High Court Kerala High Court

Dr.P.P.Kanaran vs State Of Kerala on 19 February, 2007

Kerala High Court
Dr.P.P.Kanaran vs State Of Kerala on 19 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 764 of 2007(N)


1. DR.P.P.KANARAN, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE SECRETARY,

3. DR.M.G.RAJAN, SENIOR VETERINARY

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.A.ANILKUMAR

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

 Dated :19/02/2007

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

                       -----------------------------------------

                        W.P.(C)NO. 764 of 2007

                       -----------------------------------------



           Dated this the 19th     day  of  February, 2007



                                  JUDGMENT

The petitioner and the third respondent are Senior

Veterinary Surgeons in the Animal Husbandry Department. The

challenge is to Ext.P1 order passed by the Government to the

extent it concerns the petitioner and the third respondent.

2. As per Ext.P1, Government promoted Senior Veterinary

Surgeons numbering 25 to the higher post of Assistant Directors.

Simultaneously, as many as 110 Senior Veterinary Surgeons

were transferred from one Veterinary Hospital to the other. The

petitioner is shown against Sl.No.37 and the third respondent is

shown against Sl.No.36. As per this order, the petitioner has

been transferred from District Veterinary Centre, Kozhikode to

Veterinary Hospital, Kodencherry in Kozhikode District. The third

respondent has been transferred from Veterinary Hospital,

Kodenchery to the District Veterinary Centre, Kozhikode.

W.P.(C)No.764/2007 :2:

3. The contentions of the petitioner are the following:

The petitioner had the opportunity to work as Senior

Veterinary Surgeon only for a period of six months and that the

present order of transfer is pre-mature as he has not been given

the chance to work as Senior Veterinary Surgeon, District

Veterinary Hospital for a minimum period of three years. He is a

permanent resident of Kozhikode Town and the order of transfer

will cause undue hardship to him. The third respondent is the

office bearer of a service organisation which owes allegiance to

one of the ruling parties and that the petitioner has been

disturbed to give accommodation to the third respondent to a

place of his choice. The transfer order is therefore malafide.

4. In the affidavit filed on behalf of respondents 1 and 2, it

is contended that the transfer of the petitioner is not isolated

one. Transfers became necessary consequent on promotions of

senior hands. The third respondent is not even a member of the

service orgnaisation which is referred to in the writ petition. The

third respondent, by virtue of his better experience in the clinical

and non-clinical side of the Veterinary Centre, was found to be a

W.P.(C)No.764/2007 :3:

person more suitable to carry out the duties in the District

Veterinary Hospital and that no favouritism was shown to the

third respondent, as alleged by the petitioner.

5. The third respondent has not entered appearance.

6. Learned counsel for the petitioner contends that the

respondents are not right in stating that the third respondent

has got greater experience on the clinical as well as non-clinical

side. In the reply affidavit, it is asserted that the petitioner too

has served both the institutions, that is to say, clinical and non-

clinical, and is having sufficient experience. It is also stated that

going by the date of appointment, the petitioner is senior.

7. As far as transfers and postings are concerned, seniority

need not necessarily be a criterion. What is relevant is the

exigencies of service. Though the petitioner also might have

served on the clinical as well as non-clinical side, the choice shall

be left to the Departmental authorities to utilise the services of

the better experienced and the more competent in the District

Centre. This Court will not weigh the comparative merit of the

officers concerned or their length of experience in golden scales

W.P.(C)No.764/2007 :4:

in exercise of the extraordinary jurisdiction under Article 226 of

the Constitution of India.

8. Having gone through the pleadings in the writ petition, I

find that there is no scope for any interference. The order

transferring the petitioner and the third respondent is not an

isolated one. Transfer and posting of the third respondent forms

a part of the general order of transfers and postings numbering

more than hundred doctors. The contention of the petitioner that

respondent No.3 is an office bearer or the Secretary of the

Gazetted Officers Association is evidently incorrect. When the

respondents denied the averment that the third respondent is the

office bearer of Gazetted Officers Association, the petitioner has

corrected that mistake in the reply affidavit saying that the

name of the organisation is Kerala Gazetted Officers Federation.

The above averments made in the writ petition, the counter

affidavit and the reply affidavit would go to show that there is no

substance in the allegation of malafides because the petitioner

did not even have a clear idea about the organisation to which

the third respondent belonged. The allegation that the Gazetted

W.P.(C)No.764/2007 :5:

Officers Association has got a link with the Communist Party of

India has to be understood only in the background of the above

allegations. When the fact situation, as revealed from the reply

affidavit of the petitioner, is that the third respondent was an

office bearer of the Kerala Gazetted Officers Federation, the

allegation that the third respondent being the office bearer of the

Gazetted Officers Association which owes allegiance to one of the

ruling parties, is baseless. Therefore, the allegation of malafides

falls to the ground. Then, there remains only the contention that

the petitioner’s transfer is pre-mature. Going by the prescribed

norms of transfer, an officer can be allowed to continue for a

period of three years in the same station, but this is not a

mandatory condition. Transfers before completion of three years

may become necessary. Such orders will have to be sustained in

public interest and exigencies of service. Even assuming that

there was not much need to disturb the petitioner when he

completed only six months period, it is trite that this Court will

not enforce under Article 226 of the Constitution of India. the

guidelines prescribed as transfer norms by the Government, I

W.P.(C)No.764/2007 :6:

think, the petitioner can move the Government, if so advised. He

has already done so as per Ext.P2. The first respondent has the

power and discretion to consider the hardships and

inconveniences highlighted by the petitioner and to give him a

reposting as and when suitable vacancy arises either in

Kozhikode Town or in a nearby place.

With the above observation, the writ petition is dismissed.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No.764/2007 :7: