High Court Kerala High Court

Savier.J.S. vs State Of Kerala Represented By The on 22 October, 2008

Kerala High Court
Savier.J.S. vs State Of Kerala Represented By The on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19217 of 2008(K)


1. SAVIER.J.S., LECTURER IN ELECTRICAL AND
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF TECHNICAL EDUCATION,

                For Petitioner  :SRI.S.RADHAKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/10/2008

 O R D E R
                         ANTONY DOMINIC, J.

                  = = = = = = = = = = = = = = =
                  =W.P.(C) = = = = = = = = = = =
                           No. 19217 OF 2008 K
                    = = =


              Dated this the 22nd day of October 2008


                           J U D G M E N T

Ext. P2 is a notification issued by the 1st respondent inviting

application for the post of Assistant Professor in various disciplines

of Engineering including Electrical and Electronics Engineering.

Petitioner was one of the candidates applied for the post of

Electrical and Electronics Engineering and in Ext. P3 rank list he was

included at Sl. No. 10. Candidates upto Sl. No. 9 in the rank list

have been appointed.

2. In so far as this writ petition is concerned, the

controversy is in relation to one vacancy at the Government

Engineering College, Painavu, Idukki District. To that vacancy, Sl.

No. 9 in Ext. P3 rank list, Mr. Sreekumar was appointed by Ext. P6,

against a deputation vacancy of Dr. Mini K. Idicula, Assistant

Professor. However, it is seen that Sreekumar did not join the post

as is evident from Ext. P12. He was transferred and posted as Asst.

W.P.(C) No. 19217 OF 2008
-2-

Professor in Computer Science, Govt. Engineering College, Kannur

by Ext. P7. Accordingly, he joined the post at Kannur as ordered in

Ext. P7.

3. Petitioner claims that as Sreekumar has not joined the

post at the Govt. Engineering College, Painavu, there exists a

substantive vacancy and therefore he is liable to be appointed in

that vacancy. It is also his contention that though the validity period

of the list is not mentioned in Ext. P2, the list should be treated as

valid for 2 years, and if that be so, the vacancy having arisen within

the currency of the list he is entitled to be appointed. To contend

that the list should be valid for 2 years, Ext.P4 is relied on. In

support of his contention that the list is valid for 2 years the learned

counsel is also referring to Ext. P11 series of rank lists prepared in

respect of the posts in other disciplines notified by Ext. P2 and

submits that those rank lists were kept valid for 2 years. On this

basis, it is argued that there is no reason to keep the validity period

of Ext. P3 rank list for a period less than 2 years.

4. The 1st respondent has filed a counter affidavit. In the

counter affidavit, it is admitted that Sreekumar was posted at

W.P.(C) No. 19217 OF 2008
-3-

Painavu against the deputation vacancy of Dr. Mini K. Idikkula.

However, it is stated that he was transferred and posted as Asst.

Professor in Computer Science, Govt. Engineering College, Kannur.

It is stated that there was no shifting of the post and that once a

duly qualified person joins the post of Asst. Professor in Govt.

Engineering College, Kannur, Sreekumar is liable to return to his

parent institution, viz. the Govt. Engineering College, Painavu,

Idukki, in the Electrical and Electronics Branch. Therefore, the

contention that is advanced in the counter affidavit is that there is

no substantive vacancy available in Painavu against which the

petitioner can be considered for appointment.

5. Though there is a controversy regarding the the validity

period of Ext. P3 select list, that is not the issue that was argued

against the petitioner. The question is whether there is a

substantive vacancy available against which the petitioner could be

considered for posting at Painavu, Idukki. As already noticed, it is

the specific contention of the respondents that the transfer and

posting of SreeKumar to Kannur is to the post of Asst. Professor in

Computer Science, although he was selected and included in Ext. P3

W.P.(C) No. 19217 OF 2008
-4-

rank list for the post in the Electrical and Electronics Engineering

discipline. According to the respondents he is liable to be returned

to the Govt. Engineering College, Painavu, once a duly qualified and

selected candidate joins the post of Asst. Professor in Computer

Science at Kannur. It is also stated that the selection process in this

regard has already been initiated. There is nothing on record to

indicate that Sreekumar is not liable to be reverted. If that be so, I

must accept the contention of the learned Govt. Pleader that there is

no substantive vacancy in Painavu to which the petitioner could be

considered. Therefore, in the absence of a substantive vacancy in

Painavu, the petitioner cannot claim appointment in the so called

vacancy which is not available in Painavu.

Writ petition fails and is dismissed. However, it is clarified

that in case without reverting Sreekumar to the post available in

Painavu if the respondents attempt to fill up the post otherwise, it

will be open to the petitioner to claim appointment irrespective of

the expiry of the ranked list.

ANTONY DOMINIC
JUDGE
jan/-