High Court Kerala High Court

Lalgimon K.C. vs The State Of Kerala on 7 July, 2009

Kerala High Court
Lalgimon K.C. vs The State Of Kerala on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6510 of 2009(G)


1. LALGIMON K.C., WATCHER-CUM-PEON,
                      ...  Petitioner
2. N.V.ANILKUMAR, WATCHER-CUM-PEON,
3. K.J.VARGHESE, WATCHER-CUM-PEON,
4. S.SACHEENDRA BABU, WATCHER-CUM-PEON,

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE INSTITUTE OF HUMAN RESOURCES,

                For Petitioner  :SRI.M.A.FIROZ

                For Respondent  :SRI.N.N.SUGUNAPALAN (SR.)

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

 Dated :07/07/2009

 O R D E R
                     T.R. RAMACHANDRAN NAIR, J.
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.6510/2009-G
                       ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                      Dated this the 7th day of July, 2009

                            J U D G M E N T

The petitioners herein are aggrieved by the action taken by the

respondents, rejecting their claim for regularisation in the service with effect

from the date of their initial appointment. They are also challenging

Ext.P10 notification.

2. Heard both sides. The petitioners submit that they have been

working from the year 2001-02 on daily wage basis. Exts.P1 to P4 are the

copies of the appointment orders. The initial period of appointment was for

179 days and it was extended during different spells which is evidenced by

Exts.P5 to P7. Ext.P10 is the notification issued by the second respondent

inviting applications for filling up the vacancies of Last Grade Employees.

It is in these circumstances they have approached this Court seeking for

regularisation in service.

3. The learned counsel for the petitioners relied upon the decision

of the Apex Court reported in U.P. State Electricity Board v. Pooran

Chandra Pandey [2007 (4) KLT 513 (SC)] to contend for the position that

they are entitled for regularisation in service.

W.P.(C). No.6510/2009
-:2:-

4. In the statement filed on behalf of the second respondent, it is

pointed out that the petitioners were terminated from service as their service

was no longer required. It is pointed out that in the light of the directions

issued by this Court in the judgment in W.P.(C).No.29063/2006 and

connected cases dated 13/07/2007, the existing vacancies were notified

through print media. The ad hoc employees who were engaged under IHRD

were given weightage as per new employment policies. It is pointed out

that accordingly, ranked list will be prepared and the same will be on the

basis of performance of the applicants in the written test and interview. It is

therefore, submitted that the second respondent has taken action only in

accordance with the directions of this Court in the judgment referred above.

5. True that in the decision of the Apex Court in U.P. State

Electricity Board’s case [2007 (4) KLT 513 (SC)], the violation of Article

14 of the Constitution of India was considered, but the said view has not

been accepted in later decisions. In light of the above and in view of the

fact that the second respondent has taken a decision in accordance with the

directions issued by this Court in W.P.(C).No.29063/2006 and connected

cases, there cannot said to be any illegality in Ext.P10 notification. The

petitioners were admittedly engaged only on daily wage basis for a period

W.P.(C). No.6510/2009
-:3:-

of 179 days which was extended from time to time. It is well settled that

the said appointment will not confer any right for regularisation in service.

The said position is clear from the decision of the Apex Court in Secretary,

State of Karnataka & Ors. v.Uma Devi (3) & Ors. [(2006) 4 SCC 1].

Therefore the writ petition is dismissed.

(T.R. Ramachandran Nair, Judge.)

ms