High Court Kerala High Court

T.Venumohan vs The State Of Kerala on 18 March, 2010

Kerala High Court
T.Venumohan vs The State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8979 of 2009(N)


1. T.VENUMOHAN S/O. K.THRIVIKRAMAN,
                      ...  Petitioner
2. K.S.JAYALAL S/O. C.V.SANTHAN,
3. S.NOUSHAD S/O. SARAFUDEEN,
4. MOHAMMED MOOSA S/O. KIDER MOHAMMED,

                        Vs



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

2. THE KERALA PUBLIC SERVICE COMMISSION,

3. THE DISTRICT OFFICER,

4. THE DISTRICT OFFICER,

5. THE DISTRICT OFFICER,

6. THE DISTRICT OFFICER,

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/03/2010

 O R D E R
                                                                        C.R


                              C.T. RAVIKUMAR, J.
                       --------------------------------------------
                           W.P.(C). NOS. 8979, 11524
                                  & 16528 OF 2009
                       --------------------------------------------
                      Dated this the 18th day of March, 2010


                                    JUDGMENT

The authority of the Kerala Public Service Commission (for short ‘the

Commission’ only) for prescribing and conducting ‘Physical Efficiency Test’

for recruitment to the post of Excise Guards against 10% vacancies set apart

for persons included in the last grade service as part of the selection process

initiated as per notification dated 12.3.2007, is assailed in these Writ Petitions.

Therefore, they are heard and being considered jointly. Before adverting to

the averments, it is only apposite to refer to the rules relevant for the purpose

of deciding the aforesaid points.

2. The Special Rules for the Kerala Excise and Prohibition

Subordinate Service (for short ‘the Special Rules’ only) provide the methods of

appointment to the post of Excise Guards and, as per which, 90% of the

vacancies in the said category shall be filled up by direct recruitment and the

remaining 10% of the vacancies shall be filled up by transfer from members of

the last grade service in the Department, who possess the required

qualifications. In the absence of qualified last grade employees in the

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 2

Department, for appointment by transfer against the 10% vacancies under that

category, the same shall be filled by direct recruitment. Rule 5 of the Special

Rules prescribes the qualifications for appointment to the categories in the

subordinate service including Excise Guards. Category 3 therein is Excise

Guards and the qualifications for appointment to the said post are prescribed

as hereunder:

   Excise Guards     Recruitment
                     by transfer and
                     direct recruitment         (1)  Must have
                                                     completed
                                                     the S.S.L.C course
                                                     or its equivalent.

                                                (2)  Must not be
                                                     less than
                                                     165 cm. In
                                                     height and
                                                     81cm round
                                                     the chest with
                                                     a minimum
                                                     expansion of
                                                     5cm.

                                                     [Provided that
                                                     in the case of
                                                     candidates
                                                     belonging to
                                                     the Scheduled
                                                     Castes and
                                                     Scheduled
                                                     Tribes, the
                                                     minimum
                                                     height shall be

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009                        3



                                                      160 cms. and
                                                      the minimum
                                                      chest
                                                      measurement
                                                      shall be 76
                                                      cms. with a
                                                      minimum
                                                      expansion of
                                                      5cms.]



                                                (3)   Must be certified
                                                      by a Medical
                                                      Officer not
                                                      below the
                                                      rank of an
                                                      Assistant
                                                      Surgeon      as
                                                      to his physique,
                                                      fitness and
                                                      capacity for
                                                      active
                                                      outdoor work.


3. For the sake of convenience, the documents are being referred to

in this judgment in the order they are set out in W.P.(C).No.8979/2009. The

petitioners in these Writ Petitions are last grade servants in the Excise

Department and they applied for the post of Excise Guards in different

districts pursuant to Ext.P1 notification, dated 12.3.2007 for appointment by

transfer against the 10% quota set apart for them. Note (1) under the clause 7

(3) of Ext.P1 notification carries the assailed stipulation for conducting

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 4

Physical Efficiency Test. It reads thus:

Note (1)-“If necessary a Physical Efficiency Test will
be conducted to assess the physical fitness of
candidates before the interview. The details of the
test will be intimated later.”

