Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Of India vs Reshmi K
2024 Latest Caselaw 14387 Ker

Citation : 2024 Latest Caselaw 14387 Ker
Judgement Date : 31 May, 2024

Kerala High Court

Union Of India vs Reshmi K on 31 May, 2024

Author: Amit Rawal

Bench: Amit Rawal

          IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
           THE HONOURABLE MR. JUSTICE AMIT RAWAL
                              &
           THE HONOURABLE MR. JUSTICE EASWARAN S.
   FRIDAY, THE 31ST DAY OF MAY 2024 / 10TH JYAISHTA, 1946
                  OP (CAT) NO. 62 OF 2024
AGAINST THE ORDER/JUDGMENT DATED 16.10.2023 IN OA NO.590 OF
2021 OF CENTRAL ADMINISTRATIVE TRIBUNAL,ERNAKULAM BENCH
PETITIONERS/RESPONDENTS:

    1    UNION OF INDIA,
         REPRESENTED BY THE SECRETARY TO THE GOVERNMENT OF
         INDIA, DEPARTMENT OF POSTS, MINISTRY OF
         COMMUNICATIONS, GOVERNMENT OF INDIA, NEW DELHI,
         PIN - 110001
    2    THE CHIEF POSTMASTER GENERAL,
         KERALA CIRCLE, TRIVANDRUM, PIN - 695033
    3    THE SENIOR SUPERINTENDENT OF POST OFFICES,
         MAVELIKKARA DIVISION, ALAPPUZHA, PIN - 690101
         BY ADV SHRI.T.V.VINU, CGC


RESPONDENT/APPLICANT:

         RESHMI K,
         D/O. RADHAKRISHNAN, GDS MD, ABPM, NJAKKANAL P.O.,
         KAYAMKULAM SUB DIVISION, PRESENTLY OFFICIATING AS
         POSTMAN, PUTHUPALLY, KAYAMKULAM POSTAL SUB
         DIVISION., DEPARTMENT OF POSTS, RESIDING AT
         ERICKAL THARAYIL, KOIPPALLYKARAZHMA,
         OLAKETTIAMPALAM, 690 510., MAVELLIKARA, PERUNGALA,
         ALAPPUZHA, KERALA, PIN - 690510
         BY ADVS.
         SAJITH KUMAR V.
         H.KIRAN
         VIVEK A.V.
         AMMU M.
         SREEHARI V.S.
         SHERIN DAVIS
     THIS OP (CAT) HAVING BEEN FINALLY HEARD ON 31.05.2024,
THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 OP (CAT) NO. 62 OF 2024
                                    2



              AMIT RAWAL & EASWARAN S., JJ.
               ------------------------------------
                   OP (CAT) No. 62 of 2024
                -------------------------------------
             Dated this the 31st day of May, 2024

                              JUDGMENT

Easwaran, J.

Respondents 1 to 3 in O.A.No.590/2021 are the petitioners

before this Court. The application was filed by the applicant

who was an aspirant to the post of Gramin Dak Sevak-Mail

Deliverer (GDS-MD). By Annexure-A1 notification dated

4.10.2021, applications were invited by the petitioners for

selection to the post of Gramin Dak Sevak. The applicant, who

was working as a Postman at Puthuppally SO under

Kayamkulam Sub Division and who joined service on 15.5.2015

as per appointment memo dated 24.11.2015, had applied for

the post. However, her application was not considered and she

was not allowed to take part in the examination, which

prompted her to approach the Central Administrative Tribunal

by way of Ext.P1 Application. The challenge in the Original

Application was to the specific clause in Annexures-A1 and A5, OP (CAT) NO. 62 OF 2024

wherein there was an additional prescription of qualification

that the candidate should have studied Malayalam at least up to

10th Standard. Therefore, the following reliefs were sought for:

"(i) To quash clause (ii)c of the Annexure A1 and clause

(ii) of column 7 in Annexure A5.

(ii) To declare that clause (ii) of column 7 in Annexure A5 insisting that a candidate should have studied local language atleast up to 10th standard is a condition in violation of Article 14 to 16 and Article 30 of the Constitution of India.

