Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 11, Cited by 27]

Kerala High Court

Kodakara Farmers Service Co-Operative vs Neena K.K on 25 January, 2010

Bench: C.N.Ramachandran Nair, P.S.Gopinathan

       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1461 of 2008()


1. KODAKARA FARMERS SERVICE CO-OPERATIVE
                      ...  Petitioner

                        Vs



1. NEENA K.K., W/O K.K. RAMACHANDRAN,
                       ...       Respondent

2. JOINT REGISTRAR OF CO-OPERATIVE

3. GOVERNMENT OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.P.N.MOHANAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice P.S.GOPINATHAN

 Dated :25/01/2010

 O R D E R
                                                             C.R.
                C .N. RAMACHANDRAN NAIR &
                      P.S. GOPINATHAN, JJ.
                --------------------------------------------
                      W. A. No. 1461 OF 2008
                --------------------------------------------
              Dated this the 25th day of January, 2010

                             JUDGMENT

Ramachandran Nair, J.

Writ Appeal is filed by the Appellant-Bank challenging the judgment of the learned single Judge vacating the order of the Government in appeal, restoring the order of the Joint Registrar and directing the appellant to appoint the first respondent in the Writ Appeal as Junior Clerk pursuant to her inclusion in the select list prepared by the Appellate based on the examination conducted by the Co-operative Service Examination Board in the year 2003. We have heard Sri. George Poonthottam, counsel appearing for the Appellant- Bank and Sri. P.N. Mohanan, counsel appearing for the first respondent.

2. The Co-operative Service Examination Board constituted under Section 80B of the Kerala Co-operative Societies Act, conducted examination for selection of Junior Clerks for appointment to various 2 Banks including that of the appellant. Pursuant to list of candidates prepared by the Examination Board, the appellant-Bank prepared merit list wherein the first respondent figured as rank No.6. Even though six vacancies were notified for appointment as Junior Clerk, on account of appointment by rotation, the first respondent was not appointed in the first round. However, during the currency of the select list which was valid upto 10.11.2005, several vacancies arose for the post of Junior Clerk in the appellant-Bank. However, the Bank took the stand that vacancies arose during the currency of the merit list prepared on 11.11.2003 cannot be filled up with candidates therein and according to appellant-Bank, once notified vacancies, namely, six, were filled up no more vacancy could be filled up from out of the list prepared, no matter the list was valid during the period the vacancies arose. The claim of the first respondent is that since vacancies arose during the currency of the select list wherein she is next to be appointed, she is eligible to be appointed. Since the Bank did not take any action, the first respondent approached this Court with a Writ Petition for direction to the Bank to consider her claim for appointment, and this Court vide judgment in WPC 31511 of 2005 dated 6.1.2006 directed the Joint Registrar to 3 consider first respondent's claim. The Joint Registrar vide Ext.P2 order directed the appellant-Bank to appoint first respondent. Against this order, the appellant approached the Government with an appeal under Section 83(1)(j) of the Act and the Government vide Ext.P4 order cancelled the direction issued by the Joint Registrar against which the first respondent filed the WPC. This Court though did not go into the Rules governing the validity of the list of selected candidates, cancelled the order of the Government stating that Government has not assigned any tenable reason for interfering with Ext.P2 order of the Joint Registrar. It is against this judgment this appeal is filed by the Bank.

3. Counsel for the appellant has referred to various decisions of this Court and that of the Supreme Court and contended that there is no provision to appoint more than the notified vacancies from the list prepared. The decisions cited are two Division Bench decisions of this Court in RAJA MOHAN V. STATE OF KERALA, ILR (1997) 1 Ker. 199, and NAZER V. STATE, (1996) 1 K.L.T. 321. Further counsel also relied on the decision of the Supreme Court in PREM SINGH V. HARYANA STATE ELECTRICITY BOARD, (1996) 4 SCC 319 for the proposition that notified vacancies only could be filled up from the 4 list prepared. The further contention of counsel based on the decisions of the Supreme Court in STATE OF U.P. V. RAJKUMAR SHARMA, (2006) 3 SCC 330, S. RENUKA V. STATE OF A.P., (2002) 5 SCC 195 and STATE OF UP V. OM PRAKASH, (2006) 6 SCC 474 is that even if there is failure on the part of the appellant in not filling up the vacancies from the select list, still neither the Joint Registrar nor this Court has power to direct the appointment of the first respondent from the select list. Counsel appearing for the first respondent has relied on Rule 182(4)(vii) and (viii) and the decision of Division Bench of this Court in SURESH V. M.G. UNIVERSITY, (2009) 1 KLT 950 for the proposition that any vacancy arising during the currency of the validity of the list should be filled up from such list.

