High Court Kerala High Court

K.V.Dinesan vs The Managing Director on 21 May, 2010

Kerala High Court
K.V.Dinesan vs The Managing Director on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15101 of 2010(K)


1. K.V.DINESAN, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, KERALA STATE
                       ...       Respondent

2. THE ADDITIONAL GENERAL MANAGER (P&A)

3. THE REGIONAL MANAGER, KERALA STATE

4. THE ASSISTANT MANAGER - IN CHARGE,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 15101 OF 2010 (K)
                =====================

             Dated this the 21st day of May, 2010

                          J U D G M E N T

Petitioner is a Senior Assistant Grade I, who was working in

the Kanhangad Taluk Depot of the respondent Corporation. By

Ext.P2 order, he was ordered to be transferred to Palakkad

Region. Based on Ext.P2, Ext.P3, a consequential order was issued

by the Regional Manager.

2. Thereupon the Petitioner approached this Court and

filed WP(C) No.11860/10. That writ petition was disposed of by

Ext.P4 judgment allowing the Petitioner to make a representation

against Exts.P2 and P3 and directing the respondents to consider

the same. Accordingly, Ext.P5 representation was filed and the

request to retain him at Kanhangad was rejected by Ext.P6. It is

this order which is under challenge.

3. The reason stated in Ext.P6 is that the petitioner was

responsible for excess indenting of certain goods in the depot.

Learned counsel challenges Ext.P6 mainly contending that as per

the procedure followed by the Corporation, it is based on the

three months average consumption, that indents are placed and

WPC No. 15101/10
:2 :

that indents are forwarded to the Head Office, which finally

approves the indent. It is stated that the petitioner cannot be

made liable for the alleged irregularity mentioned in Ext.P6.

4. However, on instructions, learned standing counsel for

the respondents submit that as against the requirement of stock

worth Rs.4,14,000, by manipulation in the records, petitioner

indented stocks worth Rs.10,11,000/-. It is stated that when the

irregularity was noticed,, as the petitioner could not be retained at

the region, the petitioner was ordered to be transferred by the

impugned order.

5. If as stated by the respondents, on noticing the

aforesaid irregularity, it was decided to keep the petitioner away

from the region concerned, such a decision of the respondents

cannot be interfered by this Court particularly in the absence of

anything to show that the decision is vitiated for malafides or

arbitrariness.

6. Be that as it may, having regard to the grievance of

the petitioner that the order has been issued despite the

availability of vacancies in and around Kanhangad, it is directed

that it will be open to the petitioner to make a representation to

WPC No. 15101/10
:3 :

the 1st respondent. It is directed that if such a representation is

made, the 1st respondent shall consider the same and pass orders

thereon within four weeks of its receipt.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp