High Court Kerala High Court

P.Gopinathan vs Punjab National Bank on 25 March, 2009

Kerala High Court
P.Gopinathan vs Punjab National Bank on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1538 of 2008(G)


1. P.GOPINATHAN, SENIOR MANAGER,
                      ...  Petitioner

                        Vs



1. PUNJAB NATIONAL BANK, REPRESENTED BY
                       ...       Respondent

2. CHIEF MANAGER, PUNJAB NATIONAL BANK,

3. SENIOR REGIONAL MANAGER,

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  :SRI.P.K.SURESH KUMAR

The Hon'ble MR. Justice V.GIRI

 Dated :25/03/2009

 O R D E R
                        V.GIRI, J
                      -------------------
                   W.P.(C).1538/2008
                     --------------------
        Dated this the 25th day of March, 2009

                      JUDGMENT

Petitioner is a Senior Manager in the Punjab

National Bank and he is currently stationed at the

Regional office at Thiruvananthapuram. Petitioner, a

native of Kozhikode, was earlier posted at the Regional

office, Rajkot in Gujarat. Petitioner’s wife was

working as Administrative Officer in the Divisional

Office, Life Insurance Corporation of India at Rajkot.


Later during September, 2006,             the petitioner was

transferred       to  Kerala             and  posted       at

Thiruvananthapuram. He had requested for a posting

in Kozhikode which is his native place. But his wife

had to remain at Rajkot till May, 2007, when she was

also transferred to Thiruvananthapuram Division.

Petitioner availed a Leave Travel Concession facility in

accordance with the LTC rules prevailing in the

respondent Bank, and visited Darjeeling in October,

2006. He along with his wife had travelled from

Thiruvananthapuram to Darjiling and back to

Thiruvananthapuram by air by availing the LTC

W.P.(C).1538/2008
2

facility. His wife had to remain at Rajkot till May,

2007 when she was also transferred to

Thiruvananthapuram. According to the petitioner, if

the family is not residing with him at the place of

posting, family can travel from the place of domicile

to join spouse enjoying Leave Travel Concession

facility and return back to the place of residence.

In the present case, the claim for the charges

incurred for the travel by the petitioner’s wife

from Rajkot to Thiruvananthapuram and back to

Rajkot, was rejected by the Bank on the ground

that the petitioner’s domicile is Kozhikode and the

LTC facility sought for in relation to his wife was

for the travel from Rajkot to Thiruvananthapuram

and back to Rajkot. This has been challenged in

the writ petition.

2. I heard learned counsel for the petitioner and

learned counsel for the Bank. Counter affidavit has

been filed on behalf of the third respondent.

3. That the petitioner’s domicile is Kozhikode is

W.P.(C).1538/2008
3

not seriously disputed. LTC was availed by the

petitioner and his wife, by accompanying him. They

had undertaken a trip to Darjeeling. Petitioner’s

claim was rejected in relation to the expenses

incurred on behalf of his wife because it was not a

travel which was undertaken from the place of

posting of the employee to the place of domicile. In

these circumstances, the stand taken by the Bank

does not warrant any interference.

4. Further I note that the petitioner’s wife is

also a fairly high placed employee, who was

stationed at Rajkot, in spite of the petitioner’s

transfer and posting at Thiruvananthapuram for

reasons of her own employment. I do not find any

ground to interfere with the stand taken by the

Bank. Accordingly, the writ petition is dismissed.

V.GIRI,
Judge

mrcs