High Court Kerala High Court

P.A.Nagarajan vs Bharat Petroleum Corporation … on 21 June, 2010

Kerala High Court
P.A.Nagarajan vs Bharat Petroleum Corporation … on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18730 of 2010(M)


1. P.A.NAGARAJAN,
                      ...  Petitioner
2. DIRECTOR (HUMAN RESOURCES),
3. EXECUTIVE DIRECTOR (KOCHI REFINERY)

                        Vs


1. BHARAT PETROLEUM CORPORATION LTD. AND
                       ...       Respondent

                For Petitioner  :SRI.V.JAYAPRADEEP

                For Respondent  :SRI.E.K.NANDAKUMAR

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

 Dated :21/06/2010

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

             ```````````````````````````````````````````````````````
                    W.P.(C) No. 18730 of 2010 M
             ```````````````````````````````````````````````````````
                Dated this the 21st day of June, 2010

                            J U D G M E N T

The petitioner is presently working as Chief Manager

(Legal) in the Bharat Petroleum Corporation Limited(Kochi

Refineries). He has filed this writ petition challenging Exts.P2 and

P7. The further prayer of the petitioner is to issue a writ of

mandamus commanding the second respondent to pass speaking

orders on Ext.P5 to enable him to continue at Cochin or to exit

from its service in terms of Ext.P6 Conduct, Discipline and Appeal

Rules.

2. The petitioner joined the services of the Kochi

Refineries Limited on 22-01-1987. It was after leaving the job with

the State Bank of India that he joined its service. According to the

petitioner, he has actually accepted the offer of appointment in the

Kochi Refineries Limited solely because of the non-transferability

of the job. While so, the Kochi Refineries Limited was

amalgamated with the Bharat Petroleum Corporation Limited.

That was in August 2006 under the provisions of Sections 391 and

394 of the Companies Act. With that amalgamation, the Kochi

WPC.18730/2010
: 2 :

Refineries Limited ceased to be in existence and thereafter, it is

being called as Bharat Petroleum Limited Kochi Refineries. On

20-04-2010, the first respondent issued Ext.P2 staff posting. As

per Ext.P2, the petitioner was proposed to be transferred and

posted to the Chairman’s office at Mumbai. Aggrieved by the

proposal in Ext.P2, the petitioner has submitted two

representations. As per Ext.P4, the petitioner has requested the

first respondent to defer the order of transfer and to consider his

claim for retention in Kochi itself in the light of Ext.P1. In Ext.P5

representation submitted on 01-06-2010, he has virtually reiterated

his contentions raised in Ext.P4. To fortify his contentions, he has

relied on certain judicial pronouncements as well. According to

the petitioner, he was awaiting a favourable order from the

respondents. While so, to his dismay and dejection, he received

Ext.P7 order dated 10-06-2010, it is submitted. As per Ext.P7,

after considering his Ext.P5 representation, the petitioner was

advised to join duty at Mumbai on or before 21-06-2010. It is in

the said circumstances that this writ petition has been filed by the

petitioner assailing Exts.P2 and P7.

WPC.18730/2010
: 3 :

3. A scanning of the contentions raised by the petitioner

would reveal that he is mainly relying on Ext.P1 and various

judicial pronouncements such as 1941 Company Cases Vol.83

(HL) 549, 1993 CWN 542 and 1988 Company Cases (Vol.63) 233

to assail Exts.P2 and P7 and to claim retention in Kochi itself. The

respondents have filed a statement in this writ petition refuting the

aforesaid claims and contentions of the petitioner. According to

them, the petitioner is liable to be transferred and he had accepted

the transferability of his job as is obvious from Annexure-A order of

appointment dated 21-01-1988. In short, according to them, in the

light of Ext.P1 and the Rules, Regulations and Policies applicable

to the management staff of Bharat Petroleum Corporation Limited,

the petitioner cannot be heard to contend that the first respondent

is lacking jurisdiction to transfer the petitioner from the Bharat

Petroleum Corporation Limited(Kochi Refineries).

4. Ext.P1 is a Power of Attorney dated 08-02-2007

nominating the petitioner to be the true and lawful Attorney of

Bharat Petroleum Corporation Limited to enable the petitioner to

perform all and every one of the acts, matters and things

WPC.18730/2010
: 4 :

mentioned thereunder pertaining to BPCL Kochi Refineries.

According to the petitioner, Ext.P1 holds out a promise to the

effect that he would not be transferred outside the jurisdiction of

the BPCL Kochi Refineries. It is in the aforesaid circumstances

that he challenged Ext.P2 that carried the proposal to transfer him

from Bharat Petroleum Corporation Ltd(KRL) to the Chairman’s

office at Mumbai. As already noticed, apart from relying on

Ext.P1, the petitioner is also placing reliance on the

aforementioned judicial pronouncements to assail Exts.P2 and P7.

5. I have gone through the decisions relied on by the

petitioner. The said decisions are to the effect that transfer of an

undertaking in terms of the provisions under the Companies Act

shall not adversely affect the service conditions of the employees.

In fact, those decisions were mainly dealing with the transfer of

undertakings. But, while considering the impact of such transfer,

in 1988 Company Cases (Vol.63) 233, it was held that employees

could not be compulsorily transferred from one company to

another. Based on the aforesaid decisions, the petitioner

contended that since no option was given to the petitioner at the

WPC.18730/2010
: 5 :

time of amalgamation, the respondents are estopped from

transferring him out of BPCL Kochi Refineries. The tenor of the

contentions in the writ petition would suggest that the petitioner

has an alternate prayer. According to him, in case the

respondents are unwilling to review the order of transfer, he

should be permitted to avail the benefit of Voluntary Retirement

Scheme and to continue in a present post till such time or in the

alternative, he should be permitted to retire prematurely as

provided in the Conduct, Discipline and Appeal Rules of the first

respondent Company. Ext.P6 is the relevant extract of the

aforesaid Rules.

