High Court Kerala High Court

Vinodlal vs Kerala State Road Transport … on 29 June, 2007

Kerala High Court
Vinodlal vs Kerala State Road Transport … on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11902 of 2007(P)


1. VINODLAL, AGED 37 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION,
                       ...       Respondent

2. MANAGING DIRECTOR,

                For Petitioner  :SRI.VINOD SINGH CHERIYAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :29/06/2007

 O R D E R
                             A.K.BASHEER, J.

                    ---------------------------------------------

                       W.P.(C)No.11902 OF 2007

                    ----------------------------------------------

                 Dated this the 29th day of June, 2007


                                 JUDGMENT

Petitioner was appointed as an Overseer in the Kerala

State Road Transport Corporation for a period of one year on

contract basis. Ext.P2 order issued by the Corporation in this

regard unambiguously shows that he was appointed for a

period of one year only with effect from the date of joining of

duty. It was agreed that petitioner would be paid

consolidated remuneration of Rs.5,000/- per month.

2. It appears that the Corporation had on expiry of the

one year period extended the term by one month. The period

was again extended by another month. In the meanwhile, the

Corporation had taken steps to engage Overseers from among

its qualified employees. It is contended by the petitioner that

the Corporation is not justified in terminating his contract. It

is his contention that the petitioner is entitled to continue till

the project for which he had been engaged is over. He

impugns Ext.P4 order by which he has been disengaged along

W.P.(C)No.11902 OF 2007

:: 2 ::

with two other overseers.

3. Learned counsel invites my attention to Ext.P5 which

is stated to be a true photocopy of the minutes of the Board

of Directors of the Corporation. In Ext.P5, it is seen that the

Board of Directors had resolved to post one Project Engineer,

Assistant Engineer, Overseer, etc. till the project works were

completed. The contention of the petitioner appears to be

that till the project in connection with which he was appointed

as Overseer was completed, the Corporation is bound to

engage him. In other words, the contention is that the

Corporation is not entitled to terminate the contractual

engagement. I am unable to agree with this proposition.

4. It is not in dispute that petitioner had accepted his

engagement with his eyes wide open. He knew that his

engagement was for one year on a consolidated monthly

remuneration. It may be true that the Corporation had

extended his tenure for two more months but it was for the

reason that the Corporation wanted to identify and engage

qualified hands from among its own employees to be

W.P.(C)No.11902 OF 2007

:: 3 ::

appointed as Overseers on working arrangement as could be

seen from Ext.P6. Similarly petitioner cannot be heard to say

that the action of the Corporation is discriminatory since an

Assistant Engineer who was engaged along with is allowed to

continue while Overseers like him have been disengaged.

5. I do not find any merit in the contentions raised by

the petitioners. Writ petition fails and it is accordingly

dismissed.

At this stage learned counsel for the petitioner submits

that the dismissal of this writ petition may not stand in the

way of the petitioner to seek further engagement in the

Corporation in future. I do not find any reason why the

Corporation would not consider the request, if any, that may

be made by the petitioner to be engaged as an Overseer in

future, if such an occasion arises.

A.K.BASHEER, JUDGE

jes