High Court Kerala High Court

The Chairman & Managing Director vs Induchoodan C.G on 18 January, 2011

Kerala High Court
The Chairman & Managing Director vs Induchoodan C.G on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16894 of 2010(S)


1. THE CHAIRMAN & MANAGING DIRECTOR,
                      ...  Petitioner
2. THE GENERAL MANAGER,

                        Vs



1. INDUCHOODAN C.G.,
                       ...       Respondent

                For Petitioner  :SRI.E.K.MADHAVAN

                For Respondent  :SRI.A.T.ANILKUMAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice B.P.RAY

 Dated :18/01/2011

 O R D E R
    C.N.RAMACHANDRAN NAIR & BHABANI PRASAD RAY, JJ.C.R.
            ----------------------------------
                      WP(C) No.16894 of 2010
             ---------------------------------
            Dated, this the 18th day of January, 2011

                           J U D G M E N T

Ramachandran Nair, J.

This Writ Petition is filed challenging the order of the Central

Administrative Tribunal directing the petitioners to accept

respondent’s resignation and give him terminal benefits.

2. We have heard learned Standing Counsel for the

petitioners and learned counsel appearing for the respondent.

3. The respondent, while serving as Production Manager,

applied for leave on 09/06/2008 to go abroad for a period of one

month from 17/06/2008. Even though leave application was

submitted on 09/06/2008, the respondent was not given any

communication until 17/06/2008, and therefore he left for Saudi

Arabia to visit his brother there. The petitioners’ case is that the

leave application submitted was defective in as much as it was not

in the prescribed form and did not contain all the details, and

therefore on 23/06/2008 they sent a telegraphic communication of

WP(C) No.16894/2010
-2-

the same to the respondent. The respondent thereafter submitted

another leave application on 28/06/2008 for one year special leave

to take up employment abroad. Since no reply was received, the

respondent wrote another letter on 14/07/2008 repeating same

request with an alternate suggestion to the Company that if leave

available in credit or one year long leave cannot be granted, then his

request for leave shall be treated as a letter of resignation, so that

he will be relieved from duty. The request for leave was rejected by

the petitioners on 23/07/2008 and instead of granting an

opportunity to the respondent to return and join for duty, the

petitioners initiated disciplinary proceedings for unauthorised leave.

This was done vide letter dated 14/08/2008. The respondent

challenged the disciplinary proceedings before the CAT by filing an

OA, which was allowed by the CAT holding that there is no act of

indiscipline on the part of the respondent warranting disciplinary

action. The Tribunal clearly found that even before the issuance of

charge memo, the respondent vide letter dated 14/07/2008

tendered resignation, which according to him, was an option availed

by him in the absence of leave being granted by the petitioners, so

WP(C) No.16894/2010
-3-

that he could be relieved from the service.

4. After hearing both sides and after going through the

records and the order of the Tribunal, we do not find any merit in

the allegation of the petitioners that the respondent has committed

an act of indiscipline warranting action against him. Admittedly the

respondent was in service for more than 20 years and he was the

Unit Head prior to applying for leave for one month to go abroad.

The respondent has a specific case that he was victimised for his

disagreement with the Management for outsourcing repair of certain

equipments. Learned Standing Counsel for the petitioners has

disputed this. However, we do not propose to go into this question

because irrespective of whether there is any motive for the

petitioners to proceed against the respondent or not, facts clearly

establish that the respondent was not involved in any misconduct

and he could not be proceeded against for leaving abroad on

17/06/2008 without any express orders granting leave by the

petitioners because leave application was submitted well in advance

on 09/06/2008. If the petitioners declined the leave application

within one week and communicated the same to the respondent any

WP(C) No.16894/2010
-4-

date prior to 17/06/2008, he obviously would not have gone

abroad. In our view, when an application for leave is submitted that

too by a Senior Officer of the Company for going abroad for a

month, and if no reply is received within a reasonable time, there is

nothing wrong in assuming that the Company had no objection in

granting the leave. Further it is seen from subsequent developments

that when the respondent applied for long leave with a request that

if the Company cannot grant leave he may be allowed to resign from

the Company. In our view, the option available to the Company was

either to grant him leave in terms of the request or to allow him to

resign from the service. The Tribunal rightly held that the

developments above stated did not give rise to a case for

disciplinary action against a senior officer of the Company, who

served the Company for a period of more than 20 years without any

complaint whatsoever.

Learned counsel for the respondent submitted that inspite of

the elapse of two years, the post remains vacant and the respondent

is willing to rejoin and work with the Company. It is worthwhile for

the Management to consider whether the respondent could be

WP(C) No.16894/2010
-5-

inducted back and allowed to serve the Company because he has

served the Company over two decades to the satisfaction of the

Management. However, we do not want to issue any direction to the

Company in this regard because the same does not arise from the

order of the CAT. It is up to the Management to keep in mind the

interest of the Company and decide whether an experienced person

should be restored to the Office for the benefit of the Company

itself. Leaving this option to the Company, we direct the Company,

in the alternate, to implement the Tribunal’s order without any delay

if the respondent cannot be absorbed in service again.

This Writ Petition is disposed of as above.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(BHABANI PRASAD RAY, JUDGE)

jg