High Court Kerala High Court

Muhammed Haneefa vs Senior Superintendent on 28 November, 2006

Kerala High Court
Muhammed Haneefa vs Senior Superintendent on 28 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31503 of 2006(A)


1. MUHAMMED HANEEFA,
                      ...  Petitioner
2. V.K.PRABHAKARAN,
3. T.VIJAYAN,

                        Vs



1. SENIOR SUPERINTENDENT,
                       ...       Respondent

2. THE PROJECT OFFICER,

3. DIRECTOR OF SCHEDULED TRIBE

4. THE STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :28/11/2006

 O R D E R
                          K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                  W.P.(C) No. 31503 OF 2006 A

                 = = = = = = = = = = = = = = =



              Dated this the 28th November, 2006



                          J U D G M E N T

The petitioners belong to the category of Cooks in

the Tribal Development Department. Presently, they are

working in the hostel attached to Model Residential

School, Painavu. Certain serious grievances suffered

by the petitioners were voiced through detailed

representation preferred by them and addressed to the

3rd respondent. Ext. P1 is the copy of that

representation. It was first submitted before the next

higher authority. The 2nd respondent is an

intermediary officer and therefore Ext. P1 was

channelized through him. In the normal course the 2nd

respondent is not expected to dispose of Ext. P1 by

passing an order as he likes because Ext. p1 is

addressed to the 3rd respondent who is the head of the

department and who alone is expected to consider the

grievances highlighted by the petitioners in Ext. P1.

But what transpired was that the 2nd respondent felt

that he is competent to give a reply to the petitioners

and straightaway dealt with the representation as

though it was addressed to him, spoke on the merits of

WPC No. 31503/2006 -2-

the matter applying his subjective thinking on the

issues and then decided that the representation need

not be forwarded to the 3rd respondent. He also stated,

as seen from Ext. P2, that such representations shall

not be received by the 1st respondent-Senior

Superintendent from the petitioners.

2. Feeling aggrieved, this writ petition has been

filed.

3. I have heard the Special Govt. Pleader

appearing for the respondents. Ex facie, the stand

taken by the second respondent appears to be arbitrary,

highhanded and not in accordance with the office

procedure expected to be followed by the officers of

government departments. It was neither proper nor

competent on the part of the 2nd respondent to pass

final orders on Ext. P1 or to direct that hereafter

such kind of representations shall not be received for

onward transmission to the Director of the Department.

Ext. P2 is therefore liable to be set aside. I do so.

There shall be a direction that Ext. P1 shall be

forwarded to the 3rd respondent and if it is so felt,

the 2nd respondent can make his own remarks about the

factual aspects referred to in Ext. P1. However, the

final decision will have to be taken by the 3rd

WPC No. 31503/2006 -3-

respondent who shall do so after affording an

opportunity of being heard to the petitioners since the

grievances highlighted are in connection with the day-

to-day difficulties experienced by the petitioners in

the matter of discharging their duties and other

service conditions. Whether the service conditions

should be improved or not is also a matter for the 3rd

respondent to consider and, if so required, after

getting necessary orders from the 4th respondent-

Government.

4. Respondents 1 and 2 shall therefore forward

Ext. P1 to the 3rd respondent within two weeks from the

date of receipt of a copy of the judgment. The 3rd

respondent shall consider the same as directed above

within one month on receipt of a copy of the judgment

and pass appropriate orders. The result of disposal of

Ext. P1 shall be communicated to the petitioners

immediately.

K.K. DENESAN

JUDGE

jan/