High Court Kerala High Court

State Of Kerala Represented By The vs A.C.Bennny on 5 February, 2010

Kerala High Court
State Of Kerala Represented By The vs A.C.Bennny on 5 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1541 of 2009()


1. STATE OF KERALA REPRESENTED BY THE
                      ...  Petitioner
2. DIRECTOR OF COLLEGIATE EDUATION,

                        Vs



1. A.C.BENNNY, GARDNET, ST.PETER'S COLLEGE,
                       ...       Respondent

2. ST.PETER'S COLLEGE TRUST, REPRESENTED

3. THE PRINCIPAL,

4. ST.PETER'S COLLEGE REPRESENTED

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :05/02/2010

 O R D E R
     K. BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

                  ------------------------------
                     W.A.No.1541/2009-E
                  ------------------------------

             Dated this, the 5th day of February, 2010


                          JUDGMENT

Balakrishnan Nair, J.

The respondents 1 and 2 in the Writ Petition are the

appellants. The 1st respondent herein was the writ petitioner.

2. The brief facts of the case are the following:

The 4th respondent College is having Degree and Post-graduate

courses in Botany. Therefore, maintenance of a garden is

obligatory as per the University Regulations. A post of Gardener

is also sanctioned in such colleges. In the 4th respondent

College, a post of Gardener was sanctioned by order dated

8.10.1986. The person appointed in that post retired from

service on 31.10.2002 and as a result, a vacancy arose in that

post on 1.11.2002. The Management invited applications for

appointment to the said post, by Ext.P2 notification dated

6.3.2005. The selection committee met and by Ext.P3 minutes,

prepared a rank-list, in which the 1st respondent was rank No.1.

WA No.1541/2009

– 2 –

The Secretary of the Trust, which is running the College,

appointed him in that vacancy of Gardener, as per Ext.P4 order

dated 21.11.2005. The 3rd respondent Principal of the College

by Ext.P5 communication dated 12.12.2005 forwarded the

proposal for approval of that appointment to the 2nd appellant

Director of Collegiate Education. But, the Director, by Ext.P6

communication dated 14.7.2006, declined approval for the

same. Challenging Ext.P6 and seeking approval of his

appointment, the 1st respondent filed the Writ Petition.

3. The appellants/respondents resisted the prayers in the

Writ Petition, relying on Ext.P8 order of the Government dated

17.9.2004 and also Ext.P1 staff fixation order dated

28.01.2006, issued by the 2nd appellant in the light of Ext.P8

order. According to them, as per Ext.P1, there were 37

supernumerary hands among the non-teaching staff in the

College, continuing under protection. They were rendered

surplus, as a result of abolition of the Pre-degree course. By

Ext.P8, the Government ordered that until all supernumerary

hands among the non-teaching staff are either accommodated

WA No.1541/2009

– 3 –

in regular vacancies or retired, no fresh appointments shall be

made, even if vacancies arise in a different non-teaching post.

For example, even if there is a vacancy of Gardener and there is

no supernumerary post of Gardener, according to Ext.P8 order,

that vacancy should be filled up by deploying others like Peons

etc., who are surplus. The cumulative effect of Exts.P8 and P1

was that fresh appointment of non-teaching staff could be made

only after all the supernumerary hands are accommodated.

Though the said contention was raised before the learned Single

Judge, the learned Judge allowed the Writ Petition, by quashing

Exts.P6 and P8, though there was no prayer in the Writ Petition

to quash Ext.P8. Feeling aggrieved by the said judgment, this

Writ Appeal is preferred.

4. We heard the learned senior Government Pleader for

the appellants and Sri.Murali Purushothaman, learned counsel

for the 1st respondent, apart from the learned counsel for the

Management of the College.

5. Going by Ext.P8 and also Ext.P1, the College is entitled

to have a post of Gardener. But, the same cannot be filled up,

WA No.1541/2009

– 4 –

in view of the availability of protected hands in different non-

teaching posts, including that of Peons. The stand of the

Management was that the non-teaching staff, who were

declared as supernumerary hands, were not willing to work as

Gardener. But, we think, the said defence cannot be accepted.

It is for the Management to deploy one of the non-teaching staff

to work as Gardener and if he does not obey, the Management

can take coercive steps to ensure that its orders are obeyed.

When there are some persons receiving salary from public

funds, but without any work in the College, there is nothing

wrong with the decision of the Government to utilise their

services in the vacant sanctioned posts. As long as Ext.P8 is

valid and Ext.P1 issued in the light of Ext.P8 remains, we find

nothing wrong with Ext.P6. We also notice that Ext.P1 is

effective from the date of Ext.P8. In the absence of any

challenge against Ext.P8, it should not have been quashed. The

appointment of the 1st respondent has been made only on

21.11.2005, when Ext.P8 order was very much alive and

kicking. Therefore, the 2nd appellant rightly declined approval for

WA No.1541/2009

– 5 –

the same.

6. In the result, the Writ Appeal is allowed. The judgment

of the learned Single Judge is reversed and the Writ Petition is

dismissed. But, it is clarified that the appointment of the 1st

respondent shall be approved as and when all the

supernumerary hands disappear from the scene or are

accommodated against other vacancies, provided the 1st

respondent is otherwise eligible for approval of his appointment.

This judgment will not affect the rights, if any, of the 1st

respondent to claim salary from the Management for the period

he has worked without approval.

K. Balakrishnan Nair,
Judge.

P.N.Ravindran,
Judge.

nm.