High Court Kerala High Court

Nitha Ramachandran vs State Of Kerala on 12 June, 2009

Kerala High Court
Nitha Ramachandran vs State Of Kerala on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23297 of 2008(W)


1. NITHA RAMACHANDRAN, ASSISTANT GRRADE -1,
                      ...  Petitioner

                        Vs



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

2. GREATER COCHIN DEVELOPMENT AUTHORITY,

3. THE SECRETARY, GREATER COCHIN

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  :SRI.P.R.RAMACHANDRA MENON, SC,GCDA

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/06/2009

 O R D E R
                          P.N.RAVINDRAN, J.
                     -------------------------------------
                      W.P.(C)No.23297 of 2008
                     --------------------------------------
                         Dated 12th June, 2009

                               JUDGMENT

Heard Sri.Elvin Peter, the learned counsel appearing for

the petitioner, Sri.Antony Mukkath, the learned Government Pleader

appearing for the State of Kerala and Sri.M.K.Thankappan, the learned

Standing Counsel appearing for the Greater Cochin Development

Authority.

2. The petitioner entered service as Assistant Grade II in

the Greater Cochin Development Authority (hereinafter referred to as

`the Authority’ for short) on 24.10.1996. After her probation in the

category of Assistant Grade II was declared she was promoted to the

category of Assistant Grade I. The petitioner’s husband is employed

abroad. With a view to join him, the petitioner initially applied for

leave without allowances for a period of one year from 21.4.2003.

That request was granted by order dated 24.7.2003 issued by the

Secretary of the Authority. On the expiry of the said period of leave,

the petitioner rejoined duty. She again applied for leave without

allowances for a period of three years to join her husband under

Appendix XII C of Part I of the Kerala Service Rules. By Ext.P1 order

dated 9.3.2005 the said application was allowed and the petitioner was

WP(C).No.23297/2008 2

granted leave without allowances for a period of three years with effect

from 10.3.2005 subject to the conditions laid down in G.O.(P)

No.209/84/Fin. dated 12.4.1984 and Appendix XII C of Part I of the

Kerala Service Rules.

3. When the leave granted as per Ext.P1 order was about

to expire, the petitioner submitted an application dated 21.1.2008

requesting for extension of the leave without allowances for a further

period of three years with effect from 10.3.2008. The executive

committee of the Authority that met on 25.2.2008 considered the

petitioner’s application and taking note of the dearth of Assistants in

the Authority resolved to reject the petitioner’s application. The

decision taken by the Authority was communicated to the petitioner by

Ext.P2 letter dated 6.3.2008. On the very next day, the petitioner

requested the Authority to reconsider its decision. That request was

also rejected by Ext.P3 order dated 15.3.2008. The petitioner

thereupon moved the Government by submitting Ext.P4 representation

dated 25.3.2008. That request was turned down by the Government

and the decision of the Government was communicated to the

petitioner by Ext.P7 letter dated 5.7.2008 which was forwarded to the

petitioner by the Secretary of the Authority along with Ext.P6 letter

dated 18.7.2008. By Ext.P6 letter the petitioner was also directed to

WP(C).No.23297/2008 3

report for duty forthwith. She was also informed that if she fails to

report for duty disciplinary action will be taken against her. In this writ

petition, the petitioner challenges Exts.P2, P3 and P7 and prays for a

writ in the nature of mandamus commanding the respondents to grant

the leave applied for by her. Relying on Exts.P10, P11, P12 and P13

orders the petitioner contends that the Authority has lent the services

of employees to other institutions and has also granted leave without

allowances to a Senior Town Planner. The petitioner contends that the

decision taken by the Authority declining her request for extension of

leave is therefore arbitrary and discriminatory.

