High Court Kerala High Court

Jayachandran.P. vs The Assistant Manager (A.H) on 11 March, 2008

Kerala High Court
Jayachandran.P. vs The Assistant Manager (A.H) on 11 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 374 of 2008(T)


1. JAYACHANDRAN.P., MILK RECORDER,
                      ...  Petitioner

                        Vs



1. THE ASSISTANT MANAGER (A.H),
                       ...       Respondent

2. KERALA LIVE STOCK  DEVELOPMENT BOARD LTD

3. SECRETARY TO GOVT., AGRICULTURE (AHG)

                For Petitioner  :SRI.K.REGHU KOTTAPPURAM

                For Respondent  :SRI.MILLU DANDAPANI

The Hon'ble MR. Justice V.GIRI

 Dated :11/03/2008

 O R D E R
                             V.GIRI, J.
                             -----------
                       W.P.(C)No.374 OF 2008
                       -----------------------------
            DATED THIS THE 11TH DAY OF MARCH, 2008


                          J U D G M E N T

The petitioner submits that he has been working as milk recorder

on contract basis since 1.4.2001 under the Kerala Live Stock

developments Board, Kottayam District. He submits that as a matter

of fact there is employer-employee relationship between him and the

2nd respondent. Exhibit P5 order passed by the Board in 1998 refers to

sanction accorded by the Government to reserve 25% of the

vacancies of unskilled workers/permanent labourers in the Farms of

the KLD Board for appointment from among the milk recorders

engaged on piecemeal contract. The sanction accorded by the

Government in this regard in Exhibit P5 is under G.O.(MS) 149/96/AD

dated 22.3.1996, Exhibit R2. The Government directed reservation of

25% of the vacancies of unskilled workers/permanent labourers, but

subject to the conditions mentioned therein, one of them being that

the persons concerned must be having a minimum of 10 years of

service before absorption. Clause (5) of the order makes it clear that

the sanction by the Government was apparently a one time measure

and the Board was also directed not to engage any milk recorder in the

W.P.(C)No.374/08 2

resultant vacancy or otherwise.

2. One of the reliefs sought for by the petitioner is for a direction

to the respondents to prepare a list of milk recorders as indicated in

Exhibit P5 and to regularise the petitioner in accordance with seniority

against 25% of the vacancies of unskilled workers/permanent labolurers.

It is on the basis of Exhibit R2 that Exhibit P5 order was passed. Exhibit

R2 Government Order will not comprehend the petitioner and therefore

the said relief as sought for cannot be granted.

3. Shri Raghu Kottappuram, the learned counsel for the

petitioner submits that the petitioner actually has an employer-employee

relationship with the Board and contract labour system was essentially a

camouflage. Smt.Sumathi Dandapani learned Senior Counsel appearing

on behalf of the respondent submits that there was no contract labour

system and the petitioner was not engaged as such by the Board.

Counsel for the petitioner refers to the judgment of the Hon’ble Supreme

Court in A.P.SRTC and others v. G.Srinivas Reddy and others (2006

(3) SCC 674). The Supreme Court held in the said case that it is not

proper for the High Court to direct absorption of respondents who were

held to be contract labour, by assuming that the contract labour system

was only a camouflage and that there was employer-employee

relationship between the appellant and respondents in that case. In other

W.P.(C)No.374/08 3

words, even assuming that the contract labour system was being adopted

by the first respondent, (which is not being admitted by the respondent)

the remedy of the petitioner is to approach the appropriate forum and not

to seek a writ of mandamus before the High Court as such. Subject to

the said right, if any, of the petitioner to move the appropriate forum

under the Industrial Disputes Act, if so advised and if available, the writ

petition is disposed of.

V.GIRI, JUDGE.

dsn