High Court Kerala High Court

Sibi P.O. vs State Of Kerala on 11 June, 2009

Kerala High Court
Sibi P.O. vs State Of Kerala on 11 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26958 of 2008(H)


1. SIBI P.O., PUTHUPARAMBIL HOUSE,
                      ...  Petitioner

                        Vs



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

2. KERALA INSTITUTE FOR RESEARCH,

3. SCRUTINY COMMITTEE FOR VERIFICATION OF

4. THE KERALA PUBLIC SERVICE COMMISSION,

5. E.K. PRAKASH, ADDITIONAL SECRETARY TO

                For Petitioner  :SMT.N.SANTHA

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/06/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C)No.26958 of 2008
                     --------------------------------------
                         Dated 11th June, 2009

                               JUDGMENT

Heard Sri.K.A.Balan, the learned counsel appearing for the

petitioner, Sri.P.Santhosh Kumar, the learned Government Pleader

appearing for respondents 1 to 3, Sri.Alexander Thomas, the learned

standing counsel appearing for the Kerala Public Service Commission

and Sri.P.Gopalakrishnan Nair, the learned counsel appearing for the

fifth respondent.

2. The fifth respondent was advised for appointment as

Under Secretary to Government by the Kerala Public Service

Commission on 29.4.1985. The fifth respondent was appointed as a

candidate belonging to Scheduled Tribe under a special recruitment

scheme. At that point of time, the petitioner herein was a minor aged

eight years. In this writ petition, the petitioner contends that the fifth

respondent had secured appointment as Under Secretary to

Government claiming to be a member of a Scheduled Tribe by

presenting a caste certificate fraudulently obtained by him. On this

ground, relying on the decisions of the Apex Court in Kumari

Madhuri Patil v. Addl. Commissioner, Tribal Development

((1994) 6 SCC 241) and R.Viswanatha Pillai v. State of Kerala

WP(C).No.26958/2008 2

((2004) 2 SCC 105), the petitioner contends that the fifth respondent

cannot continue in service and seeks a writ in the nature of mandamus

commanding respondents 1 to 4 to oust the fifth respondent from

service within a time limit to be fixed by this Court.

3. The pleadings disclose that the Scrutiny Committee

constituted by the Government as per G.O.(P)No.16/1995/SCSTDD.

dated 8.5.1995 had enquired into the caste status of the fifth

respondent based on a report submitted by the Vigilance Officer of the

KIRTADS to the effect that the fifth respondent is not a member of a

Scheduled Tribe. The Scrutiny Committee rejected the claim of the

fifth respondent that he belongs to the Uraly community, a Scheduled

Tribe in the State of Kerala. The said order was challenged by the fifth

respondent in O.P.No.11925 of 1998. It was heard along with

O.P.No.16129 of 1999 filed by a person claiming to be the member of

the Scheduled Tribe Community seeking implementation of the

decision of the Scrutiny Committee. The writ petitions were heard

together and a learned Single Judge of this Court after an elaborate

analysis of the pleadings and the evidence and the law on the point

held as follows:

“15. In the case at hand, the petitioner has
been admitted in Standard I by his parents in
Kattachira Tribal School with his caste as Malay
Uraly. The petitioner’s parents were residing in
the Tribal colony. Both of them underwent
training in a Craft Training Centre for Tribals and
they were admitted in the Centre as persons

WP(C).No.26958/2008 3

belonging to Uraly (Scheduled Tribe) community.
This will be evident from Ext.P9. So, the
petitioner’s parents even at their young age were
claiming that they belong to Uraly (Scheduled
Tribe) community. The petitioner was admitted
by them in the school when he was a minor aged
about 5 years. According to the official
respondents, the petitioner’s grandfather was a
headman of Kuravas, locally known as `Uraly’ and
he started making the alleged false claim of being
a member of the Uraly Scheduled Tribe. It is also
alleged that he used his residence in the tribal
settlement as a ground for putting forward his
claim. The alleged sin dates back to the days of
petitioner’s grandfather. So, admittedly, the
petitioner’s claim was not something invented by
him. The religion or caste of a child is what he is
told by his parents. He has no free choice in that.
Since his school records including the S.S.L.C.
book showed that he is Malay Uraly, he applied for
the post of Under Secretary as one belonging to
the Scheduled Tribe. Since Malay Uraly was
treated as Uraly, the competent authority (the
Tahsildar) issued Ext.P22 certificate. A person like
the petitioner who applies for a post in the public
service cannot go to the KIRTADS and request
them to make a genealogical study and tell him
the correctness of his caste claim and thereafter
submit an application for employment relying on
such a certificate. The petitioner has done what
any other candidate would do, i.e. he relied on the
caste status mentioned in the school records and
in the certificate issued by the competent
authority. So, he cannot be accused of having
done anything “fraudulently”. Ext.P52 Act, it
appears, is not mean to deal with every mistaken
claim of caste, especially made by a member of
the SC/ST.