4. The second respondent has filed a counter affidavit

wherein it is stated that though the sanctioned strength of Assistants

of all grades is 52, only 26 posts are occupied and the remaining

posts are lying vacant. It is also stated that 4 out of the said 26 posts

are occupied by deputationists. It is further stated that the deputation

of Sri.T.Mohandas who was sent on deputation to the Kerala State

Pollution Control Board has been cancelled and that he rejoined duty

in the Authority on 10.6.2008. It is also stated that the deputation of

Sri.R.Chandran, Assistant Lineman who was on deputation to the

Thiruvananthapuram Development Authority, Smt.N.R.Omana,

Assistant Town Planner, who was on deputation to Command Area

WP(C).No.23297/2008 4

Development Authority, Thrissur and Smt.N.A.Suprabha, Assistant

Engineer who was on deputation to Command Area Development

Authority, Perumbavoor have been terminated and that their requests

for extension of deputation have been rejected. As regards

Sri.T.D.Sudarsanan, Section Officer on deputation to the Kerala

Building and Other Construction Workers’ Welfare Board and

Sri.S.Sunil, Attender on deputation to the Kerala Cashew Workers’

Relief and Welfare Fund Board, it is stated that there is no dearth of

Section Officers and Attenders and therefore, their deputation has not

so far been cancelled.

5. I have considered the submissions made at the Bar by

the learned counsel on either side. The pleadings and the materials on

record disclose that the petitioner was initially granted leave without

allowances for one year with effect from 21.4.2003 and thereafter for

a period of three years with effect from 10.3.2005 to join her husband

who is employed abroad. The petitioner’s request for extension of

leave from 10.3.2008 by a further period of three years stands

rejected. The petitioner is therefore absent without leave. The

petitioner challenges the decision taken by the Authority rejecting her

request for extension of leave on the ground that the Authority has

permitted other employees to continue on deputation and has also

WP(C).No.23297/2008 5

granted leave without allowances to some others. In my opinion, on

the pleadings and the materials on record, it cannot be said that the

decision taken by the Authority to reject the petitioner’s request for

extension of leave is in any way arbitrary. The pleadings disclose that

as against the sanctioned strength of 52 Assistants, only 26 Assistants

including four persons on deputation are in place. Thus there is

shortage of 26 Assistants in the Authority. As the employer, taking

note of the administrative exigencies, the Authority has decided that

leave without allowances will not be granted to certain categories of

employees whose services are essential. The petitioner was also

informed accordingly as early as on 6.3.2008. She did not however

rejoin duty. Instead, on the very next day she again applied for

extension of leave and thereafter moved the Government. The

pleadings disclose that the petitioner got employment under the

compassionate appointment scheme. Subsequent events would show

that such compassion was wholly out of place for the reason that the

petitioner’s husband is employed abroad. Rule 65 of Part I of the

Kerala Service Rules which applies to the Authority states that leave

cannot be claimed as a matter of right and that when the exigencies of

the public service so require, the discretion to refuse or revoke leave

of any description is reserved with the authority empowered to grant

WP(C).No.23297/2008 6

it. I have in W.P.(C)No.16744 of 2008 and connected cases, held that

leave without allowances under Appendices XII A, XII B and XII C

cannot be claimed as a matter of right and that Government servants

or other employees to whom the said rules apply, have no vested right

for the grant of leave without allowances for the purposes mentioned

therein. It was also held that Rule 65 reserves with the authority

competent to grant leave, the power to refuse the leave applied for or

to revoke the leave already granted. After taking note of the dire need

for the services of Assistants in the Authority, the Authority decided

that the petitioner’s request for extension of leave cannot be granted.

It cannot be said that the said decision is in any way arbitrary or

discriminatory. The employer is the best judge of the situation and

this Court exercising the discretionary jurisdiction under Article 226 of

the Constitution of India cannot compel an employer or a public

authority to grant leave to any of its employee for the purpose of

enabling him/her to join his/her spouse abroad. The petitioner does

not also deserve any sympathetic consideration of her request for

extension of leave. She was given employment on 24.10.1996 under

the scheme for compassionate appointment. Her appointment under

the said scheme has resulted in denial of employment to another

person awaiting employment. The petitioner therefore owes a duty to

WP(C).No.23297/2008 7

the Authority to work as an employee of the Authority. Instead, she

has chosen to join her husband abroad. In my opinion, the conduct

of the petitioner also dis-entitles her to any relief.

I accordingly hold that there is no merit in this writ

petition. The writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN
Judge

TKS