High Court Kerala High Court

The Travancore Rubber Marketing … vs Sunny Cherian on 11 October, 2010

Kerala High Court
The Travancore Rubber Marketing … vs Sunny Cherian on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1113 of 2010()


1. THE TRAVANCORE RUBBER MARKETING AND
                      ...  Petitioner
2. THE MANAGING COMMITTEE OF THE TRAVANCORE

                        Vs



1. SUNNY CHERIAN, KUNNAKUTTU HOUSE,
                       ...       Respondent

2. THE JOINT REGISTRAR OF CO-OPERATIVE

3. THE KOTTAYAM DISTRICT CO-OPERATIVE BANK

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.SHAJI THOMAS PORKKATTIL

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/10/2010

 O R D E R
       J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                  ------------------------------------------
                        W.A.No. 1113 of 2010
                  ------------------------------------------
               Dated this the 11th day of October, 2010

                             JUDGMENT

J.Chelameswar, C.J.

Aggrieved by judgment dated 22nd June, 2010 in W.P.(C)

No.15370 of 2010, respondents 2 and 3 therein preferred the

present writ appeal.

2. The first respondent herein filed the abovementioned

writ petition. He was employed with the first appellant herein and

he has been working as the Secretary of the first appellant society.

The third respondent Bank invited applications from eligible

candidates for filling up the posts of ‘Cashier-cum-Clerk’. The first

respondent admittedly became one of the successful candidates in

the selection procedure that followed by the abovementioned

advertisement.

3. By Ext.P2 letter dated 12.4.2010 the first respondent

W.A.No.1113 of 2010

– 2 –

was called upon by the third respondent to report for duty within 15

days of the receipt of the appointment letter. Thereafter the first

respondent applied to the appellants herein to relieve him from the

service in order to enable him to report to the third respondent.

Since the request of the first respondent was not favourably

considered for some time by the appellants, the first respondent

approached this Court by way of W.P.(C) No.15370 of 2010 which

was allowed by the judgment under appeal.

4. The appellants resisted the writ petition on the ground

that a disciplinary enquiry relating to certain allegations of

misconduct is pending against the first respondent and therefore they

are not in a position to relieve the first respondent because the

appellants believe (and rightly so) that they would lose the

disciplinary control over the first respondent the moment he is

relieved from the service as the contractual relationship of master

and servant between the appellants and the first respondent would

W.A.No.1113 of 2010

– 3 –

come to an end thereby disabling the appellants to have any

disciplinary control over the first respondent.

5. By the judgment under appeal a learned Judge of this

Court opined in substance that the appellants are not able to

conclude the disciplinary proceedings within a reasonable period

and therefore there is no justification for the appellants to decline the

request made by the first respondent to relieve him from service.

6. When the matter was taken up on 8.10.2010, having

regard to the facts and circumstances, we thought it that if the first

respondent is willing to give an undertaking that he would have no

objection for the continuance of the disciplinary proceedings

initiated by the appellants herein notwithstanding the fact that the

appellants relieve him from service and also agrees not to question

the legality of the continuance of such disciplinary proceedings, the

present litigation could be terminated. We, therefore, called upon

the learned counsel for the first respondent to obtain instructions in

W.A.No.1113 of 2010

– 4 –

this regard. Today, when the matter is taken up, learned counsel for

the first respondent submitted that the first respondent is agreeable

for giving such an undertaking. The first respondent who is present

in the court also made a categoric statement before us that he would

have no objection in giving an undertaking as mentioned above.

7. In the circumstances, we record the abovementioned

undertaking of the first respondent and in view of such an

undertaking we dispose of the writ appeal directing the appellants to

relieve the first respondent herein forthwith, preferably within a

period of one week from the date of obtaining the undertaking in

writing. It goes without saying that the appellants while relieving

the first respondent should return all the certificates which were

secured from him at the time of appointment and also give

necessary experience certificate to enable the first respondent to seek

employment elsewhere. In view of the interim orders passed by

this Court during the pendency of the writ appeal, we also deem it

W.A.No.1113 of 2010

– 5 –

appropriate to direct the third respondent to appoint the first

respondent on production of necessary certificates if they are

otherwise in accordance with law.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns