Citation : 2024 Latest Caselaw 32558 Ker
Judgement Date : 11 November, 2024
1
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON
MONDAY, THE 11TH DAY OF NOVEMBER 2024 / 20TH KARTHIKA, 1946
WP(C) NO. 17190 OF 2020
PETITIONERS:
1 SIVADAS M.R.,
AGED 54 YEARS, S/O. RAMAN NAIR,
VAZHELIL VEEDU, PUTHIYEDAM, KANJOOR P.O.,
THRISSUR DISTRICT, PIN-683 575
2 REMA V.T.,
MUTHURUTHI PARAMBIL HOUSE,
KANATTUKARA P.O., KERALA VARMA GARDENS,
THRISSUR-680 011
3 BIJI.M.K.,
MUREEKKALPARAMBIL HOUSE,
CHOTTANIKKARA P.O., AYYANKUZHI,
ERNAKULAM DISTRICT, PIN-682 312
BY ADVS.
S.KARTHIKA
SMT.PREETHY KARUNAKARAN
SMT.K.MEERA
RESPONDENTS:
1 COCHIN DEVASWOM BOARD
REP BY ITS SECRETARY, OFFICE OF THE COCHIN
DEVASWOM BOARD, TRISSUR, PIN-680 001
2 SPECIAL DEVASWOM COMMISSIONER,
COCHIN DEVASWOM BOARD, OFFICE OF THE COCHIN
DEVASWOM BOARD, THRISSUR, PIN-680 001
3 KERALA DEVASWOM RECRUITMENT BOARD,
REP BY ITS SECRETARY, OFFICE OF THE
KERALA DEVASWOM RECRUITMENT BOARD,
2
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
TRIVANDRUM, PIN-695 001
BY ADVS.
K.P.SUDHEER
SRI.V.V.NANDAGOPAL NAMBIAR
SMT.SONY K.B. - GP.
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
11.11.2024, ALONG WITH WP(C).22569/2020, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
3
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR. JUSTICE HARISANKAR V. MENON
MONDAY, THE 11TH DAY OF NOVEMBER 2024 / 20TH KARTHIKA, 1946
WP(C) NO. 22569 OF 2020
PETITIONERS:
1 P.BALAKRISHNAN
AGED 52 YEARS, S/O. P.JANAKI AMMA,
WORKING AS VESSEL CLEANER IN URAKATHAMMA
THIRUVADI TEMPLE, URAKOM, THRISSUR, RESIDING
AT KANJAMBATH HOUSE, HARIDAS STREET,
PUTHOORKKARA, AYYANTHOLE, THRISSUR-680 003
2 BABURAJ.K.,
AGED 50 YEARS, S/O. GOVINDA WARRIER,
WORKING AS KAZHAKOM AT CHEMBUKAVU KARTHYAYANI
TEMPLE, THRISSUR, RESIDING AT KAVILWARRIAM
SHASTAM KADAVU, KODANNUR, THRISSUR-680 083
3 RAJINTH.P.,
AGED 42 YEARS, S/O.RAMANKUTTY NAIR,
WORKING ADICHUTHALI (SWEEPER) IN THIRUVILWAMALA
TEMPLE, THRISSUR, RESIDING AT MODAIKKAL HOUSE,
THIRUVILWAMALA, THRISSUR-680 588
BY ADVS.
SREEDEVI KYLASANATH
SRI.ACHUTH KYLAS
SRI.R.MAHESH MENON
SRI.DEAGO JOHN K
SRI.AMAL DEV C.V.
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY ITS SECRETARY, DEVASWOM
DEPARTMENT, GOVERNMENT SECRETARIAT,
4
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
THIRUVANATHAPURAM-695 035
2 COCHIN DEVASWOM BOARD,
REPRESENTED BY ITS SECRETARY, ROUND
NORTH, THRISSUR DISTRICT-680001
3 SPECIAL DEVASWOM COMMISSIONER,
DEVASWOM BOARD BUILDING, ROUND NORTH,
THRISSUR-680 001
BY ADV.
SRI.K.P.SUDHEER, SC
SRI.JUSTIN JACOB - SR.GP
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 11.11.2024, ALONG WITH WP(C).17190/2020, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
5
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
HARISANKAR V. MENON, J.