Later, in terms of the said note (1), the following items of the Physical

Efficiency Test were prescribed and conducted as part of the Physical

Efficiency Test.





          Items of Physical efficiency test           Minimum standard

                                                      required (1 star standard)
             1. 100 meters runs                 :   14 seconds

             2. High Jump                       :   132.20 cms

             3. Long Jump                        :   457.20 cms

             4. Putting the shot of 7264 gms.    :   609.60 cms

             5. Throwing the cricket ball        :   6096 cms

             6. Rope climbing (using hands only) :    365.80 cms

             7. Full ups or chinning              :   8 times

             8. 1500 meters run                  :   5 minutes and 44 seconds


The candidates must qualify in any 5 events out of the 8 specified above
of the National Physical Efficiency One Star Standard Test.

4. The petitioners who came out successful in the written

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 5

examination, challenged the very prescription of Physical Efficiency Test by

the Commission in Ext.P1 notification. However, this Court passed an

interim order requiring the petitioners to partake in the Physical Efficiency

Test. The petitioners unsuccessfully participated in the Physical Efficiency

Test. However, the failure to qualify in the said test cannot prejudicially

affect the contentions raised in these Writ Petitions as the said position has

been made clear in the interim order itself and therefore, despite their failure

in the said physical efficiency test, the challenge against the authority of the

Commission to conduct such test as part of recruitment process to the post of

Excise Guards calls for consideration.

5. Admittedly, all the petitioners possess the prescribed academic

qualifications for appointment to the post of Excise Guards. They have also

produced medical certificates issued by competent medical officers not below

the rank of Assistant Surgeon as provided under the Special Rules and also in

Ext.P1 notification. According to the petitioners, the Special Rules provide

only for production of such certificates issued by competent medical officers

not below the rank of Assistant Surgeon to prove physique, fitness and

capacity for active outdoor work. Therefore, it is beyond the scope of

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 6

authority of the Commission to stipulate a further Physical Efficiency Test in

the notification and, as such, the conduct of Physical Efficiency Test vitiated

the entire selection process. Item No.3 under qualification No.3 prescribed in

category No.3 in Rule 5 of the Special Rules have virtually been incorporated

in Ext.P1 notification and they are worthy to be extracted in the context of

the aforesaid contentions. They read thus:

“must be certified by a Medical Officer not below the
rank of an Assistant Surgeon as to his physique,
fitness and capacity or active outdoor work. The
Medical Certificate has to be produced as and when
called for.”

6. The contention of the petitioners is that when the Special Rules

provide only for production of a certificate issued by a competent medical

officer not below the rank of an Assistant Surgeon, the P.S.C cannot

stipulate and conduct Physical Efficiency Test as part of the recruitment

process to the aforesaid post under the 10% quota set apart for Last Grade

service in the Department. Prescription of such a test is nothing but adding

another qualification which is not prescribed in the Special Rules for

appointment by transfer to the said post, and, therefore, liable to be interfered

with, it is contended. To buttress the said contention, the petitioners have

relied on various decisions including the decision of this Court in Kerala

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 7

Public Service Commission v. Abdul Rasheed and others reported in 2007

(3) ILR Kerala 345. It was contended by the learned counsel for the

petitioners that Ext.P14 (sic.Ext.P17) would lend support to his contentions.

