High Court Kerala High Court

Devadasan vs The Kerala State Warehousing … on 11 January, 2007

Kerala High Court
Devadasan vs The Kerala State Warehousing … on 11 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32678 of 2006(M)


1. DEVADASAN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE WAREHOUSING CORPN.,
                       ...       Respondent

2. LT. COL. K.G.RAMACHANDRAN (RETD.),

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  :SRI.MAJNU KOMATH, SC, K.S.W.C.

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

 Dated :11/01/2007

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



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

                   W.P.(C) No. 32678 OF 2006

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



               Dated this the 11th January, 2007



                          J U D G M E N T

The petitioner was recruited as a Driver to work

in the Corporation. In the context of the reliefs

prayed for by him in this writ petition to quash Ext.

P1 order passed by the 1st respondent and the relieving

order (Ext. P2) passed by the Manager of the

Corporation at Thripunithura and the further prayer for

a direction to post him back in the Ernakulam office

and permit him to continue as Driver in the Ernakulam

office, the fact that his recruitment was to the post

of Driver and no other post assumes relevance.

2. As per Ext. P1, the petitioner and another

Driver by name Thankachan have been transferred

respectively to Wadakkancherry and Kunnamkulam and

posted to the State Warehouses of the respondent-

Corporation in the above places. They have been

directed to attend the godown work in the concerned

Warehouses. The petitioner was working as Driver in

the Container Freight Station at Thripunithura as on

the date of issuance of Ext. P1. He was relieved as

WPC No.32678 /2006 -2-

per Ext. P2 on 26-10-2006. Presently he is attending

to the work in Wadakkancherry godown of the respondent-

Corporation.

3. The petitioner would contend that he is not

expected to discharge works in posts other than that of

a Driver or Fork-lift Operator or equivalent posts.

Therefore he can be posted only to a place where there

are either cars or fork-lifts. According to him, the

impugned order posting him in a place where there is no

scope for discharging the work of a driver or that of

a fork-lift operator or any other equivalent post is

only to humiliate and harass him. The impugned orders

are assailed on the ground of malafides and want of

authority.

4. The 1st respondent has filed a counter

affidavit. It is admitted that the petitioner was

posted at Container Freight Station, Thripunithura

prior to Ext. P1 order. It is averred in the counter

affidavit that there were four drivers at the Container

Freight Station, Thripunithura, that their services

were not fully utilised, that at present there are only

two fork-lifts at Container Freight Station,

WPC No.32678 /2006 -3-

Thripunithrua and that only two drivers are necessary

to operate the fork-lifts. It is also averred that one

car stationed at Container Freight Station,

Thripunithura was auctioned in October, 2006.

Therefore, it became necessary for the respondents to

utilise the services of the petitioner and the other

driver who were idling and therefore they were deployed

to the State Warehouses, Wadakkancherry and Kunnamkulam

as per Ext. P1 order. The respondents would contend

that the petitioner cannot have any legal grievance

because his posting in the godown does not result in

any reduction in pay and allowances and that he cannot

complain that doing the work of a godown keeper is not

within the scope of his duties and responsibilities.

Learned counsel for the respondents invited my

attention to clause 20(1) of the Kerala State

Warehousing Corporation Staff Regulation, 1963 to

highlight the rule position that employees of the

Corporation are bound to serve the Corporation in such

capacity and in such places as may be directed by the

Corporation from time to time.

5. The petitioner has filed a reply affidavit.

WPC No.32678 /2006 -4-

Learned counsel for the petitioner submitted that one

driver has become excess only due to the fact that the

newly appointed Chairman of the Corporation has

dispensed with the services of the driver already

engaged to drive the car of the Chairman, and instead,

has appointed a new recruit to suit his convenience.

Learned counsel for the respondents submits that the

Chairman is entitled to have that privilege, and

therefore, recruiting a driver of his choice is not

against law.

6. On a consideration of the rival contentions of

the parties, it seems that the point for consideration

is whether the petitioner is liable to be posted as a

Worker in the godown.