------------------------------
W.P.(C) Nos.17190 of 2020 and 22569 of 2020
------------------------------
Dated this the 11th day of November, 2024
JUDGMENT
These two writ petitions are filed by various employees
working with the respondent Devaswom Board in the category of
sweepers. The petitioners in W.P.(C) No.17190 of 2020 challenge
the orders at Exts.P3 and P6 issued by the respondent Devaswom
Board, by which it was found that the promotion to various posts
in the Devaswom from among those who are already working
would be strictly on seniority basis. The petitioners in W.P.(C)
No.22569 of 2020, on the other hand, seek a direction to the 2nd
respondent Devaswom Board to promote them on the basis of
seniority.
2. I have heard Smt.S.Karthika, the learned counsel for
the petitioners in W.P.(C) No.17190 of 2020, Sri.Mahesh Menon
R., the learned counsel for the petitioners in W.P.(C) No.22569 of
2020, Sri.K.P.Sudheer the learned Standing Counsel for the
Devaswom Board and Sri.V.V.Nandagopal Nambiar, the learned
Standing Counsel for the Kerala Devaswom Recruitment Board.
3. The short issue for consideration in these writ petitions
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
is as to the nature of appointment by promotion in the respondent
Devaswom Board. It is to be noticed that Rule 26 of the
Recruitment Rules prescribed the manner of direct recruitment
towards various posts subject to rotation provided thereunder. A
reading of Rule 26 would show that the direct recruitment as
above is pursuant to "an open competition". However, out of the
above, 25% was reserved for employees working in the
respondent Devaswom. In other words, even as against those
reserved 25% category, they were eligible for appointment only
upon competing along with the others. There was no reservation
on seniority provided with reference to Rule 26 referred to above.
Rule 26 is also to be read along with the provisions of Rule 22 of
the Rules. The afore Rules also make it clear that recruitments to
various vacancies against promotion / transfer shall be on the
basis of "additional qualifications". Therefore, a reading of Rule 22
and Rule 26 of the Rules gives a clear picture that no reservation
on the basis of seniority was visualised by the rule-making
authority.
4. It is on the basis of the afore finding, the orders at
Exts.P3/P6 have to be tested. Smt.Karthika, is right in submitting
that Ext.P3 has been issued, followed with Ext.P6, providing that,
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
seniority alone shall be the criteria for promotion thereunder.
5. In my opinion, Exts.P3 and P6 to the extent those
orders go against the spirit of Rules 22 and 26 cannot be
sustained. It is also to be noticed that in 2015 also, promotions
were provided to those in service of the Board after they had
participated in interviews carried out by the said Board. This is
also a pointer to the effect that only Rule 22 and Rule 26 were to
govern the field.
6. Sri.Sudheer, on the other hand, invites the attention of
this Court to the proceedings dated 08.10.2021 and 28.10.2023
issued by the Board, as also the draft Rules, framed by the
respondent Board with respect to the promotion to various posts
in the respondent Board. A reading of R2(a) produced along with
I.A.No.1 of 2023 in W.P.(C) No.22569 of 2020 would also show
that the Board has also decided to follow the procedure prescribed
under Rules 22 and 26 of the Rules referred to earlier. Ext.R2(a)
specifically provides that ultimately it is the results of the interview
that will govern the field. However, Ext.R2(a), as of now, has not
been notified with reference to the power under Section 122(2) of
the Travancore-Cochin Hindu Religious Institutions Act (TCHRI
Act) of 1950.
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
In such circumstances, I am of the opinion that the captioned
writ petitions can be disposed of as under;
i. Exts.P3 and P6 in W.P.(C) No.17190 of 2020, to the
extent those orders go against the spirit of Rule 22
read along with Rule 26 to the Rules, are set aside.
ii. The respondent Board is directed to act strictly in
accordance with the provisions of the afore Rules
as also the draft Recruitment Rules, which are to
be notified by the Board with reference to the
power available under Section 122 of the TCHRI
Act.
iii. In the light of the judgment of this Court disposing
of 17190 of 2020, I am of the opinion that the
petitioners in W.P.(C) No.22569 of 2020 may not
be entitled for any of the reliefs prayed for in this
writ petition. Resultantly, W.P.(C) No.22569 of
2020 would stand dismissed.