Admittedly, an amendment has been brought to the Special Rules, as is

obvious from Ext.P14(Sic Ext.P17), in Rule 2 under category 4. As per the

amendment, after the second proviso the following proviso has been inserted,

namely:-

“Provided also that, the candidates to all categories
by direct recruitment and by transfer, shall pass the
written and Physical Efficiency Tests, conducted by
Public Service Commission as in the Police
Department”

7. Indisputably, after the said amendment, the candidates

competing against the 10% set apart for appointment by transfer from last

grade service have to pass the Physical Efficiency Test also. Based on the

said proviso that was inserted under category No.4 in the Rule 2 of the

Special Rules with effect from 4.6.2008, it was further contended that in the

matter of recruitment to the post of Excise Guards pursuant to a notification

invited prior to 4.6.2008, the Commission could not have and should not

have stipulated and conducted Physical Efficiency Test. If it was within the

authority of the Commission to stipulate and conduct Physical Efficiency

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 8

Test even prior to the amendment, it was absolutely unnecessary to bring

such an amendment, it is contended. In short, according to the counsel for

the petitioners, the Commission was lacking authority to stipulate and

conduct Physical Efficiency Test in the matter of recruitment by appointment

by transfer as against the 10% vacancies of Excise Guards set apart for Last

Grade Service and hence, the entire selection pursuant to Ext.P1 notification

is vitiated.

8. The Commission and the State have filed counter affidavits in

these Writ Petitions. In the counter affidavit filed by the Commission,

besides refuting the claims and contentions raised by the petitioners, the

Commission has made extensive averments to justify the stipulation and the

subsequent conducting of the Physical Efficiency Test as part of the

recruitment process initiated as per Ext.P1 notification. The core contention

raised on behalf of the Commission is that the stipulation in the notification

regarding Physical Efficiency Test as part of a recruitment process

cannot be construed as prescription of an additional qualification. It is well

within its competence and in fact, it owes a constitutional duty to conduct

Physical Efficiency Test considering the nature of the duties attached to the

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 9

post of Excise Guards and in view of the provisions in the special rules, to

carry out the selection process fairly. To sustain the said contentions my

attention was drawn to Article 320 of the Constitution of India and Rule 3 of

the Kerala Public Service Commission Rules of Procedure (for short ‘ the

Procedure Rules’). It was further contended that the only impact of the

amendment brought to Rule 2 under category 4 by inserting the proviso, as is

obvious from Ext.P14 (sic Ext.P17), is that the conduct of Physical

Efficiency Test which lies with the discretion of the Commission was made

mandatory and a pass in Physical Efficiency Test is mandatory to candidates

of all categories by direct recruitment and by transfer, under the Kerala

Excise and Prohibition Subordinate Service as in the Police Department.

Earlier, the Commission invariably exercised the said discretion taking into

account the nature of the qualifications prescribed and also the nature of the

duties attached to the post, the recruitment of which is left with the

Commission. Therefore, according to the Commission, the said amendment

cannot and will not lend support to the contentions of the petitioners.

9. The contention of the petitioners that the amendment brought to

Clause 5(3) with effect from 4.6.2008 would support their stand that the

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 10

Commission was lacking authority to stipulate and conduct the Physical

Efficiency Test and the rival contention of the respondents that it only made

the discretion exercisable by the Commission in the matter of prescribing

Physical Efficiency Test as part of recruitment process to the post of Excise

Guards mandatory are also to be examined to answer the issue involved in

these cases. Article 320 of the Constitution of India casts a constitutional

duty on the Commission to conduct examinations for appointments to the

services of the State, the recruitment of which are entrusted to the

Commission, fairly, impartially and independently. Admittedly, the

recruitment to the post in question has been entrusted to the P.S.C. Rule (3)

of K.P.S.C Rules of Procedure is relevant in this context and the same reads

thus:

The Commission may conduct all or any one or more
of the following examinations to assess the merits of
candidates considered for recruitment to a service or
post;

                   (i)    Written Examination.
                   (ii)   Practical Test.
                   (iii)  Physical Efficiency Tests
                   (iv)   Oral Test (Interview)
                   (v)    Any other test or examination, which
                          the commission may deem, fit to hold.

10. Rule 3 would thus reveal that the Commission may conduct all

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 11

or any one or more of the examinations/tests to assess the merits of

candidates considered for recruitment to a service or post in accordance with

law, in a fair manner to discharge its constitutional duty. In this context, the

expressions used for denoting the requisite qualification relating health in

item No.3 under category 3 of Rule 5 of the Special Rules viz., ‘physique,

fitness and capacity for active outdoor work’ assume relevance. A conjoint

reading of all the aforementioned provisions would undoubtedly suggest that

the stipulation and also the subsequent conduct of Physical Efficiency Test

are nothing but a test conducted uniformly, by the Commission to assess

the merits of the candidates viz., to assess the fitness and capacity for active

outdoor work. When fitness and capacity for active outdoor work are

prescribed as the required qualifications relating health in the Special Rules,

the possession of such qualifications cannot be assessed without conducting a

Physical Efficiency Test and, therefore, prescription of Physical Efficiency

Test cannot be taken as prescription of an additional qualification. In fact, it

is only a test to assess whether the candidates possess the aforesaid

prescribed qualification as per the Special Rules. Rule 11 (i) of the

Procedures Rules is also relevant in this context. It reads as hereunder:

A decision as to the following shall be taken by the

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 12

Commission in respect of all selections made by
them:

(i) whether any candidate possesses the
prescribed qualifications for the post;

11. In the light of the aforesaid findings and observations relating

the competency of the Commission to stipulate and conduct the Physical

Efficiency Test, it has to be construed that after the amendment that was

brought with effect from 4.6.2008 it is mandatory to conduct the Physical

Efficiency Test i.e., the Commission cannot now dispense with physical

efficiency test as part of selection process for recruitment to the post of

Excise Guards against the aforesaid 10% quota and in fact, the Commission

is bound to conduct that test with effect from 4.6.2008, in the matter of such

recruitment to the post of Excise Guards. Therefore, the contention of the

petitioners based on the amendment that was brought by inserting a proviso

under the 2nd proviso to item 3 under category 4 in Rule 2 of the Special

Rules also cannot be countenanced.

12. Another contention was raised relying on the counter affidavit

filed by the state. The learned counsel for the petitioners read certain

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 13

statements made in the said counter affidavit in isolation to contend that the

counter affidavit is in favour of the petitioners. The statement ‘The rule in

force’ at the time to assess the physical efficiency/fitness of a candidate

applied for appointment to the post of Excise guards by direct recruitment

and by transfer is limited to be certified by a medical officer not below the

rank of Assistant Surgeon as to his physique, fitness and capacity for active

outdoor work’ is particularly relied on by the counsel for the petitioner in a

bid to substantiate the said contention. I am afraid that the said contention

also cannot be countenanced. To understand the stand of the Government,

the counter affidavit filed on behalf of the first respondent has to be looked

into as a whole. Virtually, a reading of the statements in the counter affidavit

would, indisputably, reveal that the Government support the stand of the

P.S.C.

13. Certain facts borne out from the materials produced before this

Court are worthy to be noticed in the context of the contentions raised in

these Writ Petitions. Exts.P10 to P12 (sic. Exts.P13 to P15) are the medical

certificates produced by the petitioners 1 to 3 along with the reply affidavit

filed on 17.7.2009 in W.P.(C).No.8979/2009. The fourth petitioner and also

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 14

the other writ petitioners did not produce such medical certificates which

they had produced before the Commission. The certification in Exts.P10 to

P12(sic Exts.P13 to P15), in so far as it is relevant for the purpose of these

cases are as follows:

In Ext.P10 (sic Ext.P13)

Any morbid condition of the eye or lids of either eye- Nil
He has good physical fitness and capacity for active
out door work -Yes
He is physically fit for the post of Excise Guard in Excise Department.

In Ext.P11(sic Ext.P14)

Any morbid condition of the eye or lids of either eye- Nil
He has good physical fitness and capacity for active outdoor work
He is physically fit for the post of Excise Guard in the Excise
Department.