6. Evidently, the employees of the erstwhile Kochi

Refineries Limited could not have objected to its amalgamation

with BPCL. It is a fact that as early as in 2006 itself, the Kochi

Refineries Limited was amalgamated with the Bharat Petroleum

Corporation Limited. The grievance of the petitioner is that at the

time of the said amalgamation, no right of option was given to the

employees including the petitioner. I am of the view that at this

distance of time the said aspect has to be viewed in another

WPC.18730/2010
: 6 :

angle. Going by the aforesaid decisions relied on by the

petitioner, the main concern is to protect the conditions of service

which the employees were enjoying prior to the amalgamation,

even after the amalgamation. I cannot find any averment in the

writ petition to the effect that any of the conditions of service of the

employees of the erstwhile Kochi Refineries Limited has been

adversely affected on account of the amalgamation. In the context

of the contentions, it is relevant to refer to the decision of the

Hon’ble Apex Court in Varadha Rao Vs. State of Karnataka and

others [AIR 1986 SC 1955]. The Hon’ble Apex Court held that

transfer is an incident of service and it did not result in alteration of

the nature of the conditions in service. As noticed earlier, the

petitioner has no case that on account of the amalgamation the

service conditions have been altered. In the context of the

contentions, it is also relevant to note the conditions incorporated

in Annexure-A i.e., the order of appointment issued to the

petitioner dated 21-01-1988. It carries the following conditions:-

” You are liable to be transferred, at the

discretion of the Company, from one

establishment/office to another one of our

WPC.18730/2010
: 7 :

Company whether in the Cochin area or

elsewhere in India.

Your employment is also subject to all

Company policies and regulations as well as

your participation in any benefit scheme as the

Company may require.”

7. That order was issued in 1988. True that at that point

of time, it was Kochi Refineries Limited and was having unit only in

Cochin and further that it is the subsequent amalgamation that

resulted in the present situation. The question is whether

subsequent to the amalgamation, the employees in the erstwhile

Kochi Refineries Limited can claim immunity from transfer. I could

not uphold the contention of the petitioner that the petitioner could

not be transferred even thereafter in the light of Ext.P1 and the

decisions referred above. Now, I may examine the sustainability of

Exts.P2 and P7. Looking into their impact, it may be a compulsory

transfer as contended by the petitioner. But, the question is

whether any of the service conditions of the petitioner was

prejudicially affected on account of such transfer. I could not find

any such contention in the writ petition. So long as he got no such

contentions, the petitioner cannot contend that he is not liable to

WPC.18730/2010
: 8 :

be transferred on account of the amalgamation of Kochi Refineries

Limited with the BPCL. In fact, the petitioner cannot contend that

he was earlier holding a non-transferable job in the light of

Annexure-A. The conditions incorporated in Annexure-A make it

clear that he was liable to be transferred. Such a contingency

might not have arisen on account of the non-existence of other

units of Kochi Refineries Limited. At any rate, the petitioner

cannot challenge Exts.P2 or P7 contending that since the Kochi

Refineries Limited was amalgamated with the Bharat Petroleum

Corporation Limited, the petitioner is having an absolute right to

continue in Bharat Petroleum Corporation Limited Kochi Refineries

only.

8. For all these reasons, I cannot uphold the contentions

of the petitioner raised against Exts.P2 and P7. But, at the same

time, in view of the peculiar circumstances, I am of the view that

the petitioner is entitled to get extension of time for joining duty

pursuant to Ext.P7. Therefore, it will be only be appropriate for

respondents 1 and 2 to intimate the petitioner the time limit within

which he should join in the place of his transfer. Needless to say

WPC.18730/2010
: 9 :

that while issuing such an intimation, the said authorities have to

ensure that the petitioner is getting ten days’ time in joining the

place of transfer.

9. As already noted, the petitioner has also suggested

two alternatives. Firstly, he claimed that he should be permitted to

avail voluntary retirement in accordance with the Voluntary

Retirement Scheme. There is nothing in the writ petition which

would suggest that the Voluntary Retirement Scheme is presently

available under the first respondent. However, it will be open to

the first respondent to consider the said claim of the petitioner in

case such a Scheme is available. Necessarily, in case such a

Scheme is available under the first respondent, the claim of the

petitioner for voluntary retirement has to be considered

expeditiously. In the absence of such a Scheme, his request is

that he should be permitted to retire prematurely as provided in the

Conduct, Discipline and Appeal Rules of the first respondent

Company. That again is a matter to be considered by the first

respondent in the light of the provisions under the Conduct,

Discipline and Appeal Rules. In case the petitioner submits an

WPC.18730/2010
: 10 :

application within two weeks from the date of receipt of a copy of

this judgment as provided under the aforesaid Rules, the

respondents shall consider the same in accordance with the

provisions under the Conduct, Discipline and Appeal Rules. The

same shall be considered by the respondents in the light of the

provisions under the Conduct, Discipline and Appeal Rules of the

first respondent Company, expeditiously, at any rate, within a

period of one month from the date of receipt of such application

from the petitioner.

Subject to the above, this writ petition is dismissed.

Sd/-

(C.T.RAVIKUMAR, JUDGE)
aks

// True Copy //

P.A. To Judge