(iii) To direct the respondents to permit the applicant to take part in the Departmental examination pursuant to Annexure A1 Notification and to grant her all consequential benefits.

(iv) Alternatively direct the Respondents to implement the conditions as regards local language only prospectively against the employees who were recruited subsequently to Annexure A5."

The respondents (petitioners herein) appeared and filed their

reply statement raising maintainability of the Original

Application. It was contended that none of the grounds raised

by the applicant was sustainable under law and that there was

no violation of any of the provisions of the Constitution,

especially Article 16. It was specifically pointed out that in OP (CAT) NO. 62 OF 2024

terms of the interim order passed by the Tribunal, the

candidate was provisionally permitted to appear for competitive

examination. The prescription of qualification for appointment

is within the domain of the Department and therefore, that

cannot be subjected to judicial review. It was with an intention

to ensure betterment of service that the Rules were consciously

reviewed and modified in every organisation after assessing the

nature of job. The conditions/rules for job were

framed/modified on the basis of nature of work aiming a

constant improvement in service and since the work carried out

by a postman is unique in nature, special clause is essential for

recruitment to this cadre.

2. The Tribunal considered the issue along with a

batch of other Original Applications and came to the conclusion

that there is violation of Articles 15(1) and 16 of the

Constitution of India and that is discrimination made by the

Department in the matter of issuance of the notification,

wherein clause (ii) under column 7 has been issued with an

intention to restrict the candidate from competing for open OP (CAT) NO. 62 OF 2024

selection and accordingly by the order impugned quashed

clause 7(iii) of the Recruitment Rules dated 20.9.2018 and also

clause 3(ii)(c) of the notification dated 26.8.2019.

3. In the above premise, Union of India is before us in a

petition under Article 227 of the Constitution of India.

4. We have heard Sri.T.V.Vinu, learned Central

Government Counsel, and Sri.Sajith Kumar V., learned counsel

appearing for the respondent/applicant.

5. While the Original Petition was admitted, this Court

passed an interim order staying the operation of the impugned

order on condition that the petitioners shall not make

appointment without orders from this Court.

6. Sri.T.V.Vinu, learned Central Government Counsel,

appearing for the petitioners contend that there is no rationale

behind the orders passed by the Central Administrative

Tribunal, Ernakulam Bench. The Tribunal erred egregiously in

allowing the Original Application, especially when the present

notification, Annexure-A5, has been issued not on the basis of

2018 Rules, whereas it was issued on the basis of 2021 Rules. OP (CAT) NO. 62 OF 2024

He would further contend that 2018 Recruitment Rules were

amended on 5.3.2020 and later only Annexure-A5 notification

was issued. Annexure-A1 notification dated 4.10.2021 though

challenged before the Tribunal was not upheld by the Tribunal,

whereas it set aside a notification which was not in issue at all

before the Tribunal. He would further contend that the

discrimination as found by the Tribunal in terms of Article 16 of

the Constitution of India was misplaced and the element of

discrimination alleged on the basis of language was not a point

to be agitated by the applicant since the same is not provided

under Article 16 of the Constitution of India. He further pointed

out that it was his specific intention that the knowledge of local

language of the concerned State/Union Territory, that the

Department introduced the said restriction in Annexure-A5

notification. Since the selection process is for a particular

zone/State, it cannot be said that the appointment is on All

India Basis, therefore, the restriction imposed was reasonable

and was not open for judicial scrutiny at the hands of the

Tribunal.

OP (CAT) NO. 62 OF 2024

7. On the other hand, Sri.Sajith Kumar, learned counsel

appearing for the respondent/applicant would contend that the

Tribunal was justified in interfering with the restrictive clauses

in the impugned notification and the Rules. According to him,

the Rules are discriminatory since a candidate, who had studied

Malayalam up to 9th Standard and for some reason had not

chosen to continue with the subject in the 10 th Standard and is

also locally conversant with the language, is not allowed to

participate in the examination because of the restrictive clause

would be arbitrary. Though the power of the Union of India to

prescribe qualification or restrict the appointment to a

particular class is not disputed by Sri.Sajith Kumar, it is his

specific case that such restriction has to find some rationale in

order to pass the test of reasonableness.

8. We have considered the rival submissions raised

across the bar.

9. A perusal of the order impugned reveals that the

Tribunal had considered the principles laid down by the

Supreme Court in V.N.Sunanda Reddy & Ors. v. State of OP (CAT) NO. 62 OF 2024

Andhra Pradesh & Ors. [AIR 1995 SC 914]. We are afraid

that the reliance placed by the Tribunal on the aforesaid

judgment was completely misplaced. The Tribunal misdirected

itself to the entire issue at large. The facts of the case in

V.N.Sunanda Reddy (supra) was entirely different and had no

relevance to the facts in the present case. In V.N.Sunanda

Reddy (supra), the Supreme Court was considering a case

where weightage was given in a selection to a post to those

persons who had studied in Telugu Medium school. On an

analysis of the various provisions of the Constitution of India,

the Supreme Court came to the conclusion that the said

weightage of giving additional marks to persons who had

passed in Telugu Medium does not stand the test of Articles 14

and 16 of the Constitution of India and accordingly, had

declared the said weightage as invalid.

10. On an analysis of the law laid by the Supreme Court,

we fail to see as to how the Central Administrative Tribunal

could have applied the principles laid down in the above

judgment to the case on hand. A close reading of the order OP (CAT) NO. 62 OF 2024

impugned would show that the Tribunal held in the absence of

any satisfactory material to satisfy that there were valid

reasons for introducing such clause in the present Rules and

the fact that the anterior and posterior Recruitment Rules did

not contain such Rules clearly shows that the provisions were

arbitrarily introduced and not supported by any justifiable

reasons. We do not subscribe to the said finding, especially in

view of the fact that the restriction which is stated to have been

caused as per Annexure-A1 notification and Annexure-A5 Rules,

does stand the test of Article 16 of the Constitution of India.

Therefore, the discrimination based on the language cannot be

a ground to test the validity of a Recruitment Rules.

11. Still further, it is pertinent to note that Annexure-A5

Recruitment Rules though challenged was not interfered with.

What was interfered with was the posterior rules, namely

Recruitment Rules of 2018 and the notification issued on this

behalf. The notification which was interfered by the Tribunal

was not applicable to the case of the applicant, since she

admittedly did not apply pursuant to such notification. OP (CAT) NO. 62 OF 2024

12. Even assuming for a moment that the reasoning

adopted by the Tribunal was a plausible one, even then, we are

not persuaded to hold that merely because such restriction was

not contained in the anterior and posterior Rules, the

Recruitment Rules could be challenged on the ground of

inequality under Article 16 of the Constitution of India.

13. It is advantageous to point out that in the revised

Recruitment Rules, which was issued on 30.8.2023, there is a

separate prescription by which the person who does not posses

the knowledge of a local language had applied for appointment,

would be required to pass a test in the local language to be

conducted in the manner as decided by the Postal circle

concerned and passing of such local language test shall be a

pre-condition for completion of probation. We have referred to

the aforesaid Rules only to drive home the point that the

requirement of knowledge of local language was always in the

mind of the petitioners, either expressly under the Recruitment

Rules, which would disable the candidate from applying or

though not expressly provided under the Recruitment Rules, OP (CAT) NO. 62 OF 2024

which would enable such candidate to apply, such candidates

are required to pass test in the local language as a pre-

condition for passing their probation. Therefore, the

requirement of having a knowledge in the local language was

always in minds of the petitioners/respondents, insofar as

selection to the post of GDS-MD was concerned.

14. Having analysed the legal position as above, we

would now come to the specific qualification of the applicant as

could be seen from a reading of the impugned order. It is

pertinent to note that the Tribunal had not called for the

application and also the decision which made the minds of the

authorities from rejecting the application of the applicant. Be

that as it may, from the indisputed facts as could be seen from

the order impugned, it is clear that the applicant had studied

Malayalam only up to 9th standard and whereas she had opted

for Sanskrit for the 10th Standard thereby making her ineligible

for applying to the post pursuant to Annexure-A1 notification.

