High Court Kerala High Court

Titus K.Mathew vs Cochin University Of Science And on 8 June, 2007

Kerala High Court
Titus K.Mathew vs Cochin University Of Science And on 8 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27218 of 2006(M)


1. TITUS K.MATHEW, SR.LECTURER,
                      ...  Petitioner

                        Vs



1. COCHIN UNIVERSITY OF SCIENCE AND
                       ...       Respondent

                For Petitioner  :SRI.K.P.DANDAPANI

                For Respondent  :SRI.A.A.ABUL HASSAN,SC,COCHIN UNIVERSIT

The Hon'ble MR. Justice A.K.BASHEER

 Dated :08/06/2007

 O R D E R
                            A.K BASHEER, J.

                           -------------------------

                     W.P. (C ) NO.27218 of 2006

                           --------------------------

               Dated this the 8th day of June, 2007


                             J U D G M E N T

Petitioner, who is working as a Senior Lecturer in the

Department of Physics in a Government College had applied for

the post of Reader in Theoretical Physics in response to Ext.P6

notification issued by the Cochin University of Science and

Technology (‘CUSAT’ for short). It appears that only the

petitioner and two others had applied for the above post. The

appointing authority found that only the petitioner had got the

requisite qualifications and therefore he was invited for

interview on 18.09.2006. He was duly selected by the Selection

Committee. Later, the Syndicate approved the selection and

resolved to appoint him. According to the petitioner, the

decision of the Syndicate was reported in Malayala Manorama

Daily dated 24.09.2006. A copy of the said paper report is on

record as Ext.P9. This writ petition was preferred by the

petitioner in October, 2006 complaining that the University

(CUSAT) is dragging its feet in the matter of his appointment

without any justifiable reasons. The prayer is to issue a writ of

Mandamus or such other appropriate writ, order or direction to

W.P. (C ) NO.27218 of 2006

2

the University to appoint him to the post in question.

2. While admitting that petitioner was selected for the

post, it is contended by the University that he had not been

appointed so far in view of certain amendments brought in by

the Government to Rules 14 and 15 of Kerala State &

Subordinate Service Rules (for short ” the Rules”). It is the case

of the University that the above post of Reader was earmarked

for “other backward community” as indicated in Ext.P6

notification itself. The said post by rotation should go to turn

90 earmarked for OBC. According to the University, petitioner

“belongs to the category of Scheduled Caste converted to

Christianity” and therefore he would not be entitled to get the

benefit of turn 90 reserved for an OBC candidate. The

amendment to Rules 14 and 15 further mandated that a vacancy

which is earmarked for a particular community or caste should

be given to that caste or community alone. If no candidate

belonging to the said caste or community is available, the said

vacancy should be renotified.

3. The above contention raised by the University is

countered by the petitioner contending that Ext.P6 notification

W.P. (C ) NO.27218 of 2006

3

itself contained a clause, which stipulated that candidates

belonging to other communities as well as others under the

open competition category could also apply. For the sake of

convenience, the said clause in Ext.P6 notification is extracted

hereunder:

“Open competition candidates and

reserved community candidates may

also apply for the posts reserved for a

particular community except those

reserved for SC/ST; but they will be

considered for appointment only in

the absence of candidates belonging

to the particular community for

which a post is reserved.”

4. The petitioner contends that even assuming that he

does not belong to other backward community, he cannot be

denied appointment in view of the above clause in the

notification. It is also contended that the amendments brought

in by the Government to Rules 14 and 15 of the Rules, though

retrospective, from February, 2006 will have no relevance or

W.P. (C ) NO.27218 of 2006

4

application as far as Ext.P6 notification and the selection

pursuant thereto are concerned. It is pointed out by the learned

counsel that Ext.P6 notification dated 05.10.2005 was published

on 10.10.2005. The last date for receipt of application was

21.11.2005. Interview was held on 18.10.2006. Petitioner alone

was found to be qualified for the post and he was selected by the

Committee constituted for this purpose. The Syndicate

considered the matter in its meeting held on 23.9.2006 and it

was resolved that the petitioner was entitled to be appointed. It

is thus contended by the petitioner that the stand now taken by

the University cannot be accepted since the University was all

along aware that the amendments to the Rules had come into

force with effect from February, 2006. But nevertheless the

University had proceeded with the selection process. A

committee was constituted for this purpose, which had selected

the petitioner. Still later, the Syndicate held deliberations over

the issue and a conscious decision was taken to appoint the

petitioner. It is therefore puerile on the part of the University

now to turn round and contend that the petitioner cannot be

appointed in view of the amendment brought in by the

W.P. (C ) NO.27218 of 2006

5

Government to Rules 14 and 15 of the Rules.

5. In this context, petitioner also points out further that

the University in its counter affidavit had explicitly admitted

that the application submitted by the petitioner alone was

accepted as he possessed sufficient qualifications and

experience. There is considerable force in the above contention

raised by the petitioner. In the above facts and circumstances of

the case, I do not find any justification on the part of the

University in refusing to appoint the petitioner as Reader if he

is otherwise eligible. It may be true that Rules 14 and 15 were

amended by the Government with retrospective effect from

February, 2006. But the notification clearly indicated that in

the absence of a candidate belonging to the particular

community to which the post was reserved, other eligible

candidates from other categories would also be considered.

More importantly the University had proceeded with the

selection process. In fact the Syndicate had decided to appoint

the petitioner notwithstanding the amendment. It cannot be said

that the University was not aware of the amendments brought in

by the Government after the publication of the notification. In

W.P. (C ) NO.27218 of 2006

6

that view of the matter, the contention raised by the petitioner is

liable to be accepted.

6. Therefore, the writ petition is allowed. The University

shall issue order of appointment to the petitioner as Reader in

Theoretical Physics, if he is otherwise eligible and if there is no

other legal impediment. This shall be done within two weeks

from the date of receipt of a copy of this judgment.

(A.K. BASHEER, JUDGE)

ma

W.P. (C ) NO.27218 of 2006

7

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007