4. After hearing both sides and after going through the relevant rules, we are of the view that the action of the appellant in not filling up the vacancies that arose during the validity of the list prepared pursuant to examination conducted by the Examination Board is not justified and Joint Registrar has rightly directed the appellant to appoint the first respondent, who was next in the list of selected candidates prepared by the appellant pursuant to examination conducted by the Board. Rules 5 182(4)(vii) and 182(4)(viii) which are relevant in this regard are extracted hereunder for easy reference:

182. Classification under section 80(1):- (1) For the purpose of sub-section (1) of Section 80, the societies in the State shall be classified as shown in Appendix III:
........................
(4) In respect of recruitment to societies covered by Section 80B of the Act, the following procedure shall be followed:
..................
(vii)On the basis of the cosolidated list so received from the Examination Board, the committee shall prepare the rank list of candidates and publish the same in the notice board of the society. The society shall send one copy of the rank list so published to the Examination Board also. The board shall examine the correctness of such rank list and report to the Registrar, the irregularities, if any. The list shall be valid for a period of two years from the date of publication of the same by the society.
(viii) All appointments to the vacancies shall be made by the committee from the select list so published within one month from the date of such publication and shall be reported to the Examination Board.

....................

We find that sub-clause (viii) of Rule 182(4) requires the Society to fill 6 up notified vacancies within one month from the date of publication of the list of candidates prepared by it from out of the list received from the Examination Board. It is pertinent to note that under sub-clause

(vii) of Rule 182(4), the validity of the list is retained for a period of two years from the date of publication of the same prepared by the society. In our view, the very purpose of keeping the select list valid for two years prepared by the society based on examination conducted by the Examination Board is to enable the society to fill up the vacancies arising during the currency of the validity of the list from out of such list. If the contention of the appellant-Bank that only notified vacancies can be filled up from the list prepared is accepted, then we see no reason why the Rule provides for validity of the list valid for two years from the date of publication after it's preparation by the society under the Rules. Retention of validity of list is only for the purpose of enabling the society to fill up vacancies arising during the period of two years during which period, the list is kept valid by operation of the Rule. If the appellant's argument is accepted, each time when vacancy arises after filling up the notified number of vacancies from the prepared list, examination has to be conducted by 7 the Board immediately after one round of selection, as and when vacancy arises. Therefore the argument of counsel for the appellant is defeative of the very purpose of sub-clause (vii) of Rule 182(4) by which the validity of list is retained for two years. All the decisions cited are for period prior to the introduction of rules above referred which are the only relevant rules for making appointment to the notified vacancies and vacancies arising during the currency of the validity of the list prepared by the Bank. We therefore uphold the judgment of the learned single Judge vacating the order in appeal passed by the Government and by upholding the direction issued by the Joint Registrar for first respondent's appointment.

5. We are unable to agree with the contention of appellant's counsel that the Joint Registrar has no authority to issue direction to the appellant to appoint first respondent from out of the list prepared. Besides the specific powers under Section 66, it is pertinent to note that the Act was amended in 2000 incorporating Section 66A giving general powers to the Registrar which is as follows:

66A. Powers of Registrar to give directions.-- Subject to the provisions contained in the Act and the Rules made thereunder the Registrar may issue general directions and guidelines to the Co-operative S ocieties in furtherance of 8 the purposes of this Act.
We are of the view that the purpose of Rule 66A is to give supervisory power to Registrar to ensure that societies are functioning in accordance with the provisions of the Act and Rules. In our view, the direction issued by the Joint Registrar to the appellant to appoint the first respondent from the select list is only to ensure that Co-operative Societies Rules are followed by the appellant in regard to filling up of vacancies of Junior Clerk. We therefore hold that Joint Registrar was within his powers to issue direction to the appellant to appoint first respondent from the list of selected candidates because the list was valid when the vacancy arose.

6. The next contention raised by the appellant that direction could not have been issued by the Joint Registrar after expiry of the list is also not tenable because since the Bank failed to fill up the vacancy that arose during the currency of the list, what the Joint Registrar did was to correct the Bank which failed in their duty in terms of the Rule. The eligibility of the first respondent for appointment is to be considered only when the vacancy arises and not when the matter was considered by the Joint Registrar pursuant to the direction issued by 9 this Court. Therefore the delay in passing orders for the first respondent's appointment does not affect the validity of the order issued by the Joint Registrar. We therefore reject this contention as well.

Consequently Writ Appeal is dismissed. Since the matter is already delayed, there will be direction to the appellant to appoint the first respondent within two weeks from the date of production of a copy of this judgment.

(C.N.RAMACHANDRAN NAIR) Judge.

(P.S. GOPINATHAN) Judge.

kk 10