High Court Kerala High Court

V.Sukesan vs Punjab National Bank on 18 February, 2008

Kerala High Court
V.Sukesan vs Punjab National Bank on 18 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28187 of 2007(E)


1. V.SUKESAN, S/O. VAMADEVAN ASHARY,
                      ...  Petitioner

                        Vs



1. PUNJAB NATIONAL BANK,
                       ...       Respondent

2. THE BRANCH MANAGER,

3. JAYADEV PALIATH,S/O.M.R.RAVI VARMA,

                For Petitioner  :SRI.SABU S.KALLARAMOOLA

                For Respondent  :SRI.C.AJITH KUMAR


 Dated :18/02/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 26496 of 2009(F)


#1. PRAVEEN R.S., RAM SERVICE AGENT,
                      ...  Petitioner
2. BABU B, RAMP SERVICE AGENT,
3. MADHUSUDHANAN NAIR R,
4. JAYAKUAR D,
5. SUBHASH KUMAR C,
6. BIJUMON K,
7. JAYACHANDRAN A.V.,
8. PRAVEEN D.S.,
9. SANKAR R.S.,
10. SIVI T.
11. DHANESH N, RAM SERVICE AGENT,
12. SATHEESH BABU B.L.,
13. MANOJ M.A.,
14. SATHEESH KUMAR C,
15. A. BALAKRISHNAN,
16. CHANDRASEKHARAN M,P.,
17. VIPIN S,
18. ARUN S.K.,
19. JINU G,
20. ASHOK KUMAR G.,
21. SONY V.P,
22. SYAM, KUMAR V,
23. MANI K.V.,
24. SIVAKUMAR ,A
25. ANOOP MOHANAN,

                        Vs



$1. THE NATIONAL AVIATION COMPANY LTD.,
                       ...       Respondent

2. THE CHAIRMAN AND MANAGING DIRECTOR,

3. AIR INDIA AIR TRANSPORT SERVICE

4. THE CHAIRMAN AND MANAGING DIRECTOR,

5. THE GENERAL MANAGER, GROUND SERVICES

6. THE REGIONAL MANAGER,

7. AIR INDIA CHARATERS LTD.,

!                For Petitioner  :SRI.ELVIN PETER P.J.

^                For Respondent  :SRI.E.K.NANDAKUMAR

*Coram
 The Hon'ble MR. Justice V.GIRI

% Dated :29/09/2009

: O R D E R

V.GIRI,J.

————————-

W.P ( C) No.26496 of 2009

————————–

Dated this the 29th September,2009

J U D G M E N T

Petitioners are working as Ramp Service Agents in

the International Airport at Thiruvananthapuram. They

had responded to Ext.P7-notification by the 3rd respondent

which is the Air India Air Transport Services Ltd inviting

applications for appointment to the post of Ramp Service

Agents. The notification stipulated that the appointment

will be on a contract basis for a period of three years which

could be extended on the basis of the merit of the

performance. In the case of some of the petitioners the

original period had expired and contract was extended. In

the case of the 1st petitioner the period of the extended

contract is due to expire by 30.9.2009. Third respondent

has not extended the period of contract or expressed its

willingness to do so. But in the meanwhile, Ext.P14

communication has been mailed by the Asst. General

Manager of the AIATSL of the 3rd respondent indicating

W.P ( C) No.26496 of 2009
2

that man power is being engaged in the 3rd respondent

under three years contract which is renewed for a further

period of three years as approved by the competent

authority. But there is no approval to further extend the

contract. Therefore, it is mandatory not to continue or

roster any staff who have completed the first renewal of the

contract i.e. completion of total six years in AIATSL. This is

under challenge in the writ petition. Petitioners are

praying for a direction to the 3rd respondent to allow them

to continue in service and also restraining the respondents

from terminating the service of the petitioners and

appointing fresh recruits to discharge the duties arising in

the ground handling Department. Petitioners at the same

time make it clear that they have not in this writ petition,

prayed for a direction to regularise their services.