Sd/-
HARISANKAR V. MENON JUDGE anm
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
APPENDIX OF WP(C) 17190/2020
PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE ORDER DATED 01.01.2015 ISSUED BY THE 1ST RESPONDENT EXHIBIT P2 TRUE COPY OF THE JUDGMENT DATED 12.06.2018 IN WPC NO.27283/17 AND 36119/17 PASSED BY THE HON'BLE HIGH COURT OF KERALA EXHIBIT P3 TRUE COPY OF THE ORDER DATED 20.10.18 ISSUED BY THE 1ST RESPONDENT EXHIBIT P4 TRUE COPY OF THE ORDER DATED 27.11.2019 IN D.B.P.24/2019 PASSED BY THIS HON'BLE COURT OF KERALA EXHIBIT P5 TRUE COPY OF THE REPRESENTATION DATED 21.12.2019 FILED BEFORE THE 1ST RESPONDENT BY 2ND PETITIONER EXHIBIT P6 TRUE COPY OF THE ORDER DATED 27.05.20 ISSUED BY THE 1ST RESPONDENT RESPONDENT ANNEXURES/EXHIBITS ANNEXURE R1(A) TRUE COPY OF ORDER NO. M. 5657/2013 DATED 08.10.2021 ISSUED BY THE 1ST RESPONDENT ALONG WITH GUIDELINES EXHIBIT R1(a) TRUE COPY OF ORDER NO. M. 5657/2013 DATED 28.10.2023 ISSUED BY THE 1ST RESPONDENT ALONG WITH GUIDELINES
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
APPENDIX OF WP(C) 22569/2020
PETITIONER EXHIBITS EXHIBIT P1 A TRUE COPY OF THE REPRESENTATION DATED 10.12.2010 SUBMITTED BY THE 1ST AND 2ND PETITIONER TO THE 3RD RESPONDENT EXHIBIT P2 A TRUE COPY OF THE JUDGMENT DATED 09.02.2011 IN W.P.C NO.3210 OF 2011 PASSED BY THIS HON'BLE COURT EXHIBIT P3 A TRUE COPY OF THE REPRESENTATION DATED 09.06.2017 SUBMITTED BY THE 1ST PETITIONER EXHIBIT P4 A TRUE COPY OF THE JUDGMENT DATED 03.07.2018 PASSED BY THIS HON'BLE COURT IN W.P(C) NO.22038 OF 2018 EXHIBIT P5 A TRUE COPY OF THE REPRESENTATION DATED 10.07.2018 SUBMITTED BY THE 1ST AND 2ND PETITIONERS BEFORE THE 2ND RESPONDENT EXHIBIT P6 A TRUE COPY OF THE COMPLAINT SUBMITTED BY THE 3RD PETITIONER BEFORE THE HON'BLE OMBUDSMAN FOR TRAVANCORE AND COCHIN DEVASWOM BOARDS DATED 05.07.2019 EXHIBIT P7 A TRUE COPY OF THE REPLY NO.M4.4527/2012 DATED 28.11.2019 SUBMITTED BY THE 2ND RESPONDENT BEFORE THE HON'BLE OMBUDSMAN FOR TRAVANCORE AND COCHIN DEVASWOM BOARDS EXHIBIT P8 A TRUE COPY OF THE ORDER DATED 29.11.2019 OF HON'BLE OMBUDSMAN FOR TRAVANCORE AND COCHIN DEVASWOM BOARDS IN COMPLAINT NO.141 OF 2019 EXHIBIT P9 A TRUE COPY OF THE ORDER NO.M-5657/13 DATED 27.05.2020 ISSUED BY THE 2ND RESPONDENT Exhibit P10 THE TRUE COPY OF THE SERVICE CONDITIONS DATED 19.07.1974 ISSUED BY THE 2ND RESPONDENT Exhibit P11 THE TRUE COPY OF THE ORDER NO. M 5657/13 DATED 20.10.2018 ISSUED BY THE 2ND RESPONDENT
W.P.(C)Nos.17190 of 2020 and 22569 of 2020
2024:KER:85296
Exhibit P12 THE TRUE COPY OF THE JUDGMENT DATED 27.11.2019 PASSED BY THIS HON'BLE COURT RESPONDENT ANNEXURES/EXHIBITS ANNEXURE R2(A) TRUE COPY OF ORDER NO. M. 5657/2013 DATED 08.10.2021 ISSUED BY THE 2ND RESPONDENT ALONG WITH GUIDELINES EXHIBIT R2(a) TRUE COPY OF ORDER NO. M. 5657/2013 DATED 28.10.2023 ISSUED BY THE 2ND RESPONDENT ALONG WITH GUIDELINES
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!