High Court Kerala High Court

Rajaraman.E. vs Union Of Idnia on 20 August, 2010

Kerala High Court
Rajaraman.E. vs Union Of Idnia on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1370 of 2010()


1. RAJARAMAN.E., AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. UNION OF IDNIA, REPRESENTED BY THE
                       ...       Respondent

2. THE CHAIRMAN,

3. THE ADDITIONAL REGISTRAR,

4. THE ADDITIONAL REGISTRAR,

5. THE HON'BLE VICE-CHAIRMAN,

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  :SRI.P.SANTHALINGAM (SR.)

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/08/2010

 O R D E R
           J.CHELAMESWAR, C.J. & P.N.RAVINDRAN, J.
                 -----------------------------------------
                         W.A.No.1370 of 2010
                 -----------------------------------------
               Dated this the 20th day of August, 2010

                               JUDGMENT

Ravindran,J.

The appellant is the petitioner in W.P(C) No. 24158 of 2010. The

writ petition was filed challenging Ext.P1 order transferring the

petitioner, the Judicial Member of the Railway Claims Tribunal,

Ernakulam, to the Railway Claims Tribunal, Bhuvaneswar. By

judgment delivered on 3.8.2010 the learned single Judge dismissed

the writ petition. The brief facts of the case are as follows.

2. The appellant, a practicing advocate at Chennai was

appointed as Member (Judicial) in the Bangalore Bench of the Railway

Claims Tribunal by Ext.P2 order dated 29.11.2006. The appointment

was for a period of five years from the date of joining the Railway

Claims Tribunal or till the attainment of 68 years of age, whichever is

earlier. The appellant assumed office as Member (Judicial) in the

Bangalore Bench of the Railway Claims tribunal on 29.11.2006.

Shortly thereafter he was transferred to Guwahati Bench of the

Railway claims Tribunal and was relieved from Bangalore Bench on

5.4.2007. He assumed office at Guwahati on 23.4.2007. He

W.A.No.1370 of 2010
-:2:-

thereafter represented against his transfer. Acting on the said

representation he was transferred and posted as Member (Judicial)

Railway Claims Tribunal, Ernakulam, where he assumed office in

July, 2007. While the appellant was functioning as Member

(Judicial) Railway Claims Tribunal, Ernakulam, the Chairman of the

Railway Claims Tribunal transferred and posted him as Member

(Judicial) in the Railway Claims Tribunal at Bhuvaneswar by Ext.P1

order dated 25.5.2010. Aggrieved by Ext.P1 order of transfer the

appellant filed O.A.No.451 of 2010 in the Central Administrative

Tribunal, Ernakulam Bench. By Annexure A order passed on

20.7.2010 the Central Administrative Tribunal dismissed the

application. Incidentally the Central Administrative Tribunal also

held, overruling the contention of the respondents, that it has

jurisdiction to entertain the application challenging the appellant’s

transfer to Bhuvaneswar.

3. Aggrieved by the order passed by the Central

Administrative Tribunal dismissing O.A.No.451 of 2010 the

appellant filed W.P(C)No.22859 of 2010 in this Court. When the

writ petition came up for hearing before a Division Bench of this

Court, this Court passed Annexure B order dated 30.7.2010 to the

W.A.No.1370 of 2010
-:3:-

effect that the pendency of the writ petition will not stand in the

way of the appellant seeking relief from other jurisdictions, if he is

entitled to the same. The Division Bench expressed a doubt as to

the competence of the Central Administrative Tribunal to entertain

the dispute. Later, the Division Bench heard W.P(C) No.22589 of

2010 and on 2.8.2010 reserved judgment in the matter. The

Division Bench also passed Annexure C order to the effect that it

will be open to the appellant to seek other remedies as stated in

the earlier order dated 30-7-2010. The instant writ appeal was

thereupon filed challenging Ext.P1 order. It was contended that the

transfer is not in the exigencies of service and that it is a colourable

exercise of power. The appellant contended that the posts of

Member (Judicial) and Member (Technical) at Bhuvaneswar have

been lying vacant for the past several months and that by Ext.P3

order dated 26.2.2010 he was authorized to discharge the

functions of Member (Judicial) at Bhuvaneswar for ten working days

every month, that as per the said order he has been discharging

the functions of Member (Judicial) in the Railway Claims Tribunal,

Bhuvaneswar Bench for ten days a month and that if he is

transferred from Ernakulam to Bhuvaneswar, the Ernakulam Bench

W.A.No.1370 of 2010
-:4:-

will be left without a Judicial Member. The learned single Judge

repelled his contentions and held that the Chairman of the Railway

Claims Tribunal is competent to transfer the appellant. The writ

petition was accordingly dismissed. Hence this writ appeal.

