High Court Kerala High Court

Sobha Mary Alexaner vs Union Of India on 4 August, 2008

Kerala High Court
Sobha Mary Alexaner vs Union Of India on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22993 of 2008(S)


1. SOBHA MARY ALEXANER
                      ...  Petitioner

                        Vs



1. UNION OF INDIA
                       ...       Respondent

2. THE DIVISIONAL RAILWAY MANAGER

3. THE SENIOR DIVISIONAL COMMERCIAL MANAGER

4. THE CHIEF COMMERCIAL M ANAGER (PS)

5. THE DIVISIONAL RAILWAY MANAGER

6. THE CHIEF COMMERCIAL MANAGER

7. THE CENTRAL ADMINISTRATIVE TRIBUNAL

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  :SRI.N.B.SUNIL NATH,SC, RAILWAYS

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :04/08/2008

 O R D E R
                      K.BALAKRISHNAN NAIR &

                          M.C.HARI RANI, JJ.

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

                     W.P.(C) NO. 22993 OF 2008-S

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

                         Dated 4th August, 2008.

                               JUDGMENT

Balakrishnan Nair, J.

The petitioner was the applicant in O.A.No.102/2008 before the

Central Administrative Tribunal, Ernakulam Bench. The respondents

herein were the respondents in that O.A. The petitioner, who was a

Commercial Clerk in the Southern Railways working at Kottayam

under the Thiruvananthapuram Division, was facing disciplinary

proceedings, involving grave misconduct. Initially, she was suspended

from service. Later, she was reinstated and thereafter transferred out,

by Annexure-A1 order, to Palakkad, which is in Palakkad Division.

The petitioner attacked the said order before the CAT on various

grounds. The main ground canvassed was the violation of Annexure-

A5 Rule. It says that a Group C employee facing disciplinary

proceedings shall not, normally, be transferred from one

WPC 22993/2008 2

Railway/Division to another Railway/Division before the finalisation

of the disciplinary proceedings. The petitioner also contended that her

seniority will be affected by the impugned transfer. The respondents

resisted the application, relying on Annexure-R1 order, which

provided that persons facing charges for grave misconduct, like the

petitioner, can be transferred out from the parent division. The

Tribunal considered the rival contentions and dismissed the O.A. In

this writ petition, the petitioner has challenged not only Ext.P5 final

order of the CAT, but also Annexure-R1 order of the Railways.

2. The learned senior counsel Mr.N.N.Sugunapalan, who

appeared for the petitioner, submitted that Annexure-A5 is a statutory

Rule. So, Annexure-R1 cannot override the same. Secondly, it is

submitted that if the petitioner is transferred, her seniority will be

affected. She may become junior to the junior-most in her cadre.

3. Annexure-A5 only says that normally, an employee facing

disciplinary proceedings may not be transferred out to another

Railway/Division. It means that the competent authority has discretion

in that matter. The Railways have issued Annexure-R1 order, pointing

WPC 22993/2008 3

out how that discretion should be exercised. We find that there is

nothing wrong with the said order. It only gives certain guidelines for

the competent authority as to how the discretion under Annexure-A5

should be exercised, while transferring employees, who are facing

disciplinary action. The second ground regarding loss of seniority is,

plainly, untenable. A close reading of the impugned order of the CAT

would show that the said point was not canvassed before the Tribunal.

Obviously, it was not canvassed, as it was untenable. An incumbent,

who is transferred out, in exigencies of service, to another division,

will not lose his seniority.

In the result, we find no ground to interfere with the impugned

order. Accordingly, the writ petition is dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

M.C.HARI RANI, JUDGE.

Nm/