72/PD dated 5.12.1972 once

the vacancies are reported to the PSC they

should neither be cancelled nor reduced.

Public Service Commission had reminded

VHSE department about this fact vide letter

dated 28.9.2007 in connection with the

appointment of Lab Assistant and certain other

categories of Post. But VHSE department has

no hesitation to appoint the petitioner against

the newly arising vacancies of Lab Assistant.

Due to the sanctioning of new VHS Schools

and up gradation of existing schools in 2007

there is a sure chance of creating 100 + post of

WP(C) No.10392/2008

4

Lab Assistant in the department of Vocational

Higher Secondary Education and the

department will take all the efforts to appoint

the petitioner in that post. It may be noted that

in the GO(P) No.85/07/SWD dated 30.11.2007

it is clearly stated that if the vacancies to

accommodate the candidates eligible for re-

appointment are not available in the concerned

department they will be considered in the

coming vacancies.”

In view of the statement made by the respondents in the

counter affidavit, the stand taken by the fourth respondent in Ext.P7 dated

7.1.2008 that the petitioner would be appointed in the next arising vacancy

cannot be faulted. Since the vacancies existing as on the date of Ext.P6 order

were already reported, the petitioner can aspire for appointment only in the next

arising vacancy. Counter affidavit filed by the respondents is taken as an

undertaking that the petitioner would be appointed in the next arising vacancy.

Recording this undertaking, Writ Petition is disposed of.

K.T. SANKARAN,
JUDGE.

cks