In Ext.P12 (sic Ext.P15)

Any morbid condition of the eye or lids of either eye – nil
He has good physical fitness and capacity for active outdoor
work
He is physically fit for the post of Excise Guard in the Excise
Department.

14. A scanning of Exts.P10 to P12 (sic. Exts.P13 to P15) would

undoubtedly reveal that they are certificates issued in printed format. In

Ext.P10(sic. Ext.P13) against the statement ‘He has good physical fitness and

capacity for active work’ the certification is ‘yes’ and at the same time there is

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 15

no such certification against the same statement in Exts.P11(sic Ext.P14) and

P12(sic Ext.P15). Against the statement ‘He is physically fit for the post of

Excise Guard in the Excise Department’ there is no certification at all in all

these three certificates. All the other petitioners also did not have a case that

the certificates produced by them before the Commission were not in a

printed format and separate certification was made in respect of those

statements regarding their physical fitness after making them undergo tests to

determine their physical fitness and capacity for active outdoor work. The

duties attached to the post of Excise Guard, indisputably, involve arduous

works for which good physique, fitness and capacity for active outdoor

work are required. These three conditions are admittedly prescribed as

qualifications in the Special Rules and in terms of the Special Rules in Ext.P1

notification. Therefore, the question is whether the Commission was bound

to blindly accept the medical certificates issued in a printed format as final

words as regards the possession of ‘physique, fitness and capacity for active

outdoor work’ even in the absence of anything in such certificates to show

the tests conducted to arrive at the opinion with regard to the concerned

candidate and whether the Commission is justified in conducting a uniform

Physical Efficiency Test to determine whether the applicants possess

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 16

physique, fitness and capacity for active outdoor work, the qualifications

prescribed under the Special Rules’. Indisputably, in the case of direct

recruitment to the post of Excise Guards, the candidates were made to

undergo Physical Efficiency Test as part of the recruitment process. The

requirement to produce medical certificates in the manner prescribed in the

Special Rules can, in the circumstances, be treated only as a condition to

earn eligibility as regards a candidate under the 10% quota set apart for last

grade servants in the post of Excise Guards, to participate in the selection

process. It would only enable the authorities to weed out the disabled

candidates at the initial point itself and at any rate, the issuance of medical

certificates by medical officers cannot be taken as an assessment of the

qualifications namely, ‘physique, fitness and capacity for active outdoor

work’ done as part of the recruitment process. Such an assessment has to be

made uniformly in the case of all applicants to ensure fairness in selection

and therefore, can be made only by the recruiting agency. In this view of the

matter, Article 320 of the Constitution of India and Rule 3 of the Procedure

Rules would reveal that it, in fact, is the duty of the Commission. The facts

expatiated above would reveal that the Commission was legally justified in

conducting the Physical Efficiency Test to have uniform assessment of the

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 17

fitness and capacity for active outdoor work in terms of the Special Rules in

respect of all candidates. Accepting medical certificates produced by

candidates wherein the fitness and capacity for active outdoor work is

properly certified and conducting such test only in respect of the candidates

in whose case such certifications are absent would be against public interest

and definitely would not be a proper discharge of the duty cast upon the

Commission under Article 320 of the Constitution of India.

15. In view of the discussions made above, I am of the opinion that

prescription of Physical Efficiency Test in Ext.P1 notification and then,

conducting the same as part of recruitment process initiated as per Ext.P1

cannot be taken as factors vitiating the recruitment process. There is no

merit in the challenge against the authority of the P.S.C in prescribing and

conducting Physical Efficiency Test as part of the selection initiated as per

Ext.P1 notification and these Writ Petitions are, therefore, liable to fail.

Accordingly, the Writ Petitions are dismissed.

(C.T. RAVIKUMAR, JUDGE)

spc

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 18

C.T. RAVIKUMAR, J.

W.P.(C).Nos.8979, 11524 &
16528 OF 2009

JUDGMENT

18th March, 2010

W.P.(C) NOS. 8979, 11524
& 16528 OF 2009 19