High Court Kerala High Court

Boban Lal V. vs Bharat Sanchar Nigam Limited on 12 July, 2010

Kerala High Court
Boban Lal V. vs Bharat Sanchar Nigam Limited on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20979 of 2010(S)


1. BOBAN LAL V., OFFICE OF THE (SDE)
                      ...  Petitioner
2. LEENA ROSE THOMAS, (SDE) D TAX, BSNL,
3. S.SURENDRAN NAIR, SDE, STAFF,
4. R.UDAYAKUMAR, SDE, CALL CENTRE BSNL,
5. K.P.RAJAN, SDE (B.S.S.) M.S., B.S.N.L.
6. MANOJ KRISHNAN K. A.D. WI-MAX, BSNL,
7. S.NARENDRAKUMAR, S.D.E.TRANSMISSION,
8. VALSA PHILIP, SDE, (C.S.C),
9. SURESH JYOTHI B., SDE (LEGAL)

                        Vs



1. BHARAT SANCHAR NIGAM LIMITED,
                       ...       Respondent

2. THE CHIEF GENERAL MANAGER (BSNL)

3. UNION OF INDIA, REPRESENTED BY THE

4. THOMAS ZACHARIAH, MUNJATTU,

                For Petitioner  :SRI.P.RAVINDRAN (SR.)

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

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :12/07/2010

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN
                                      &
                  S.S.SATHEESACHANDRAN, JJ.
                   -------------------------------------------
                   W.P(C).No.20979 OF 2010
                   -------------------------------------------
               Dated this the 12th day of July, 2010


                            JUDGMENT

Thottathil B.Radhakrishnan, J.

1.The petitioners are employees of BSNL. They challenge an

order of the Central Administrative Tribunal, Ernakulam

Bench that was rendered in O.A.16/09. The writ petitioners

were not parties to that Original Application. Therefore,

when this matter came up for admission, it was noticed that

they could not move this Court as the court of first instance,

going by the judgment of the Apex Court in Rajeev Kumar

& Another v. Hemraj Singh Chauhan & Others [AIR 2010

SC 1679], rendered relying on the judgment of the

Constitution Bench in L.Chandra Kumar v. Union of India

& Others [(1997) 3 SCC 261]. Faced with this situation,

learned senior counsel appearing for the petitioner points out

WPC.20979/10
2

that in Rajeev Kumar (supra), the Tribunal had never

answered any question as to non-joinder of necessary parties,

while in the case in hand, the Tribunal had taken note of the

contention of BSNL that necessary parties are not before it

and it concluded that no further parties are required to be on

the array to determine the issues in the light of the nature of

the relief sought for. The Tribunal, in fact, overruled the

objections of BSNL in that regard, it is pointed out.

2.Learned counsel for BSNL states that it is also aggrieved by

the impugned order of the Tribunal and the precedent of the

Tribunal, referred to in the impugned order, is already under

challenge before this Court and that the said matter has been

admitted and an order of stay has been granted.

Be that as it may, in Rajeev Kumar (supra), the Apex Court

categorically stated that the grievances of third parties that

they were not parties to proceedings before the Tribunal

WPC.20979/10
3

ought to be raised only before the Tribunal and not before the

High Court in proceedings under Article 226 and 227 and no

such writ petition could be entertained because it would

amount to treating the High Court as the court of first

instance for entertaining the lis between the writ petitioners

and those who are before the Tribunal. In fact, the Apex

Court has clearly indicated in paragraph 16 of the judgment

in Rajeev Kumar (supra) that the remedy of any person

aggrieved by such an order would lie before the Tribunal in

the form of application for review. Even if a question as to

non-joinder of necessary parties has been raised by parties

who are arrayed in a proceedings and if such issues are

answered and if the Tribunal has consciously considered the

same, that would bind only parties who are before the

Tribunal and would not affect the rights of parties who could

move the Tribunal thereafter, seeking that the order is to be

reviewed. In this view of the matter, we are bound to follow

the law laid by the Apex Court in Rajeev Kumar (supra).

WPC.20979/10
4

Therefore, we dismiss this writ petition in limine, without

expressing anything on merits and preserving the rights of

the parties to move the Tribunal for review of the impugned

order.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

S.S.SATHEESACHANDRAN,
Judge.

kkb.14/07.