High Court Kerala High Court

T.M.Baburaj vs State Of Kerala on 22 January, 2010

Kerala High Court
T.M.Baburaj vs State Of Kerala on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 635 of 2009()


1. T.M.BABURAJ, THALIKKULAM HOUSE,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE KERALA PUBLIC SERVICE COMMISSION

4. SRASWATHI, C/O.M.N.MOORTHY, BHAGHYA,

5. PARVATHY AMMAL, LECTURER IN VIOLIN,

                For Petitioner  :SRI.T.P.DEYANANTHAN

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :22/01/2010

 O R D E R
      K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.

                  ------------------------------
                      W.A.No.635/2009
                  ------------------------------

              Dated this, the 22nd day of January, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The petitioner is the appellant. He was a candidate

included in Ext.P1 rank-list, published by the Public Service

Commission (for short “PSC”) on 16.4.1999 for appointment to

the post of Tutor Grade II (re-designated as Lecturer) in Violin,

which is a post borne on the Kerala Collegiate Education

Service. The appellant was the first Muslim candidate in the

rank-list with Rank No.21. According to him, if the communal

rotation was properly applied, he would have got advice and

consequential appointment. The rank-list expired on 15.4.2002,

which appears to have been extended up to 31.12.2002. The

Original Petition was filed, seeking proper application of the

communal rotation and to advice the appellant for appointment.

The PSC filed a counter affidavit, pointing out that the

communal rotation was applied correctly as per the 100 point

WA No.635/2009

– 2 –

roster given as Annexure II to Part II of the Kerala State &

Subordinate Services Rules. The learned Single Judge accepting

the said contention, dismissed the Original Petition. Hence this

appeal.

2. From the affidavit of the PSC, it is seen that in the 100

point roster, the last advice made from the previous rank-list

was MR 1, 11 OC (Main Rotation 1 – 11 Open Competition). At

that time 8 LC – NCA (No Candidates Available) and 10 OBC –

TPO (Temporary Pass Over) were remaining to be satisfied. At

the opening of the first selection year between 16.4.1999 and

15.4.2000 only one vacancy was reported. If it is given to a

reserved candidate, it will amount to reservation exceeding 50%

in a selection year. So, the turn 12 SC was temporarily passed

over and 13 OC, the first person in the rank-list was advised.

Subsequently, during that year two more vacancies were

reported. Among the two vacancies the first vacancy was used

for satisfying 10 OBC TPO. 14 Ezhava turn was passed over

temporarily and 15 OC candidate was appointed. This was done

because if an Ezhava candidate is appointed, the reservation will

WA No.635/2009

– 3 –

exceed 50%. Again, during that year one more vacancy was

reported. That was utilised for satisfying 12 SC TPO. In the

second selection year, only one vacancy was reported. So, 16

Muslim turn was temporarily passed over and 17 OC turn was

satisfied. During the third year also, only one vacancy was

reported. In the light of the rules then in force, 18 Ezhava turn

was temporarily passed over and it went to 19 OC turn.

3. The learned counsel for the appellant pointed out that

the application of rotation is not proper. We notice that the 100

point roster combines rotation between OC candidates and

reserved candidates and also the sub-rotation among the

reserved candidates. As long as that roster is not challenged,

we are of the view that the PSC has strictly gone by the roster,

subject to the general principle that the reservation should not

be allowed to exceed 50% in a selection year, which is given

statutory recognition in Rule 15(d) of the Kerala State and

Subordinate Services Rules. We find no reason to disbelieve the

affidavit filed by a constitutional body like the PSC. Going by

the rules, the temporary pass over of the 16 Muslim turn was

WA No.635/2009

– 4 –

validly done. Any other course of action would have violated

Rule 15(d) of Part II of the Kerala State and Subordinate

Services Rules. Further, even assuming, one vacancy should go

to the reserved group, it would have gone to 14 Ezhava turn,

which is temporarily passed over.

In the result, the Writ Appeal fails and it is dismissed.

K.Balakrishnan Nair,
Judge.

C.T.Ravikumar,
Judge.

nm.