High Court Kerala High Court

A.K.Rajeswaran vs The Secretary To The Government on 21 January, 2011

Kerala High Court
A.K.Rajeswaran vs The Secretary To The Government on 21 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2172 of 2011(S)


1. A.K.RAJESWARAN, JUNIOR TECHNICIAN,
                      ...  Petitioner
2. A.SOBHA KUMAR, JUNIOR TECHNICIAN
3. S.SATHEESH KUMAR, SENIOR TECHNICIAN,

                        Vs



1. THE SECRETARY TO THE GOVERNMENT
                       ...       Respondent

2. THE MANAGING DIRECTOR, U.E.I.LTD.,

                For Petitioner  :SRI.P.SIVARAJ

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :21/01/2011

 O R D E R
            J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                          ------------------------------------------
                               W.P.(C) No.2172 of 2011
                          ------------------------------------------
                    Dated this the 21st day of January, 2011

                                     JUDGMENT

J.Chelameswar, C.J.

The writ petition is filed purportedly in public interest with the

prayers as follows:

“i) a writ of mandamus or any other appropriate writ, order or

direction commanding and compelling the respondents not to

proceed with Exhibit P2 publication any further till the financial

condition of the parent company, viz. The United Electrical

Industries Ltd., Kollam is improved;

ii) a writ of mandamus directing the state government to

take necessary action on Exhibit P1 within a stipulated period of

time before proceeding further with Exhibit P2;

iii) such other appropriate writ, order or direction declaring

that the policy decision of the government to establish a sub-unit of

U.E.I.td., at Kuzhalmannam in Palakkad as illegal;

iv) such other appropriate writ, order or direction which this

Hon’ble Court deems fit for the ends of justice; and

v) award costs to the petitioners.”

2. The three petitioners claim to be the employees of the

company known as United Electrical Industries Limited. The said company

is a Government company within the meaning of Section 617 of the

WP(C) No.2172 of 2011

– 2 –

Companies Act. It appears that the said company is engaged in the

business of manufacture and sale of electrical meters. One of the major

consumers of the products of the company, it appears, is the Kerala

State Electricity Board.

3. The complaint in the instant writ petition is that though

the said company is running in losses the respondents have taken a

decision to establish a second unit under the umbrella of the above

mentioned company at Palakkad. According to the petitioners, the

decision of the respondents is discernible from an advertisement calling

for applications from eligible candidates for filling up of the various posts

specified in the advertisement filed as Exhibit P2 with the writ petition.

In the said advertisement, applications from eligible candidates are

invited to fill up 87 posts. The case of the petitioners is that the decision

of the respondents to establish a second unit and employ 87 people in

the background of the fact that the company is already running in losses

is illegal and hence the writ petition.

4. For the purpose of the present case we proceed on the

basis that the respondents do in fact propose to start a second unit

under the umbrella of the above mentioned company though such a fact

is not clearly established. Such a decision in our view, would be a

commercial decision taken by the State. The State Government is

required to take various factors into consideration before taking such a

decision. The mere fact that one of the units of the company is running

WP(C) No.2172 of 2011

– 3 –

in losses by itself is not a determinative factor to decide whether the

State’s decision to start another unit is illegal. It would be essentially a

commercial decision if it were to be taken by a company and not

associated with the State. On the other hand, when such a decision is

taken by a Government owned company, further considerations also

arise as the Government cannot only look at the economic viability of a

commercial venture undertaken by it. The Supreme Court has

repeatedly held that State is not purely a commercial venture and it has

further statutory and constitutional obligations to be discharged.

Therefore, the decision would be in the realm of the policy of the State.

Whatever be the economic wisdom of the State in taking such a policy

decision, the Court should keep away from scrutinizing such decision

unless compelled by clear infractions of either the Constitution or laws.

No such infraction is brought to our notice in the instant case. We do

not find any merit in the writ petition.

The writ petition is therefore dismissed at the admission

stage.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns