High Court Kerala High Court

Dr.G.Nandakumar vs Indian Council Of Agricultural … on 21 August, 2006

Kerala High Court
Dr.G.Nandakumar vs Indian Council Of Agricultural … on 21 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 22178 of 2006(M)


1. DR.G.NANDAKUMAR, AGED ABOUT 60 YEARS,
                      ...  Petitioner

                        Vs



1. INDIAN COUNCIL OF AGRICULTURAL RESEARCH,
                       ...       Respondent

2. THE DIRECTOR GNERAL,

3. THE DIRECTOR,

4. DR.MOHAN JOSEPH MODAYIL,

5. DR.E.VIVEKANANDAN,

6. DR.E.V. RADHAKRISHNAN,

7. DR.N.G.K. PILLAI,

8. DR.M.RAJAGOPALAN,

9. DR.M.SRINATH,

10. DR.R.SATHIADAS,

11. DR.SUNILKUMAR MOHAMMED,

12. DR.K.K.VIJAYAN,

13. DR.RANI MARY GEORGE,

14. DR.G.GOPAKUMAR,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  :SRI.T.P.SAJAN, SC, ICAR

The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :21/08/2006

 O R D E R
                K.A. ABDUL GAFOOR & K.P. BALACHANDRAN, JJ
           ------------------------------------------------------------
                  W.P.(C). NO. 22178, 22218, 22219, 22220, 22225,
                                    22226 & 22227 OF 2006
                     --------------------------------------------------------------
                           Dated this the 21st day of August 2006


                                            JUDGMENT

Abdul Gafoor,J

The writ petitioner could not successfully assail the orders transferring

them from different stations to other different stations. The orders have been

passed by the Director of an institution namely Central Marine Fisheries

Research Institute (CMFRI). The main contention was that going by the

guidelines governing transfer, it had not been approved by the committee duly

constituted. The committee had not really decided to transfer the petitioners.

But the Tribunal below did not accept these contentions. The Tribunal below, in

its judgment impugned before us, has seriatum reproduced the reasons in

respect of each of the individual for such transfer while dismissing the original

applications impugning such transfer orders.

2.Same contention is re agitated before us. It is submitted that they are

not liable to be transferred even though they had completed the normal tenure.

The transfer was totally unnecessary and was not even recommended by the

committee. It is also submitted, referring to certain annexures produced in

evidence before the Tribunal below,

that the members of the committee did not really feel it necessary to effect such

transfers.

3.Transfer is always an incidence of service. An incumbent of a post

cannot always insist for a posting to a place of his choice. There may be a

situation, in the exigencies of service, that the expertise of an incumbent being

procured in a particular station or detached from a particular station to make it

available in other station.

4.We have gone through the reasons set forth by the administrative

authorities to effect transfer of each of the incumbent. The reasons given by the

administrative authority in support of transfer are in seriatum detailed in the

judgment impugned before us. Those detail disclose bare administrative

necessities. Therefore when administrative exigencies are disclosed for effecting

transfers, the Court dealing with the challenge against that transfer of the

petitioners invoking the jurisdiction under Article 226 or section 19 Administrative

Tribunal Act can consider such challenge only applying the principles of

reasonableness. When some fair reasons which are prima facie sustainable,

are disclosed, merely because some other conclusions can also be drawn in, it

cannot be a situation for a Court or Tribunal to interfere with the transfer orders,

when such transfers do

not affect their fundamental rights or offend any statutory protection. A strict

scrutiny is not at all envisaged, therefore, in issues relating to transfer of an

incumbent from one place to another. Fortunately, our country is a large one.

Necessarily an incumbent may have to move from one station to another which

is bit far away depending upon the necessity. Therefore we are of the view that

the Tribunal had not gone wrong in considering the challenge focused by the

petitioners assailing the transfer orders.

Hence we find no merit in the writ petitions. But at the same time, we

make it clear that, if any of the petitioner places his grievance against the

transfer order, for consideration by the Director General, the second

respondent, within a period of one week from today, the Director General shall

consider the same adverting to the grievances expressed and shall pass

appropriate orders within a month of date of receipt of such representation. We

also make it clear that the findings of the Tribunal or by this court while

exercising discretion to entertain challenge against transfer order shall weigh

with Director General while dealing with the representation. In other words we

have

not dealt with individual grievances but have approached the issue depending

the exigencies of services.

K.A. ABDUL GAFOOR, JUDGE

.P. BALACHANDRAN, JUDGE

RV/