High Court Kerala High Court

D.Jolly vs The Chief Postmaster General on 17 December, 2010

Kerala High Court
D.Jolly vs The Chief Postmaster General on 17 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23910 of 2009(S)


1. D.JOLLY, G.D.S.B.P.M,
                      ...  Petitioner

                        Vs



1. THE CHIEF POSTMASTER GENERAL,
                       ...       Respondent

2. SENIOR SUPERINTENDENT OF POST OFFICE,

3. CENTRAL ADMINISTRATIVE TRIBUNAL,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :17/12/2010

 O R D E R
                                                              C.R.
                 C .N. RAMACHANDRAN NAIR, &
                    BHABANI PRASAD RAY, JJ.
                 --------------------------------------------
                      W.P.C. No. 23910 of 2009
                 --------------------------------------------
              Dated this the 17th day of December, 2010

                               JUDGMENT

Ramachandran Nair, J.

Writ Petition is filed challenging the order of the Central

Administrative Tribunal declining petitioner’s prayer for direction to

the respondents for regularisation of his service under the norms issued

by the Director General of Postal and Telecommunication. We have

heard counsel appearing for the petitioner and Asst. Solicitor General

appearing for the respondents.

2. Petitioner was appointed as a leave substitute for Extra-

Departmental Branch Postmaster in the year 1993. Since the employee

on leave was superannuated, petitioner was allowed to continue until

1998. In the year 1998, department started selection proceedings

wherein one Sri. Binu Mahid got appointed under the quota reserved

for SC/ST community. According to the respondents, the post was

reserved for SC/ST and therefore even though petitioner was allowed

2

to participate under orders of the Tribunal, he was not selected.

However, later it turned out to be that the person who claimed the

status of SC community and got appointment through fraudulent

certificate about community, was dismissed from service in the year

2005. In the vacancy arising on account of dismissal of the said

person, petitioner again put up a claim by approaching the Tribunal,

which directed the respondents to consider the petitioner for

appointment on provisional basis. Respondents again inducted the

petitioner in service in 2005 and he is continuing as of now. Petitioner

approached the respondents for regularisation based on the norms

issued by the Department, which provides for regularisation of

temporary employees if they have rendered three years’ service.

However, Tribunal declined the petitioner’s prayer for regulrisation for

the reason that petitioner got appointment and continued in service not

by undergoing any process of selection, but either under orders of

Tribunal or this Court or through appointment as a substitute in a leave

vacancy. It is against this order of the Tribunal that petitioner has filed

this Writ Petition.

3. Admittedly petitioner has put in more than 10 years’ service as

an Extra-departmental Branch Postmaster, though not as a regular

3

employee. Respondents have no case that the service rendered by him

in the course of 10 years was not to their satisfaction. The question to

be considered is whether appointment and continuation of the

petitioner for the last 10 years is a temporary employment under the

norms for regularisation. Tribunal probably thought that appointment

made pursuant to direction issued by the Tribunal or by this Court is

not an appointment by observing any procedure. We do not think the

view taken by the Tribunal is tenable because Tribunal and this Court

on earlier occasions directed the department to consider petitioner for

reemployment on provisional basis only because of his appointment in

a substitute leave vacancy made by the department voluntarily and the

successful completion of 5 years as a substitute employee from 1993 to

1998. So much so it cannot be said that petitioner’s appointment and

continuation is irregular or against the procedure prescribed. It is also

to be seen that though post was reserved for SC/ST community, only

one person got selected in the selection process conducted by the

department and he was himself later found to be ineligible as he

produced only bogus certificate to prove his community. Department

has no case that any other eligible candidate selected from the SC/ST

community in the list prepared in 1998 was available and if it was there

4

as and when the first person was removed, such other candidate would

have claimed the post. So much so, in our view, the post has to be

dereserved as there are no suitable candidates from that community in

that area. Of course we do not want to make any direction to the

Department in this regard and it is upto them to consider norms for

reservation of posts and dereservation. However, considering the 10

years successful service of the petitioner, though on a provisional basis,

we feel he is entitled to be considered for regularisation under the

norms issued by the Director General of Postal and Telecommunication

Accordingly respondents are directed to consider petitioner’s

regularisation treating his appointment as one made in terms of the

norms that entitle a candidate to be considered for regularisation.

Petitioner should be allowed to continue until a decision is taken by the

respondents as stated above.

W.P.C. is allowed as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(BHABANI PRASAD RAY)
Judge.

kk