High Court Kerala High Court

Rekha.G vs The Traco Cable Co. Ltd on 26 October, 2010

Kerala High Court
Rekha.G vs The Traco Cable Co. Ltd on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12337 of 2006(R)


1. REKHA.G,
                      ...  Petitioner

                        Vs



1. THE TRACO CABLE CO. LTD.,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE STATE OF KERALA,

4. SHAINI JOHN,

                For Petitioner  :SRI.P.M.BENZIR

                For Respondent  :SRI.RAMPRASAD UNNI, SC,TRACO CABLE LTD.

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/10/2010

 O R D E R
                            S.SIRI JAGAN, J.
                     ==================
                      W.P.(C).No.12337 of 2006
                     ==================
              Dated this the 26th day of October, 2010
                            J U D G M E N T

In this writ petition the petitioner and the 4th respondent, who

are employees of the 1st respondent company, vie with each other for

the post of Confidential Assistant to the Managing Director of the

company. That post is a promotion post from the post of Steno Typist

Grade I. The petitioner entered service as per Ext.P1 order of

appointment on 1.10.1994 as Typist. Her services were regularised by

Ext.P3 order dated 6.4.1995. She was further promoted as Steno

Typist Grade II by Ext.P5 order with effect from 1.1.1998. While so,

the petitioner was again promoted as Steno Typist Grade I by Ext.P12

order with effect from 1.3.2001.

2. The 4th respondent was a PSC recruit. She was appointed

in the Thiruvalla unit as a Steno Typist Grade II on 27.1.1993. She

was temporarily transferred to Irumpanam unit with effect from

21.6.1997 by Ext.P7. By Ext.P8 dated 17.4.1999, she was

permanently absorbed in the Irumpanam unit. According to the

petitioner, in view of Article VIII of Ext.P11 memorandum of

settlement between the unions and the management of the 1st

respondent company, inter-unit transfers shall be resorted to only in

exceptional circumstances and even if resorted to, the transferred

employee will be junior to the existing employees in the same grade of

2

the unit and their posting will not affect the promotion avenues of the

lower category persons in the unit. Therefore, according to the

petitioner, the 4th respondent having been given a transfer to

Irumpanam unit from Thiruvalla unit, she ranks below the petitioner as

junior to the petitioner by virtue of Article VIII of Ext.P11.

Consequently, the 4th respondent could not have been promoted as the

Confidential Assistant to the Managing Director in preference to the

petitioner, is the contention of the petitioner. The petitioner, therefore,

seeks the following reliefs:

“(i) To issue a Writ of Mandamus or other appropriate writ, Order or
direction directing the 2nd Respondent to consider Ext.P6
representation submitted the Petitioner and pass appropriate
orders in accordance with law within a time limit fixed by this
Hon’ble Court.

(ii) To issue a Writ of Mandamus or other appropriate writ, Order or
direction directing the 2nd Respondent to grant notional
promotion to the Petitioner with effect from the date of
occurrence of first vacancy after the date of effect of promotion to
the post of Steno Typist Grade II granted to the Petitioner.

(iii) To issue a Writ of Mandamus or other appropriate writ, Order or
direction directing the 2nd Respondent to grant promotion to the
Petitioner o the post of Confidential Assistant considering the
seniority of the Petitioner.”

3. A counter affidavit has been filed by respondents 1 and 2,

wherein, they take the stand that although Ext.P12 order promoting

the petitioner as Steno Typist Grade I was with effect from 1.3.2001,

by Ext.R1(a) order, the same was kept in abeyance and it continues to

be so even now. That means the petitioner was never promoted as

3

Steno typist Grade I. But pursuant to Ext.R1(b) judgment in W.P.(C).

No.19360/2005, the case of the 4th respondent was reconsidered and

she was absorbed and appointed in the Irumpanam unit as Steno

Typist Grade I with effect from 1.3.2001. They would submit that there

is only one post of Steno Typist Grade I, which was filled up by the 4th

respondent and, therefore, in the cadre of Steno Typist Grade I, the 4th

respondent is senior to the petitioner, because of which, the petitioner

cannot now aspire for promotion to the post of Confidential Assistant

to the Managing Director, which is a promotion post for Steno Typist

Grade I in preference to the 4th respondent, is the contention raised by

respondents 1 and 2.

4. I have considered the rival contentions in detail.

5. From the averments and documents produced before this

Court, it is quite clear that the 4th respondent became Steno Typist

Grade I with effect from 1.3.2001. Although the petitioner was given

promotion as Steno Typist Grade I by Ext.P12 order with effect from

1.3.2001, by Ext.R1(a), the same was kept in abeyance. That means

the petitioner never took charge as Steno Typist Grade I. That fact is

beyond dispute now. The petitioner did not challenge either Ext.R1(a)

or the appointment of the 4th respondent as Steno Typist Grade I with

effect from 1.3.2001. Even in this writ petition filed on 2.5.2006, five

4

years later, the petitioner does not challenge either Ext.R1(a) or the

appointment of the 4th respondent as Steno Typist Grade I, but she

only stakes a claim for promotion for herself. I do not think that such a

belated claim can be entertained to interfere with the promotion

already given to the 4th respondent as Confidential Assistant at this

point of time, especially since the petitioner has not challenged Ext.R1

(a) or the appointment of the 4th respondent as Steno Typist Grade I

even in this writ petition. Therefore, the petitioner is guilty of

unexplained delay and laches and accordingly, on that ground, this writ

petition is dismissed.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                              P.A. to Judge