Therefore, we are clear in mind that the applicant was not

eligible for applying to the post and accordingly, the Tribunal OP (CAT) NO. 62 OF 2024

ought not to have granted the interim order allowing the

candidate to appear provisionally for the examination.

The result of the above discussion leads to a conclusion

that the petitioners are entitled to succeed. Accordingly, the

Original Petition is allowed. Ext.P3 order dated 16.10.2023 in

O.A.No.590/2021 of the Central Administrative Tribunal is set

aside. The restriction placed by this Court in its interim order

dated 5.4.2024 is lifted. The Original Application would stand

accordingly dismissed. No order as to costs.

Sd/-

AMIT RAWAL JUDGE

Sd/-

EASWARAN S. JUDGE jg OP (CAT) NO. 62 OF 2024

APPENDIX OF OP (CAT) 62/2024

PETITIONER ANNEXURES Annexure A1 A TRUE COPY OF THE NOTIFICATION NO. RECTT/12- 2/2021 DATED 04.10.2021 ISSUED BY THE 2ND RESPONDENT Annexure A5 A TRUE COPY OF THE RECRUITMENT RULES TO THE POST OF POSTMAN ISSUED AS PER GSR 899E DATED 20.09.2018 BY THE 1ST RESPONDENT Annexure A2 A TRUE COPY OF THE ORDER OF APPOINTMENT MEMO NO.

GDSMD-1/NJAKKANAL PO DATED 24.11.2015 ISSUED BY THE INSPECTOR OF POSTS, KAYAMKULAM SUB DIVISION Annexure A3 A TRUE COPY OF THE SECONDARY SCHOOL LEAVING CERTIFICATE OF THE APPLICANT DATED 08/05/2009 ISSUED BY THE GOVERNMENT OF KERALA Annexure A4 A TRUE COPY OF THE GRADUATION CERTIFICATE NO.

25010602/11123025 ISSUED ON 27.02.2016 BY THE VICE CHANCELLOR, UNIVERSITY OF KERALA Annexure A6 A TRUE COPY OF THE LETTER NO. GD-GR/1/2021-ACUM-

CNH-428 DATED 04.10.2021 ISSUED FROM THE O/O. THE COMMISSIONER FOR LINGUISTIC MINORITIES IN INDIA Annexure R1 TRUE COPY OF THE DEPARTMENT OF POSTS POSTMAN AND MAIL GUARD (GROUP 'C' POST) RECRUITMENT (AMENDMENT) RULES, 2020 DATED 05.03.2020 Exhibit P1 A TRUE COPY OF THE ORIGINAL APPLICATION DATED 01.11.2021 IN O.A. NO. 180/00590/2021 FILED BEFORE THE CENTRAL ADMINISTRATIVE TRIBUNAL, ERNAKULAM BENCH BY THE RESPONDENT HEREIN Exhibit P2 A TRUE COPY OF THE REPLY STATEMENT DATED 07.02.2022 IN O.A. NO. 180/00590/2021, FILED BEFORE THE CENTRAL ADMINISTRATIVE TRIBUNAL, ERNAKULAM BENCH BY THE RESPONDENTS HEREIN Exhibit P3 A TRUE COPY OF THE ORDER DATED 16.10.2023 IN O.A. NO. 180/00590/2021, ISSUED BY THE CENTRAL ADMINISTRATIVE TRIBUNAL, ERNAKULAM BENCH Exhibit P4 THE TRUE COPY OF THE LETTER NO. 09-03/2017-SPB-

I, DATED 04.12.2017, OF THE DIRECTOR (SPN), DEPARTMENT OF POSTS ALONG WITH THE FINAL REPORT THE COMMITTEE FOR REVIEWING THE RECRUITMENT RULES OF MULTI-TASKING STAFF, POSTMAN, MAIL GUARD, POSTAL ASSISTANT AND SORTING ASSISTANT

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter