High Court Kerala High Court

S.Krishnan Namboothiri vs Travancore Devaswom Borad-Chief on 26 October, 2009

Kerala High Court
S.Krishnan Namboothiri vs Travancore Devaswom Borad-Chief on 26 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24833 of 2009(Y)


1. S.KRISHNAN NAMBOOTHIRI, S/O.N.SANKARAN
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BORAD-CHIEF
                       ...       Respondent

2. DEVASWOM COMMISSIONER OFFICE OF THE

3. ASSISTANT DEVASWOM COMMISSIONER,

4. GURUPRASAD, DEVASWOM SANTHI,

5. S.HARIKUMAR, DEVASWOM SANTHI,

6. N.E.VASUDEVAN NAMBOOTHIRI, DEVASWOM

                For Petitioner  :SRI.S.SUBHASH CHAND

                For Respondent  :SRI.P.GOPAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/10/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 24833 OF 2009 (Y)
                =====================

           Dated this the 26th day of October, 2009

                          J U D G M E N T

Petitioner joined the respondent Devaswom as a Santhi as

early as on 23/11/1988. According to the petitioner, respondents

4, 5 and 6 joined as Santhis much later to him and hence he is

senior to them. During the general transfer of 2009, options were

invited by the 3rd respondent and the petitioner opted for posting

at Kaviyoor (Sivan Nada) Devaswom and Thiruvalla Devaswom.

By Ext.P1 transfer order, option exercised by the petitioner were

rejected and he was transferred to Eramellikkara Devaswom. He

filed an appeal and also a writ petition before this Court. By

Ext.P5, an interim order passed by this Court in the writ petition

filed by the petitioner, taking into account the fact that there were

certain mistakes in the option exercised by the petitioner, he was

permitted to file a fresh representation to the 3rd respondent, and

the 3rd respondent was directed to hear him and consider the

representation. Meanwhile, petitioner also joined at the

transferred place. It is stated that subsequent to that, the writ

petition was disposed of in the light of Ext.P5 interim order.

WPC 24833/09
:2 :

2. In view of Ext.P5, petitioner filed Ext.P6 representation to

the 3rd respondent exercising three options. However, by Ext.P7, his

options were rejected without hearing the petitioner. Ext.P7 was

again challenged before this Court in WP(C) NO.21322/09. By Ext.P8

judgment, this Court quashed Ext.P7 and directed the 3rd respondent

to reconsider the matter. Accordingly, the matter was reconsidered

and Ext.P9 order has been passed rejecting the option exercised by

the petitioner. In Ext.P9, it is stated that at the time when transfers

and postings were ordered originally, the postings made to the Major

Koratty Devaswom opted by the petitioner in Ext.P6 was in

accordance with the guidelines prevailing.

3. In so far as the other two places opted by the petitioner

are concerned, it is stated in Ext.P9 that the persons working there

have not completed 3 years and therefore cannot be disturbed. In

the additional counter affidavit filed in this writ petition, it is also

stated that the petitioner had worked at Koratty Devaswom and

therefore as between himself and a claimant who has not worked

there, the person who has not worked there is liable to be preferred

in terms of Clause 10(b) of Ext.R3(a), the transfer guidelines.

4. In this writ petition, petitioner challenges Ext.P9. Learned

counsel contends that in Ext.P5 order, this Court having given

WPC 24833/09
:3 :

freedom to the petitioner to file a representation with a direction to

the respondents to consider the same, Ext.P6 representation filed by

him should be considered as the first option exercised by the

petitioner and that on that basis his eligibility for transfer should

have been considered. It is stated that if so considered, the reason

stated in Ext.P9 to reject his options are unsustainable.

5. True, in Ext.P5, this Court gave liberty to the petitioner to

make representation and that was ordered to be considered. Such

liberty was given taking into account the mistake committed by the

petitioner in exercising the option for general transfer. Although such

liberty was given, fact remains that by the time, general transfer

order was already issued and transferees had assumed charge.

Therefore, in the process of redressing the grievance of the

petitioner, the persons who are transferred on the basis of Ext.P1

general transfer order and assumed charge on that basis, could not

have been disturbed. If so, the view taken in Ext.P9 that the

proceedings and postings effected at the place opted by the

petitioner were strictly in accordance with the guidelines is certainly

a valid reason.

6. However, having regard to the fact that the petitioner is a

Melsanthi, who is now forced to work as a Santhi, I feel that the

WPC 24833/09
:4 :

petitioner has a genuine grievance, which deserves to be addressed.

At this distance of time, I feel the grievance of the petitioner can be

redressed without any prejudice to the other employees only if the

petitioner is given freedom to exercise his options for postings as

and when options were invited in February, 2010 as part of general

transfer. It is directed that if the petitioner exercises his option as

above, the same will be dealt with in accordance with the guidelines

and also taking into account that he has a grievance to be redressed.

7. It is also directed that if before the general transfer

becomes due, if any vacancy arises, it will be open to the petitioner

to claim posting to such vacancies, in which event, the 3rd

respondent shall deal with such representation with the sympathy

that it deserves.

Petitioner shall produce a copy of this judgment before the 3rd

respondent for compliance.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp