High Court Kerala High Court

Smt.A. Usha vs The Pharmaceutical Corporation … on 20 March, 2009

Kerala High Court
Smt.A. Usha vs The Pharmaceutical Corporation … on 20 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1703 of 2009(C)


1. SMT.A. USHA, POURNAMI, 3RD MILE,
                      ...  Petitioner

                        Vs



1. THE PHARMACEUTICAL CORPORATION (IM)
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE MARKETING MANAGER,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.E.K.MADHAVAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :20/03/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.1703 of 2009-C
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 20th day of March, 2009.

                                 JUDGMENT

The petitioner who was employed under the first respondent

Corporation, has filed this writ petition seeking for a direction to the

respondents to disburse the arrears of salary and all other benefits due to her

for the service rendered by her.

2. The petitioner joined duty in the Corporation on 15.11.2006 and

later she was sent to the Kerala Tailoring Works Welfare Fund Board,

Kannur and was relieved from the first respondent Corporation on

18.8.2007. While continuing on deputation, she was advised by the Public

Service Commission and appointed as Assistant in the General

Administration Department of the Government as per Ext.P2. After getting

relieved from the Tailoring Works Welfare Fund Board, she reported back

before the first respondent and requested for permission to join

Government service. Ext.P3 is the relieving order passed by the second

respondent. It is admitted that the petitioner had given a formal undertaking

that she would pay the amounts, if any, found to be her liability. Ext.P4 is

the said undertaking executed by her. The petitioner has got a case that the

wpc 1703/2009 2

same was executed under duress excreted by the third respondent.

3. After joining the Government service the petitioner requested the

Corporation to disburse the salary arrears and other amounts payable to her.

She was given a reply by Ext.P4 to the effect that she will have to clear the

liabilities to the tune of Rs.20,000/- which is said to be production cost of a

C.D, the custody of which was with the petitioner but found to be missing.

By Ext.P6, she denied her liability in the matter contending that the C.D.

was never entrusted to her and she had no occasion to see the C.D. also.

Again, by Ext.P7 she was directed to remit the amount of Rs.20,000/- for

releasing the terminal benefits. This is under challenge in this writ petition.

She had also sent a registered notice through a lawyer by Ext.P8, before

filing this writ petition.

4. As directed by this court, a statement has been filed on behalf of

the first respondent. The following contentions have been raised: The

petitioner was relieved from the first respondent as per her request dated

29.1.2007. She was informed about the missing of the C.D. prepared by

CONTACT at Thiruvananthapuram. She was asked to retrieve the missing

C.D. and hand it over before she is relieved from the service of the first

respondent Corporation. The petitioner was informed that the C.D. could

not be found and she may be relieved from duty urgently. She also

wpc 1703/2009 3

volunteered to give an undertaking agreeing to reimburse the cost of the

missing C.D. In view of the urgency expressed by her, she was relieved

without following the normal relieving procedural formalities like

obtaining non-liability certificate from each Section particularly from

Marketing Wing where the petitioner was working. Accordingly, she was

relieved from duty from the first respondent Corporation on 29.11.2007 to

enable her to join duty in the new post on 30.11.2007. At that point of time,

it was specifically stated that liabilities, if any, outstanding against the

petitioner is under assessment and it would be intimated to her in due

course. Thereafter, she was informed by letter dated 30.1.2008 that the

C.D. could not be traced out and therefore she was directed to remit an

amount of Rs.20,000/- being the cost of production of the C.D. She did not

remit the amount as per the demand, but demanded for payment of arrears

consequent on wage revision and other benefits. She was directed to remit

an amount of Rs.20,000/- towards the cost of missing C.D. for releasing the

amount due to her. It was also informed by letter dated 2.7.2008 that if the

amount of Rs.20,000/- is not paid within the stipulated time, the cost of

missing C.D. will be recovered and appropriated towards the amount if any

due to the petitioner. Thereafter also, she did not make any payment and

approached this court by filing this writ petition.

wpc 1703/2009 4

5. The first respondent denied the averment that the C.D. was never

entrusted to the petitioner and it is maintained that the C.D. was normally to

be kept under the custody of the petitioner. It is only pursuant to the

recommendation made by the petitioner that the payment was made to

CONTACT. The allegation regarding duress is also denied and it is pointed

out that the petitioner gave the undertaking on her free will and volition.

6. The stand taken by the petitioner is that she was never entrusted

with the C.D. But the stand taken by the respondents is that she was having

the custody of the C.D. and the payment was effected to CONTACT based

on her recommendation.

7. Therefore, clearly it is a disputed question of fact. The liability as

such arises in view of the undertaking given by her also. But she has got a

case that the undertaking had to be given as she was under duress and was

in urgent need of a relieving order to join the Government Department.

8. All the important and vital facts are in dispute between the parties.

The question is whether the petitioner could be made liable for the amount

of Rs.20,000/- and whether the first respondent is entitled to recover it from

the benefits due to her. Really, it requires an adjudication on the facts in

view of the position taken by the respective parties. Therefore, in this

jurisdiction this court will not be justified in entering into a finding on such

wpc 1703/2009 5

disputed questions of fact.

9. Presently, the claim raised by the petitioner is for payment of

amounts by way of revision of salary and other benefits. It is really a money

claim. She is not an employee under the respondents also. She has already

sent a lawyer notice, Ext.P8. Since the respondents claim set off of the

amount of C.D. (Rs.20,000/-), really it is a matter for the civil court to

decide. Therefore it is up to the petitioner to approach the civil court for

appropriate reliefs. This writ petition is not an efficacious remedy at all for

getting the amounts due to her.

Therefore, the writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/