Citation : 2025 Latest Caselaw 1197 Ker
Judgement Date : 4 June, 2025
WA NOS.956 & 957 OF 2020
1
2025:KER:38629
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
TH
WEDNESDAY, THE 4
DAY OF JUNE 2025 / 14TH JYAISHTA,
1947
WA NO. 956 OF 2020
AGAINST THE ORDER DATED 22.06.2020 IN WP(C) NO.34618
OF 2019 OF HIGH COURT OF KERALA
APPELLANT:
ERALA PUBLIC SERVICE COMMISSION
K
REPRESENTED BY ITS SECRETARY, P.S.C. OFFICE, PATTOM,
THIRUVANANTHAPURAM-695 004.
BY ADV SRI.P.C.SASIDHARAN
RESPONDENTS:
1 HANIL.N.B S NEYYATH HOUSE, POIKKATTUSSERY, CHENGAMANAD P.O., ALUVA, ERNAKULAM-683 578.
2 ERALA STATE ROAD TRANSPORT CORPORATION, K REPRESENTED BY ITS CHAIRMAN AND MANAGING DIRECTOR, TRANSPORT BAHVAN, EAST FORT, THIRUVANANTHAPURAM-695 023.
3 HAIRMAN AND MANAGING DIRECTOR, C KERALA STATE ROAD TRANSPORT CORPORATION, TRANSPORT BAHVAN, EAST FORT, THIRUVANANTHAPURAM-695 023. WA NOS.956 & 957 OF 2020 2 2025:KER:38629
Y ADVS. B DR.K.P.SATHEESAN (SR.) SRI.P.MOHANDAS (ERNAKULAM) SRI.K.SUDHINKUMAR SRI.S.K.ADHITHYAN SRI.SABU PULLAN
HIS T WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025 ALONG WITH WA.957/2020, THE COURT ON 04.06.2025 DELIVERED THE FOLLOWING: WA NOS.956 & 957 OF 2020 3 2025:KER:38629
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI
&
THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.
TH WEDNESDAY, THE 4 DAY OF JUNE 2025 / 14TH JYAISHTA, 1947
WA NO. 957 OF 2020
AGAINST THE ORDER DATED 22.06.2020 IN WP(C) NO.34319
OF 2019 OF HIGH COURT OF KERALA
APPELLANT:
HE KERALA PUBLIC SERVICE COMMISSION T P.S.C.OFFICE, PATTOM, THIRUVANANTHAPURAM-695 004
BY ADV SRI.P.C.SASIDHARAN
RESPONDENTS:
1 IDHEESH KUMAR N AGED 44 YEARS, CHALIKKARA HOUSE, KAYAPPILLY, OLAVANNA P.O., KOZHIKODE
2 ERALA STATE ROAD TRANSPORT CORPORATION, K TRANSPORT BHAVAN, EAST FORT, THIRUVANANTHAPURAM-695 025
3 HE EXECUTIVE DIRECTOR, T KERALA STATE ROAD TRANSPORT CORPORATION, THIRUVANANTHAPURAM-695 023 WA NOS.956 & 957 OF 2020 4 2025:KER:38629
BY ADV SRI.ANIL KUMAR M.SIVARAMAN
HIS T WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025 ALONG WITH WA.956/2020, THE COURT ON 04.06.2025 DELIVERED THE FOLLOWING: WA NOS.956 & 957 OF 2020 5 2025:KER:38629
JUDGMENT
[WA Nos.956/2020, 957/2020]
Sushrut Arvind Dharmadhikari, J.
Regardbeinghadtothesimilaritywiththeorderspassedby
the learned Single Judge in W.P.(C) Nos. 34618 and 34319 of
2019, both these appeals were heard analogously and are being
disposed of by a common judgment.
2. The present writ appeals assail the order dated
22.06.2020 passed in the aforesaid two writ petitions, whereby
certain interim directionswereissuedtotheappellanthereinand
which are now under challenge, while the writ petitions are still
pending.Thepartyrespondentshereinhadfiledthewritpetitions
with the following prayers:
"W.P(C)No.34618 of 2019
i) to issueaWritofMandamusororderordirectionto r espondents 1 and 2 not to engage any personasdriversin K.S.R.T.C. either ondailywagebasisorotherwiseexceptthe persons advised by P.S.C. ii)toissueaWritofMandamusororderordirectionto the2ndrespondenttomakearequesttothe3rdrespondent for advising 2455 candidates for appointment asempanelled drivers in K.S.R.T.C. iii) to declare that the petitioner is entitled to be appointed as reserve driver in K.S.R.T.C. as his name is WA NOS.956 & 957 OF 2020 6 2025:KER:38629
included in the ranked list published by P.S.C. iv) to issue such other appropriate Writ, Order or direction as is deemed just and necessary in the circumstances of the case.
W.P(C)No.34319 of 2019
i) Issue a writ of mandamus or any other appropriate rit, direction or order directing the Public Service w Commission to advice the enlisted candidates from the rank list published on 23/8/2012 to fill 2455 vacancies of drivers reported by the Corporation on 6/8/2015. ii) Issue a writ of mandamus or any other appropriate writ, order or direction, directing the K.S.R.T.C. to intimate the Public Service Commissiontoadvicethecandidatesfrom the rank list published on 23/8/2012 to fill the reported vacancy of 2455 and appoint them in the post of drivers. iii) Grant such other appropriate writ, direction ororder as this Hon'ble Court may deem fit and proper in the facts and circumstances of the case."
