High Court Kerala High Court

V.K.Jayahasa Panicker vs Secretary To Government on 6 August, 2008

Kerala High Court
V.K.Jayahasa Panicker vs Secretary To Government on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23663 of 2008(P)


1. V.K.JAYAHASA PANICKER,
                      ...  Petitioner

                        Vs



1. SECRETARY TO GOVERNMENT
                       ...       Respondent

2. CHIEF ENGINEER, PWD, ADMINISTRATION

3. CHIEF ENGINEER, LSGD, THIRUVANANTHAPURAM

                For Petitioner  :SRI.LUIZ GODWIN D'COUTH

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/08/2008

 O R D E R
                    P.N. RAVINDRAN, J.
            = = = = = = = = = = = = = = = = = = =
                W.P(C) NO.23663 of 2008
            = = = = = = = = = = = = = = = = = = =
          Dated this the 6th day of August, 2008

                        J U D G M E N T

——————-

The petitioner entered service as Lower Division Clerk

in the Public Works Department on 24.1.1980. He is presently

holding the post of Head Clerk. The petitioner is due to retire

from service on attaining the age of superannuation on

31.3.2009. By Exhibit P1 order dated 30.6.2008, the

petitioner along with 5 other persons were promoted as

Junior Superintendents, under Rule 31(A)(1) of Part II,

KS&SSR and deployed to the Local Self Government

Department. The petitioner has submitted Exhibit P2

representation objecting to his deployment to the said

Department pointing out that as he has only 7 months to

retire from service, the deployment to another Department will

cause him serious prejudice. The petitioner has also stated

that while options were called from employees working in the

PWD for deployment, he had expressed his unwillingness to be

deployed to the Local Self Government Department. The

petitioner contends that his deployment to the said

W.P(C) NO.23663 OF 2008

-: 2 :-

Department on the eve of his retirement will cause

irreparable hardship and injury, as he is to retire within 7

seven months. It was also submitted that the other persons

who were promoted and deployed along with the petitioner

have long years of service and they are not similarly placed.

2. Per contra, learned Government Pleader contended

that the deployment of the petitioner to the Local Self

Government Department was in exigencies of service and that

the petitioner is bound to accept the promotion and posting

given as per Exhibit P1.

3. I have considered the submissions made at the

Bar by the learned counsel appearing on either side. Having

regard to the fact that the petitioner has only 7 months to

retire from service, I find merit in the petitioner’s contention

that his deployment to another Department at this stage will

cause serious prejudice to him. It will also create

impediments in the matter of disbursement of his terminal

benefits. In these circumstances, I direct the second

respondent to consider the grievances voiced by the

petitioner in Exhibit P2 representation and pass orders

W.P(C) NO.23663 OF 2008

-: 3 :-

thereon expeditiously, in any event, within one month from

the date of receipt of a copy of this judgment. The second

respondent shall consider the grievances set out in Exhibit P2

sympathetically having regard to the peculiar position in which

the petitioner is placed. Till orders are passed on Exhibit P2,

the deployment of the petitioner to the Local Self Government

Department as per Exhibit P1 shall be kept in abeyance. If the

petitioner is aggrieved by the order passed on Exhibit P2, it

will be open to him to challenge the same in other appropriate

proceedings.

The Writ Petition is disposed of as above. No costs.

P.N. RAVINDRAN, JUDGE.

vsv