7. It is admitted position that the petitioner was

recruited as Driver and is qualified for that post.

The respondents have no case that any deficiency in the

discharge of his duties as Driver or Fork-lift Operator

was noticed. Though I am inclined to agree with the

contention of the respondents that the employees are

liable to be transferred from one place to another

under the respondent-Corporation, I find it difficult

WPC No.32678 /2006 -5-

to accept the plea that a Driver can be transferred and

posted as worker in the godown of the Corporation.

8. It is common knowledge that the duties and

responsibilities of Drivers and Fork-lift Operators are

entirely different from that of a Worker in the Godown.

The power of transfer has to be exercised keeping in

mind the equivalence of posts. Law authorises transfer

only within the range of transferability. Merely

because two posts carry the same scale of pay, an

inter-se transfer between the post of driver and that

of a worker cannot be justified. State of West Bengal

v. Hirendra Nath Banerjee (AIR 1967 Cal. 285), is a

case decided by the High Court of Calcutta. In that

case the Registrar of Rent Controller’s Court was

transferred to the post of Certificate Officer under

the Bengal Public Demands Recovery Act. The court held

that where a person was appointed permanently as a

Registrar by way of promotion from the post of a Deputy

Registrar, it was an implied condition of the

appointment that the incumbent will hold that post and

no other, and as such it was not a transferable post.

In Prem Beharilal Saksena v. Director of Medical and

WPC No.32678 /2006 -6-

Health Services Lucknow (AIR 1959 All 629) while

considering the case of an Anaesthetist attached to the

State Hospital at Kanpur, the Allahabad High Court held

that where a government servant has been appointed to a

specific post and that post is in its very nature such

that it can be performed at the particular place only,

he cannot be transferred to another post. A Division

Bench of the Andhra Pradesh High Court in State of

Rajasthan v. Kailash Chandra Jain & another (1973

Lab.I.C. 221) while affirming the judgment of the

Single Bench, held that the action of the management in

converting a workman into a non-workman is liable to be

declared invalid. The High Court of Delhi in Prem

Praveen v. Union of India {1973 (2) SLR 659} held that

“logically it does not stand to reason that a person

recruited to a particular cadre should be compelled

against his wishes to serve outside the cadre”. Courts

have leaned in favour of the view that transfers

between interchangeable and equated posts alone would

be valid. In V.C., L.N. Mithila University v. Dayanand

Jha {1986 (3) SCC 7} the Hon’ble Supreme Court

expressed the view that the transfer of the Principal

WPC No.32678 /2006 -7-

of a college as a Reader in another college ordered by

the Vice Chancellor, even though the two posts were

carrying the same grade and pay was illegal, on the

ground that the posts were not equivalent. The Apex

Court observed in the above decision that while

determining the equivalence of posts the true criterion

is the status and the nature and responsibility of the

duties attached to the two posts.

9. Transfer between posts which are not equivalent

requires the consent or willingness of the

employee/employees or the option exercised by them in

favour of such transfer. A unilateral decision of the

Management to transfer the employee contrary to the

above principle will give rise to a cause of action for

the aggrieved employee to question that decision.

Therefore, in cases where the members of the service

belonging to a particular cadre or post become surplus

and the management, for bonafide reasons, interchange

the employees from one post or cadre to another post or

cadre, with the object of retaining them in service,

even such interchangeability can be justified only if

it is done with the willingness or consent of the

WPC No.32678 /2006 -8-

employees concerned.

10. In the above view of the matter Exts. P1 and

P2 orders to the extent they affect the petitioner are

set aside. The respondents are free to deal with the

case of the petitioner in accordance with law, keeping

in view the observations made above. If the petitioner

expresses his willingness or consent to work in a post

other than that of Driver or Fork-lift Operator, the

same shall be considered by the 1st respondent and

appropriate decision taken.

The writ petition is disposed of as above.

K.K. DENESAN

JUDGE

jan/