High Court Kerala High Court

A.K.Narayanan vs Reji C.George on 25 January, 2007

Kerala High Court
A.K.Narayanan vs Reji C.George on 25 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 815 of 2006(B)


1. A.K.NARAYANAN, CHIEF FOOD INSPECTOR,
                      ...  Petitioner

                        Vs



1. REJI C.GEORGE, DISTRICT FOOD INSPECTOR,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE STATE OF KERALA, REPRESENTED BY THE

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU

 Dated :25/01/2007

 O R D E R
                          K.A.ABDUL GAFOOR &

                         K.R. UDAYABHANU, JJ.

           ==============================

                   W.A.NOS.815  & 1312 OF 2006

             ============================


         DATED THIS THE 25th DAY OF JANUARY  2007


                                  JUDGMENT

Abdul Gafoor,J.

The Government as well as the second respondent in the

writ petition are aggrieved by the judgment in W.P.(C)

27679/2005 whereby Ext.P7 has been quashed directing the

Government to consider the matter again. The fact position of

the case is as follows:

2. The writ petitioner Regi.C.George was a Food Inspector.

He was promoted to the post of Chief Food Inspector and he is

occupying the promotion post since 27-5-2000, though there is

allegation that he was occupying that post on officiation even

earlier. While posting him as Chief Food Inspector, his junior

was posted as District Food Inspector, the category to be filled

up by transfer of the incumbents working in the category of the

W.A.NOS.815&1312/2006 -2-

Chief Food Inspector. The appointment by transfer is regulated

by Rule 28(b) of the Kerala State & Subordinate Service Rules.

Necessarily the incumbent to be posted by transfer shall be

suitable senior most incumbents in the category of Chief Food

Inspector. Therefore, the Government found it erroneous to

retain Regi.C.George as Chief Food Inspector and his junior as

District Food Inspector and accordingly rectified that error by

posting Regi.C.George as District Food Inspector. According to

him, he had already relinquished the posting as District Food

Inspector. But this was disputed by the Government stating that

there was no relinquishment letter in advance before such

posting. Anyhow he approached this Court aggrieved by his

posting as District Food Inspector. This Court directed

consideration of the matter by the Government and the

Government passed Ext.P5. The relinquishment was rejected.

This was again challenged before this Court by filing a writ

petition which resulted in Ext.P6 judgment wherein fresh

consideration was directed. In Ext.P6 judgment it was directed

as follows:

“In such circumstances, the writ petition is

W.A.NOS.815&1312/2006 -3-

disposed of with a direction to the first

respondent to consider and pass orders on

Exts.P13 and P14 in accordance with law.

No doubt learned counsel for the petitioner

referred to the provisions of Rule 38 of the

K.S.& S.S.R., which provides that a

relinquishment can be rejected only on the

reasons of public interest. If the

relinquishment given by the petitioner is

accepted, then there will be a further

direction that the petitioner shall be posted

back as Chief Food Inspector, Mobile

Vigilance Squad, Kozhikode and the second

respondent shall be placed back as District

Food Inspector, Wayanad. A decision in

this regard shall be taken within a period of

four weeks from the date of receipt of a

copy of this judgment.”

In Ext.P7 again the relinquishment has been rejected in the

following lines:

“As per Rule 38 of the K.S.& S.S.R,.a

relinquishment can be accepted only if it is

not opposed to public interest. Order

number referred to as fourth paper above

W.A.NOS.815&1312/2006 -4-

was issued to rectify the irregularities in

order No.read as 1st paper above. It is done

on public interest. Sri.Regi.C.George had

accepted the grade promotion in the post of

Food Inspector on condition that he will not

relinquish promotion in the normal line as

per the condition for giving grade

promotion. Hence the relinquishment

request of Sri. Regi.C.George is rejected

and the status quo as ordered in Order

No.EG1-24854/05/DHS dated 20-05-

2005 is maintained.”

This was challenged in W.P.(C)No.27679/2005 by Regi.C.George

again contending that the rejection of the relinquishment is not

in public interest as required in Rule 38 of the General Rules in

K.S.& S.S.R., but because of the fact that he had obtained grade

promotion while working as Food Inspector with the condition

that he will not relinquish regular promotions. According to him,

further promotion was to the post of Chief Food Inspector which

he accepted. The post of District Food Inspector is yet another

category, though on the same scale of pay to be filled by

appointment on transfer from Chief Food Inspector. Therefore,

W.A.NOS.815&1312/2006 -5-

that cannot be a reason to reject the relinquishment.

3. The portion extracted in Ext.P7 impugned order as

above does not spell out the germane consideration in terms

of Rule 38 of the General Rules as to whether it was in public

interest. Consideration of public interest in a posting like this

shall reflect the following aspects generally.

a) whether experience in working as Chief Food Inspector

is essential for being posted as District Food Inspector for

efficient and effective administration of the department and

whether that will have to be the prime most consideration of

public interest.?

b) Continuance of an incumbent in the post for long as

Chief Food Inspector will be conducive to public interest.

c)Whether the relinquishment of the post of District Food

Inspector by one incumbent resulting in another being

retained as District Food Inspector is conducive to public interest.

4. Other aspects also may arise in public interest. Nothing

of that sort is reflected in Ext.P7. In such circumstances, it is

only appropriate that the Government shall consider all the

above aspects and any further aspect germane to public interest

W.A.NOS.815&1312/2006 -6-

and pass fresh orders within two months from the date of

receipt of a copy of this judgment.

Pending consideration by the Government, status quo as

on today with respect to the parties in the Writ appeal shall be

maintained. The posting of incumbents shall also be based on

the norms. The writ appeal is disposed of accordingly.

Sd/-

K.A.ABDUL GAFOOR

JUDGE

Sd/-

K.R.UDAYABHANU,

JUDGE

ks.