High Court Kerala High Court

M.V.Gopalan vs The Kerala State Warehousing … on 16 February, 2010

Kerala High Court
M.V.Gopalan vs The Kerala State Warehousing … on 16 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2296 of 2010(J)


1. M.V.GOPALAN, GODOWN KEEPER,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE WAREHOUSING CORPORATION
                       ...       Respondent

2. A.RAJENDRA PANICKER,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :SRI.MAJNU KOMATH, SC, K.S.W.C.

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :16/02/2010

 O R D E R
                       C.T. RAVIKUMAR, J.

             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 2296 OF 2010
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
         Dated this the 16th day of February, 2010

                           J U D G M E N T

The petitioner who is a Godown Keeper attached to

the State Warehouse, Kannur was transferred as per Ext.P1

and posted to the Regional Office, Ernakulam at Aluva. He

assails the said order of transfer on several grounds. The

main contention is that the said order is actuated by

malafides. He is a member of the executive committee of the

Kerala State Warehousing Corporation Employees Union

(CITU) the president of which, approached the Kerala Lok

Ayukta by filing complaint No.1589/09 against the second

respondent and obtained Ext.P3. As per Ext.P3, the 2nd

respondent was injuncted from taking administrative decision

including policy matters in the Corporation as Managing

Director except day to day administration until further orders.

The said action of the Union is the provocation for issuing

Ext.P1 order, it is contended. The petitioner also contends

that he was transferred to the State Warehouse, Kannur as

per Ext.P2 dated 31.7.2007 only based on the representation

WPC.No.2296 of 2010
: 2 :

of his son who is a serving army personnel that was routed

through proper channel. It is further contended that going by

the norms of the first respondent, the petitioner could have

stayed at State Warehouse, Kannur normally for a period of 6

years on the strength of Ext.P2 transfer order. Yet another

contention taken is that there is no post of Godown Keeper at

Regional Office, Ernakulam at Aluva. Lastly, it is contended

that the respondent cannot be heard to contend that there was

no requirement of Godownkeepers at all in the State

Warehouse at Kannur, on account of the fact that recently a

Godown Keeper by name Shukur was transferred and posted

as such at State Warehouse, Kannur as per Ext.P4 Order

dated 16.12.2009.

2. Resisting the claims and contentions of the petitioner,

the first respondent has filed a counter affidavit in this writ

petition. The contention of the petitioner that Ext.P1 is

actuated by malafides has been strongly refuted therein. It is

stated that as early as on 23.12.2009, a meeting of the officers

under the first respondent was convened in the chamber of

the Managing Director in the presence of the Chairman and

Ext.R1(a) is its minutes. It would reveal that the staff

requirement of various Warehouses was assessed on that day

WPC.No.2296 of 2010
: 3 :

and as per the same two of the three Godown Keepers could

be spared from the State Warehouse at Kannur. It is stated in

the counter affidavit that the Managing Director is competent

to effect the transfer and posting of employees under the first

respondent. Regulation 2(iii) of the Kerala State Warehousing

Corporation General and Staff Regulations, 1963empowers

the Managing Director to allocate duties to the staff and make

such other arrangements as may be necessary for the efficient

discharge of the functions of the Corporation. That apart

according to the Learned Standing Counsel, Regulation 20(1)

makes it obligatory on the part of the employees to serve the

Corporation in such capacity and in such place as may be

directed by the Corporation from time to time. It is also

contended that there is shortage of Godown Staff in various

Warehouses under the Ernakulam Region and therefore, the

mere absence of the post of Godown Keeper in the Regional

Office cannot be a reason to assail Ext.P1. Further, it is stated

that according to the necessity the petitioner would be

posted in any of such Warehouses where the service of

Godown Keeper is required. The mere silence of reason in

Ext.P1 cannot be taken as crucial because there is no

invariable rule that an order of transfer should contain the

WPC.No.2296 of 2010
: 4 :