16. Anyway, I am not finally pronouncing on
the jurisdiction of the Scrutiny Committee or the
Government to take action under Act 11 of 1996
because so far the concerned authorities have not
initiated any proceedings under the said Act. The
petitioner has prayed for a declaration that
respondents 2 to 4 have no authority or

WP(C).No.26958/2008 4

jurisdiction to determine the caste status of the
petitioner under Ext.P52 Act. The contentions of
the petitioner in this regard are kept open and he
may urge them, in case the Government or any
other competent authority proceeds against him
under Ext.P52. So it is not necessary to finally
decide whether the provisions of the Act are
attracted in the case of the petitioner.

17. The Original Petition is allowed quashing
Ext.P50. It is declared that the findings in Ext.P7
will not bind the petitioner. But, this will not stand
in the way of the Government using the materials
contained in Ext.P7 in accordance with law to
launch any fresh action against the petitioner, if
the same is legally permissible under Ext.P52.
The Government are restrained from taking any
action against the petitioner based on Ext.P50 or
Ext.P51.”

4. In view of the aforesaid findings O.P.No.16129 of 1999

was dismissed. What the petitioner herein seeks now is the reliefs

which had been sought for in O.P.No.16129 of 1999. A reading of

Ext.P6 judgment would show that this Court had in categorical terms

found that neither the fifth respondent nor his parents were guilty of

fraudulent conduct. The decision taken by the Scrutiny Committee

was quashed on the ground that it was issued in violation of the

principles of natural justice. However, while passing Ext.P6 judgment,

this Court had reserved the right of the Government to proceed afresh,

if it is legally permissible for the Government to proceed further with

the matter. This Court also restrained the Government from taking

any action against the fifth respondent based on the report submitted

by the KIRTADS. In this writ petition, what the petitioner seeks is

WP(C).No.26958/2008 5

essentially action pursuant to the report submitted by KIRTADS, which

a learned Single Judge of this Court has quashed in Ext.P6 judgment.

5. The learned counsel appearing for the petitioner

however submits that in view of Section 31 of the Kerala (Scheduled

Castes and Scheduled Tribes) Regulation of Issue of Community

Certificates Act, 1996 as amended by Act 32 of 2008, Ext.P6 judgment

cannot have any effect. In my opinion, the said contention is plainly

untenable. By section 31 as amended by Act 32 of 2008, the

Legislature has validated the action taken by the Scrutiny Committee

constituted under the Government order dated 8.5.2005, where the

action had been invalidated on the short ground that the Scrutiny

Committee constituted under the Government order dated 8.5.2005

was not competent to take a decision in the matter. In the instant

case, the action taken against the fifth respondent was not set aside

by this Court on the ground that the Scrutiny Committee was not

competent to take a decision. The decision of the Scrutiny Committee

was set aside on the ground that the conduct of the petitioner and his

parents were not fraudulent and that Scrutiny Committee acted in

gross violation of the principles of natural justice. Therefore, in my

considered opinion, the reliance placed by the petitioner on section 31

of the Act as amended by Act 32 of 2008 is plainly untenable.

6. Paragraph 17 of Ext.P6 judgment also restrains the

Government from proceeding against the fifth respondent based on the

WP(C).No.26958/2008 6

findings of the Scrutiny Committee. Ext.P6 judgment was upheld by a

Division Bench of this Court and also by the Hon’ble the Supreme

Court. I am bound by the findings and observations of this Court in

Ext.P6 judgment. In the light of the authoritative pronouncement of

this Court which binds the Government also, the petitioner cannot in

my opinion seek any of the reliefs prayed for in this writ petition.

Further, the petitioner was a minor when the fifth respondent was

advised. Even if the fifth respondent is ousted from service, it would

not enable the petitioner to secure employment. He will have to apply

for appointment as and when Kerala Public Service Commission invites

applications. He will have to undergo process of selection and must

get selected before he could claim a right to be considered for

appointment. In my opinion, in the light of the findings of this Court in

Ext.P6 judgment which was rendered in 2002, this writ petition filed in

2008 with full knowledge of the findings and observations therein is

nothing but an abuse of the process of the Court.

The writ petition fails and is accordingly dismissed. No

costs.

P.N.RAVINDRAN
Judge

TKS