High Court Kerala High Court

Union Of India vs Shri T.Johnson on 25 November, 2010

Kerala High Court
Union Of India vs Shri T.Johnson on 25 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11094 of 2010(S)


1. UNION OF INDIA, REPRESENTED BY THE
                      ...  Petitioner
2. THE GENERAL MANAGER,SOUTHERN RAILWAY,
3. THE CHIEF PERSONNEL OFFICER,
4. THE CHAIRMAN, RAILWAY BOARD, RAIL BHAVAN
5. THE DIRECTOR/ESTT.(GP),RAILWAY BOARD,

                        Vs



1. SHRI T.JOHNSON, STAFF & WELFARE
                       ...       Respondent

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  :SRI.T.C.GOVINDA SWAMY

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :25/11/2010

 O R D E R
    C.N.RAMACHANDRAN NAIR & BHABANI PRASAD RAY, JJ.
            ----------------------------------
                  WP(C) No.11094 of 2010 (S)
             ---------------------------------
          Dated, this the 25th day of November, 2010

                          J U D G M E N T

Ramachandran Nair, J.

Heard learned senior counsel for petitioners and learned

counsel appearing for respondent.

2. Order under challenge is the one issued by the Central

Administrative Tribunal declaring the respondent’s eligibility for

appointment to the post of Assistant Personal Officer in the quota

reserved for promotees. Admittedly, respondent is next in the list

for selected candidates eligible for appointment to the post on merit

basis. Total vacancies available are eight, out of which six vacancies

are to be filled up by merit quota and one from Scheduled Caste

community and another from Scheduled Tribe community. The

respondent happens to be 7th in the merit list and this position is

not disputed by the petitioners. However, according to the

petitioners, one Shri.P.Rajeswaran, who is a member of Scheduled

Caste community, had filed an O.A. challenging the recruitment

made in the year 2001, and the O.A was later allowed by the

Tribunal declaring his eligibility to be posted based on earlier

WP(C) No.11094/2010
-2-

selection. Since Shri.P.Rajeswaran is a member of Scheduled Caste

community, the post that has fallen vacant in the merit quota has to

be filled up by another member of Scheduled Caste community from

the select list is the case of the petitioners. However, finding of the

CAT is that the said person, Shri.P.Rajeswaran, though is a member

of Scheduled Caste community got selection in merit quota, and he

is not a person selected under the quota reserved for Scheduled

Caste community. So much so, the vacancy arising on account of

his getting posted based on earlier selection under orders of the

CAT in the O.A. filed is a vacancy available to candidates in the

merit list.

In our view, the CAT rightly held that the respondent being

next in the merit list is eligible to be appointed in the merit quota as

the last candidate from out of the six posts available for

appointment in merit quota.

Consequently, this writ petition lacks merit and is dismissed.

Sd/-

(C.N.RAMACHANDRAN NAIR, JUDGE)

Sd/-

                               (BHABANI PRASAD RAY, JUDGE)

jg                                         //TRUE COPY//

                                                       PA TO JUDGE.