reason. The contention is that the petitioner is an executive

member of the Union, the president of which filed a complaint

before the Kerala Lok Ayukta and obtained Ext.P3 is the

provocation for issuing Ext.P1 order is too short a contention

to presume malafides against the 2nd respondent, it is further

contended. The learned Counsel for the respondents further

contended that it is after the transfer of Shukur as per Ext.P4,

that the meeting was held as is obvious from Ext.R1(a) and

that the petitioner during his entire service of 30 years under

the first respondent served in Kannur Region itself for about

23 = years. Since the unit of transfer is state the petitioner

cannot always claim for retention in Kannur region itself, it is

further contended. As a reply to the claim of the petitioner

for a posting at Pariyaram Medical College for DES work it is

contended that in the light of Ext.R1(b), he cannot be

transferred and posted there. Ext.R1(B) would reveal that

earlier, he was posted there once, and at that time he left the

place at 3.15 p.m. without obtaining permission.

3. Generally, the transfer and posting of employees in a

corporation like the first respondent fall within the realm of

power and administrative prerogative of the competent

authority. Violation of statutory provisions or vitiated by

WPC.No.2296 of 2010
: 5 :

malafides are the grounds normally, available to attack an

order passed by the competent authority. Only when a firm

foundation of facts is pleaded and established an order of

transfer can be interfered with on the ground of being

vitiated by malafides. The reason that the president of the

Union to which the petitioner belongs and holds membership

in the executive committee, obtained Ext.P3 order against the

second respondent is not sufficient to draw an inference of

malafides. The petitioner do not have a case that he is the one

and the only member of that committee. I cannot, therefore,

uphold the contention of the petitioner that Ext.P1 is vitiated

by malafides. There is no contention for the petitioner that

any of the statutory provisions have been violated while

issuing Ext.P1 order. The only contention is that normally

going by the norms the petitioner could have continued in the

State Warehouse, Kannur normally, for a period of six years.

That cannot be a reason to interfere with Ext.P1. That apart,

the petitioner is not refuting the fact that out of the total

service of 30 years with the first respondent he had worked

about 23 = years in his native District itself.

4. The petitioner did not dispute the competence of the

2nd respondent to effect transfer and posting of employees of

WPC.No.2296 of 2010
: 6 :

the Corporation and also his obligation to serve the

corporation in such place as directed by the corporation in

terms of Regulation 20(1). In the circumstances, I am of the

view that there is no reason to interfere with Ext.P1 order of

transfer. The writ petition is liable to fail. However, I think,

the same shall not stand in the way of the respondent

considering the following:-

The serving Jawans are guarding us day in and day out

and hence, Governmental Departments and Public

undertakings cannot wriggle out of their moral obligation to

protect their families and in that regard, invariably in all

transfer norms provisions have been incorporated.

6. The first respondent virtually honoured that moral

obligations by transferring the petitioner from State

Warehouse, Iritty to State Warehouse, Kannur as per Ext.P2

based on the application of his son routed through proper

channel. Since this fact is not disputed it is only appropriate

for the first respondent to consider for a convenient transfer

and posting of the petitioner expeditiously, preferably in

Kannur District itself. In this context it is apposite to consider

certain aspects: The petitioner who is the father of a serving

Jawan is now aged 56 years. Besides the said son who is

WPC.No.2296 of 2010
: 7 :

serving the Indian Army the petitioner and his wife got only

two daughters and they were given in marriage. Thus, on

account of the transfer, according to the petitioner his wife

alone would be there at Kannur which is far away from Aluva.

In the said peculiar circumstances, I am inclined to grant

the petitioner the liberty to file a representation before the

first respondent within one week from the date of receipt of a

copy of this judgment. If such a representation is received the

same shall be considered by the first respondent within three

weeks thereafter. Considering the fact that the petitioner has

not so far been relieved pursuant to Ext.P1 and that no other

substitute is posted there it is only appropriate to permit the

petitioner to continue at State Warehouse, Kannur, itself till

a decision is taken on such a representation. It is made clear

in the event of the petitioner failing to make a representation

within the stipulated time then Ext.P1 order of transfer would

take its effect automatically.

Sd/-

(C.T. RAVIKUMAR, JUDGE)

jma
//true copy//

P.A. To Judge