4. We heard Sri.K.R.B.Kaimal, learned Senior Advocate

appearing for the appellant, Sri.N.B.Sunil Nath, learned counsel

appearing for the first respondent and Sri.P.Santhalingam, learned

Senior Advocate appearing for respondents 2 to 5. We have also

gone through the pleadings and the materials on record. The

learned Senior Counsel appearing for the appellant, reiterating the

contentions in the writ petition contended that the appellant’s

transfer to Bhuvaneswar is not in public interest or in the

exigencies of service. The learned counsel also contended that if

the appellant is transferred to Bhuvaneswar, the Ernakulam Bench

will cease to have the service of a Judicial Member. The learned

counsel also submitted that steps have been taken to appoint

Judicial/Technical Members in various Railway Claims Tribunals

including the Tribunal at Bhuvaneswar and that the purpose sought

to be achieved by transferring the appellant can be achieved if the

selection process is expedited. Per contra, Sri.P.Santhalingam,

W.A.No.1370 of 2010
-:5:-

learned Senior Advocate appearing for respondents 2 to 5,

submitted that as against 73 cases pending in the Ernakulam Bench

more than 1000 cases are pending in the Bhuvaneswar Bench, that

on account of the delay in completing the selection process the

posts of Judicial/Technical Members at Bhuvaneswar Bench are

lying vacant, that taking note of the large pendency of cases, the

Chairman of the Railway Claims Tribunal decided to transfer the

appellant from Ernakulam to Bhuvaneswar and that the transfer

was in the exigencies of service and in public interest. The learned

counsel appearing for the first respondent submitted that nearly ten

months have passed after the selection process commenced and

that the selection process can be completed and the vacancies

including those at Bhuvaneswar filled up expeditiously.

5. We have given anxious consideration to the rival

contentions made at the Bar by the learned counsel on either side.

In the light of the admitted fact that the pendency in Ernakulam

Bench is only 73 cases as against more than 1000 cases at

Bhuvaneswar and the fact that the posts of Judicial/Technical

Members at Bhuvaneswar have been lying vacant for the past

several months, we are of the opinion that the order transferring

W.A.No.1370 of 2010
-:6:-

the appellant to Bhuvaneswar cannot be said to be one which is not

in the exigencies of service or in public interest. The large

pendency of cases at Bhuvaneswar is certainly a relevant

consideration for the purpose of taking a decision as to whether the

post of Judicial Member at Bhuvaneswar should be filled up by

transferring an incumbent from another Bench. Further it is

admitted that ever since February 2010, the appellant has been

discharging the duties of Judicial Member at Bhuvaneswar for ten

days a month. In such circumstances we are not persuaded to

agree with the appellant that his transfer is not on administrative

grounds. The appellant was appointed for a period of five years

with effect from 29.11.2006. The said period will come to an end

on 28.11.2011. It is admitted that the selection process to fill up

vacancies of Judicial/Technical Members in various Railway Claims

Tribunals, including the vacancies at Bhuvaneswar, have been

initiated and that nearly ten months have passed thereafter.

Having regard to the facts and circumstances of the case we are of

the opinion that the ends of justice will be met if the respondents

are directed to expedite the selection process and to fill up the

vacancies of Judicial Member and Technical Member at

W.A.No.1370 of 2010
-:7:-

Bhuvaneswar and various other Benches of the Railway Claims

Tribunal and thereafter transfer the appellant back to Ernakulam

Bench. It will be open to the appellant to submit a representation

seeking transfer to a station other than Ernakulam and the

competent authority among the respondents shall in that event

consider the same and take an appropriate decision thereon.

We accordingly dispose of the writ appeal with a direction to

the competent authority among the respondents to take steps to fill

up the vacancies of Judicial/Technical Members in the various

Benches of the Railway Claims Tribunal within four months from the

date of receipt of a certified copy of this judgment and thereafter to

transfer the appellant back to Ernakulam Bench or to any other

station of his choice. Till such time, the vacancy of Judicial

Member at Ernakulam shall not be filled up on a regular basis.

J.CHELAMESWAR,
Chief Justice

P.N.RAVINDRAN,
Judge.

ahg.

J.CHELAMESWAR, C.J. &
P.N.RAVINDRAN, J.

—————————

W.A.No.1370 of 2010

—————————-

JUDGMENT

20th August, 2010