High Court Kerala High Court

Thule Gopal Wasudeo vs Union Of India on 20 August, 2010

Kerala High Court
Thule Gopal Wasudeo vs Union Of India on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26217 of 2010(S)


1. THULE GOPAL WASUDEO, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR GENERAL,

3. THE ZONAL DIRECTOR,

4. SMT.K.K.AMBIKA, SENIOR CLERK,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  :SMT.M.K.PUSHPALATHA,SC,COCHIN CORPORATI

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :20/08/2010

 O R D E R
           THOTTATHIL B.RADHAKRISHNAN &
               S.S.SATHEESACHANDRAN, JJ.
                  -------------------------------------------
                    W.P(C).No.26217 OF 2010
                  -------------------------------------------
            Dated this the 20th day of August, 2010


                              JUDGMENT

1.The petitioner, an employee of the Fishery Survey of India,

was posted in Cochin. While working in the Cochin office, an

issue arose as to whether he was eligible for being considered

for promotion to the category of UDC. The issue was as to

whether a Hindi Typist should be treated as equivalent to an

LDC. The petitioner moved the Ernakulam Bench of the

Central Administrative Tribunal. The Tribunal held that the

post of Hindi Typist is on par with Junior Clerks/LDC and

accordingly ordered a review DPC. Review DPC was held and

it was observed that the petitioner was eligible to be

promoted. As a result, Smt.K.K.Ambika, the 4th respondent

herein, who stood promoted at an earlier point of time, was

reverted to provide room to accommodate the petitioner.

After so promoted to the category of UDC, the petitioner was

transferred to Mumbai. A question then arose as to whether

WPC.26217/10

2

the promotion of the petitioner is to be made with effect from

the date on which Smt.K.K.Ambika, his admitted junior, was

promoted. The petitioner made different representations.

Going by the stand of the establishment, though they would

attempt to justify their view in the matter, admittedly, they did

not issue any order on any of the representations of the

petitioner in this regard. Ultimately, the petitioner moved the

Ernakulam Bench of the Tribunal for relief. The Tribunal,

however, held that the representations having been made

while the petitioner was working in Mumbai and he being

stationed in Mumbai, the jurisdiction of the Ernakulam Bench

of the Tribunal could not be invoked. It was also held that the

claim is barred by limitation.

2.Having heard learned counsel for the petitioner and learned

Additional Solicitor General, we are of the view that the

findings of the learned Tribunal are totally misplaced. For one

thing, the right of the applicant, if any, to claim eligibility for

promotion with effect from the date on which Smt.K.K.Ambika

WPC.26217/10

3

stood promoted was an issue that arose while he worked in

Cochin. He was kept out of the zone of consideration at the

first instance on the ground that he is only a Hindi Typist. He

agitated that issue before the Ernakulam Bench and pursuant

to the directions of the Ernakulam Bench, his case was

considered in a review DPC. That was also done while he was

working in Cochin. Therefore, the question of promotion of

the petitioner as UDC was an issue which arose, and he was

considered for such promotion, while he worked in Cochin.

His transmission from Cochin to Mumbai came only as a

transfer generated following his promotion as UDC.

Therefore, we are of the clear view that the Ernakulam Bench

of the Tribunal had the jurisdiction to decide on the matter.

3.On the question of limitation, as submitted on behalf of the

establishment, there is nothing on record to show that the

petitioner’s representations referred to in paragraph 4 of the

Original Application have been answered by communicating

any decision to the employee. When an employee makes

WPC.26217/10

4

representations making certain claims, the establishment has

to take a decision, if necessary, after hearing the employee and

communicate the decision to him. It is only thus that a

representation gets ultimately disposed of. We may also recall

that in terms of Section 20 of the Administrative Tribunals Act,

an employee has to first take recourse to the other available

remedies before approaching the Tribunal. Under such

circumstances, we are of the view that the plea of the question

of limitation is also misplaced. We, therefore, vacate the order

of the Tribunal.

4.With this, we would have normally remitted the matter to the

Tribunal for consideration further on merits in relation to the

pleadings on board. However, in view of Section 20 of the Act,

it is necessary that the establishment takes a decision on the

representations of the petitioner and communicates it to him

before he gets enabled to move the Tribunal, if ultimately that

becomes necessary.

WPC.26217/10

5

5.For the aforesaid reasons, preserving all rights of the

petitioner, this writ petition is allowed vacating all findings in

the impugned order and setting aside Ext.P1 order and

further, directing respondents 1 to 3 to ensure that the

representations of the petitioner referred to in the Original

Application in relation to the relevant issue are taken up by the

competent authority and disposed of in accordance with law.

We may also state that having regard to the fact situation,

there is no reason why the petitioner should be refused the

benefit claimed by him since an erroneously refused promotion

would at least generate entitlement to claim benefits, at least

notionally. Let a decision be taken and communicated to the

petitioner within a period of four months from the date of

receipt of a copy of this judgment. The writ petition is ordered

accordingly. No costs.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

S.S.SATHEESACHANDRAN,
Judge.

kkb.6/08.