High Court Kerala High Court

V.K. Beenakumari vs State Of Kerala on 22 February, 2008

Kerala High Court
V.K. Beenakumari vs State Of Kerala on 22 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2698 of 2008(U)


1. V.K. BEENAKUMARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. K.P. ABDUL AZEEZ,

3. COMMISSIONER,

4. DEPARTMENTAL PROMOTION COMMITTEE(HIGHER)

5. COMMISSION FOR SCHEDULED CASTES &

                For Petitioner  :SRI.B.GOPAKUMAR

                For Respondent  :SRI.C.P.MOHAMMED NIAS

The Hon'ble MR. Justice V.GIRI

 Dated :22/02/2008

 O R D E R
                                  V.GIRI,J.

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

                       W.P ( C) No. 2698  of 2008

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

                Dated this the 22nd  February, 2008


                             J U D G M E N T

Petitioner, who is presently working as Deputy

Commissioner in the Department of Commercial Taxes, is

aggrieved by the delay on the part of the Government in

effecting promotions to the post of Joint Commissioner , in spite

of vacancies existing in that post from 1.7.2006. Petitioner’s

claim in that behalf was directed to be considered by this Court

as per the order in I.A.14226 of 2007 in W.P(C)No.9989 of 2005.

Government considered the petitioner’s case and rejected it

under Exhibit P5. Government does not, at this stage, propose to

fill up the vacancy by way of provisional promotion. As as

regards regular promotion, the stand taken is that Government is

not in a position to finalise the seniority list of Deputy

Commissioner, which is obviously necessary to convene a DPC

and effect regular promotion. Exhibit P5 has been challenged in

this writ petition.

W.P ( C) No. 2698 of 2008

2

2. Petitioner has further challenged Exhibit P3 by which

the 2nd respondent who was occupying the post of Joint Labour

Commissioner till 30th June 2006 (whose retirement gave rise to

the vacancy which is currently existing) has been appointed as

Consultant (Law) at the Centre for Taxation Studies. Apparently,

the engagement of the 2nd respondent under Exhibit P3 was

further extended by a period of one year from the 1st of July,

2007. These actions are challenged by the petitioner on the

premise that apparently the 2nd respondent, post retirement is

acting as defecato Joint Commissioner and that there is no

necessity to engage the services of a retired person. It is only to

help the 2nd respondent that the Government has refused to

consider even provisional promotion to the post of Joint

Commissioner, it is contended.

3. A statement has been filed by the Government

refuting these aspects. That the engagement of the 2nd

respondent was effected considering his legal acumen and

proven expertise in helping the Government to defend tax

matters. This has nothing to do with the filling or non-filling up

of the post of Joint Commissioner (Law). The allegation

regarding any undue indulgence being shown to the 2nd

W.P ( C) No. 2698 of 2008

3

respondent has also been refuted.

4. A counter affidavit has been filed by the 2nd

respondent. It is contended that he was offered the engagement

as Consultant (Law) under Exhibit P3, not on his application but

after the Governing body of the Centre for Taxation Studies had

taken a decision at the highest level, to utilize his services.

Apparently, the Chief Minister and the Minister for Finance are

also members of the governing body. He renders such services

as he can, going by the considerable experience he had

accumulated over the years in conducting matters on behalf of

the Government both before this Court and before the Supreme

Court. Neither Exhibit P3 nor Exhibit P4 has anything to do with

the delay in finalization of the provisional seniority list of Deputy

Commissioners and the delay in effecting promotions to the post

of Joint Commissioner.

5. I heard the Learned counsel for the petitioner

Mr.B.Gopakumar and the learned Government Pleader Mr.Bejoy

Chandran and Sri. Mohammed Nias, learned counsel for the 2nd

respondent. In my view, there is nothing which suggests a link

between the engagement of 2nd respondent as a Consultant (Law)

in the Centre for Taxation Studies, as per Exhibits P3 and P4

W.P ( C) No. 2698 of 2008

4

with the delay on the part of the Government in finalizing the

seniority list of Deputy Commissioners. Adequate reasons have

been given by the Government in the statement filed by them I

am not able to find any illegality as such in the decision taken to

avail the services of the 2nd respondent as a Consultant (Law).

Once the services are decided to be utilized, there is nothing

wrong in enabling him to give his best, in serving the

Government as such. Apparently, his legal acumen or expertise

in handling matters on behalf of the Government has been

considered as valuable by the Government. This court would be

slow in interfering with the decision as reflected in Exhibits P3

and P4, unless there is a demonstrated case of malafides or

statutory infraction, I am not able to detect any in this case.

6. In so far as the petitioner’s claim for promotion to the

post of Joint Commissioner is concerned, obviously she is entitled

to be considered for promotion to the said post. Petitioner

contends that she is the senior most amongst the Deputy

Commissioners. Therefore, if regular promotions are effected

there is absolutely no reason why she should not be promoted, it

is contended. The post of Joint Commissioner is a selection post

and it is upto the Government to fill up the same. Apparently,

W.P ( C) No. 2698 of 2008

5

the delay in finalizing the seniority list of Deputy Commissioner

is due to pendency of certain writ petitions before this Court,

according to the Government. Learned counsel for the petitioner

Mr. Gopakumar points out that there is no order of restraint by

this Court against the finalization of the seniority list and the

reason given by the Government in this regard does not seems to

be tenable. But the decision to fill up the post which is

essentially a selection post is ultimately vested with the

Government. In the facts and circumstances of the case, I

consider it appropriate to direct the Government to take a

decision on the question as to whether the existing vacancy in

the post of Joint Commissioner is to be filled up. This shall be

done without reference to the pendency of writ petition No.9989

of 2005. At any rate, if the Government decides that orders of

promotion could be made only after getting clarifications from

this Court, it is perfectly open to them to do so. There does not

seem to be any justification in not taking a decision in that

behalf.

7. Learned counsel for the petitioner submits that even if

the Government decides to defer the question of regular

promotion there is nothing that stands in the way of provisional

W.P ( C) No. 2698 of 2008

6

promotion being effected in the absence of select list. This is

especially so when the eligible incumbents are impending

retirement. Petitioner is due to retire in 2009, it is submitted.

In the facts and circumstances of the case, the writ petition

is disposed of in the following terms:

i) The 1st respondent shall take a decision as to whether

the existing vacancy of Joint Commissioner in the

Department of Commercial Taxes is to be filled up on

a regular basis by effecting regular promotion from

among the Deputy Commissioners. This shall be done

within a period of two months from today. Such

decision shall be taken without reference to the

pendency of Writ Petition No.9989 of 2005. If actual

implementation of the orders require any clarification

from this Court in W.P(C) 9989 of 2005, Government

is at liberty to make appropriate motion in that behalf.

ii) If the Government decides that regular promotion is

not feasible, for the post of Joint Commissioner, it

shall consider the case of the petitioner and other

eligible incumbents for provisional promotion to the

W.P ( C) No. 2698 of 2008

7

said post. While doing so, Government shall keep in

mind the judgment in W.A Nos.200 of 1986, 890 of

2002 and 826 of 2003.

iii) The filling up of the post of Joint Commissioner either

on a regular basis or on a provisional basis is not in

any manner connected with the engagement of the 2nd

respondent as a Consultant, as already mentioned

above. The challenge against Exhibits P3 and P4 is

repelled.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 2698 of 2008

8

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007