2. A statement has been filed on behalf of the

respondents. A reply affidavit has been filed by the

petitioners.

3. Heard Sri. Elvin Peter, learned counsel for the

petitioners and Sri.E.K. Nandakumar, learned counsel

W.P ( C) No.26496 of 2009
3

appearing for the respondents.

4. It is pointed out that the original recruitment

was on a contract basis, for a period of three years, which

was extendable by a further unspecified period on the basis

of merit. The contract for the subsequent period has been

produced along with the statement which shows that the

renewal of the contract is for three years but the date of

expiry of the renewed contract is also mentioned, in the

case of the 1st petitioner as 30.9.2009.

5. Learned counsel for the petitioners submits that

an instrumentality of the State should not resort to

successive contracts, which is to deny the benefit of

regularisation to the employees. It is contended that they

do the same duties as that of other employees, Ramp

Assistants, who are engaged on a regular basis. Though the

petitioners do not claim the benefit of regularisation, their

services need not be dispensed with, for the purpose of

accommodating other employees on a fixed term contract

basis, it is contended.

6. I do not find force in the submission made by the

W.P ( C) No.26496 of 2009
4

petitioners. They have no case that the original

employment on a contract basis, was a camouflage for a

regular recruitment, to avoid the burden of regular

recruitment to a cadre post. They took the contract which

was offered by the 3rd respondent. They served for the

period of contract. Thereafter, the period was extended

for one more term. There is a specific date of expiry of the

term of contract which varies from person to person and in

the case of the 1st petitioner , it is 30.9.2009. It is not a

case where a further extension is mandated under the

renewed contract. The date of expiry is specified. Unless

there is a fresh contract, the period of contract expires on

the specified date.

7. It is relevant to note the definition of

retrenchment in Section 2 (oo) of the I.D Act and the same

reads as follows:

” “Retrenchment” means the
termination by the employer of the service of a
workman for any reason whatsoever, otherwise
than as a punishment inflicted by way of
disciplinary action but does not include –

W.P ( C) No.26496 of 2009
5

(a) voluntary retirement of the workman;


      or

             (b)   retirement   of   the  workman    on

reaching the age of superannuation if the
contract of employment between the employer
and the workman concerned contains a
stipulation in that behalf; or

(bb) termination of the service of the
workman as a result of the non-renewal of the
contract of employment between the employer
and the workman concerned on its expiry or of
such contract being terminated under a
stipulation on that behalf contained therein; or

(c) termination of the service of a
workman on the ground of continued ill-health

8. Non-renewal of the term of contract and

termination of the services of such non-renewal does not

qualify as a retrenchment within the meaning of the I.D

Act.

9. Though the petitioners themselves do not claim

the benefit of regularisation, they refer to Ext.P16 Scheme

which essentially comprehends casual employees. It

provides for the right of a casual employee to be considered

when a regular recruitment is launched. The fact that

petitioners have served as employees on a fixed term

W.P ( C) No.26496 of 2009
6

contract basis will obviously be taken into account when a

recruitment is made. That will subject to the rules and

regulations which are then prevailing.

10. I do not find any illegality in the employer

deciding that a fresh recruitment of employees on a fixed

term contract basis might become necessary. It does not

mean that the present petitioners will not be considered if

such fresh contracts are contemplated and decided upon by

the employer. But it is up to the respondents to decide the

mode of engagement. I am sure, the fact that petitioners

have chosen to approach this Court will not be treated as a

blot by respondents if they decide to go for a fresh batch of

employees on a fixed term contract basis . Respondents are

an instrumentality of the State and they are only interested

in regulating their activities in the larger public interest

and in the interest of the organisation as such.

Subject to the above, writ petition is disposed of.

(V.GIRI,JUDGE)
ma

W.P ( C) No.26496 of 2009
7

W.P ( C) No.26496 of 2009
8