3. The learned Single Judge passed the impugned interim
order by issuing the following directions to the appellant herein:
"The immediate grievance of the petitioners is that, t hough a DivisionBenchofthisCourtasperjudgmentdated 08.04.2019 in W.A. No.1011/2019 and connected cases directed the services of the empanelled drivers who were overstaying beyond180daysinviolationofRule9(2)ofPart II of KS&SSR to be terminated, they are being re-employed by the Corporation. 2. The learned Standing Counsel for the Corporation submits that, engagement of drivers on daily wages is frequently necessitated due to leave vacancies which impels theCorporationtoengagedriversondailywages.Heasserts that the services of the empanelled drivers were terminated and that they are not being re-engaged. 3. Be that as it may, what is the interim arrangement to be made pending the disposal of the writ petitions needs to be dealt with. WA NOS.956 & 957 OF 2020 7 2025:KER:38629
4. The learned Standing Counsel for the Corporation ubmits that the Corporation is in penury and is unable to s meetitsexpenditure;inthepresentscenariotheCorporation does not want to burden itself with any further financial liability either by making regular appointments or appointments under Rule 9(a) (i)ofPartIIofKS&SSR.They will engage drivers on daily wages in terms of Rule 9A of KS&SSR,itissubmitted.Thepetitionersarealsoamenableto adoption of such a course pending final disposal of the writ petitions. 5. As per order dated 30.06.2015 in W.P. (C)No. 2460/2015, the Corporation had reported 2455 vacancies of reserved drivers to the Public Service Commission. It was further directed that the PSCneednotadvisethecandidates without getting orders from the court. There has been no further directions.Thepetitionersareenlistedintheranklist which came into force on 23.08.2012 and expired on 31.12.2016. As noticed, pursuant to the directions by this Court 2455 vacancies were reported during the currency of thesaidranklist.SinceasofnowtheCorporationhaschosen not to effect regular appointments and that the enlisted candidates like the petitioners are waiting in the queue awaiting appointment, I consider itonlyjustandproperthat daily wages appointments in terms of Rule9Aasreferredto intheprecedingparagraph,asisproposedtobedonebythe Corporation, be made from the 2455 candidates enlisted in theaforementionedranklist.Idonoticethatasimilarcourse was adopted earlier also by this Court in O.P. 37878/2001. Neither side have any objection to the above. 6. Accordingly, the following directions are issued:- (i) The Public Service Commission shall forward the detailsofthe2455personsfromtheranklistwhichcameinto forceon23.08.2012andexpiredon31.12.2016.Thelistshall be prepared as if it is prepared as an advice list applying communal rotation and seniority. (ii) The list as directed in clause (1) above shall be forwarded to the Corporation within a period of two weeks from today. (iii)TheCorporationshallcallupontheenlistedpersons to exercise their option regarding thestations/unitstowhich they would like tobeattached.Suchcommunicationshallbe effected by the Corporation by registered post. (iv) On the basis of options soprovided,theyshallbe employed by the Corporation strictly adhering to Rule 9A of WA NOS.956 & 957 OF 2020 8 2025:KER:38629
Part II of the KS&SSR. (v) Appointments as above shall not confer the appointees any special rights or privileges, nor shall the failure to take up such appointments affect the rights of candidates in the PSC's rank list for their regular appointments, if they are otherwise entitled."
4. Thelearnedcounselfortheappellantcontendedthatthe
interim order underchallenge waspassed by thelearnedSingle
Judgewithoutconsideringthefactthatsuchdirections,effectively
directing appointments at the interim stage, amount to granting
final relief. As such, the writ appeals are also maintainable
against the interim order, which is in thenature of afinal order.
The learned counsel further submitted that such interim orders
could create third-party rights,andin theeventthe pendingwrit
petitions are dismissed, it would give rise to the litigationwhich
could have been avoided.
5. Per contra, the learned counsel appearing for the
respondents vehemently opposedtheprayer andsubmittedthat
the interim order under challenge was passed on 22.06.2020.
However, the appellant has not complied with the same.
Therefore, there is no need tointerfere withthe saidorder. The WA NOS.956 & 957 OF 2020 9 2025:KER:38629
learnedcounselfurthersubmittedthatthewritappealsdeserveto
be dismissed with heavy costs.
6. Heard the learned counsel appearing for the appellant
and the learned counsel appearing for the respondents.
7. On a perusal of the original prayers made in the writ
petition, itisevident thatthe partyrespondentsneverprayedfor
such an interim relief. The only interim relief sought was for a
direction to be issued to the appellant herein, restraining them
fromengaginganypersonotherthanthoseadvisedbytheKerala
Public Service Commissionas Drivers in theKeralaState Road
Transport Corporation, pending disposal of the writ petition.
Admittedly, the directions issued vide the impugnedorder could
nothavebeenissuedbywayofaninterimdirection,inasmuchas
the same amountsto grantingfinalreliefandcreatingthird-party
rights. The learned Single Judge erred in issuing the interim
directions.
8. In view of the afore, this Court is of the considered WA NOS.956 & 957 OF 2020 10 2025:KER:38629
opinion that, looking to the fact thatthe interim orderimpugned
has not been complied with and that suchdirectionscouldnot
havebeenissuedattheinterimstage,theimpugnedorderdated
22.06.2020 is liable to be quashed and is accordingly quashed.
Accordingly thewrit appealsstandallowed. No orderas to
costs.
However,havingregardtothependencyofthewritpetitions
since the year2019, we areoftheconsideredviewthatitwould
beappropriate torequestthelearnedSingleJudgetodisposeof
the writ petitions expeditiously.
Sd/- SUSHRUT ARVIND DHARMADHIKARI JUDGE Sd/- SYAM KUMAR V.M. JUDGE MC/29.5
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!