High Court Kerala High Court

A.P. Ashakosh vs State Of Kerala on 30 May, 2008

Kerala High Court
A.P. Ashakosh vs State Of Kerala on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 24379 of 2002(B)


1. A.P. ASHAKOSH, PLAVILA VEEDU,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED
                       ...       Respondent

2. STATE INSTITUTE OF LANGUAGES

3. DIRECTOR OF STATE INSTITUTE OF

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  :SRI.GEORGE POONTHOTTAM

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :30/05/2008

 O R D E R
                  C.N. RAMACHANDRAN NAIR, J.
                  --------------------------------------------
                        O.P. NO. 24379 OF 2002
                  --------------------------------------------
                  Dated this the 30th day of May, 2008

                                JUDGMENT

Petitioner is challenging the regularisation of respondents 4 to 10

in the service of respondents 2 and 3. Senior counsel appearing for the

petitioner contended that there was earlier round of litigation regarding

regularisation of service of these respondents and this Court vide

Exts.P2 and P3 judgments closed the O.Ps. as infructuous because of

the statement of counsel appearing for the parties that Managing

Committee of third respondent vide their decision taken on 5.10.2001

decided to terminate the services of all temporary and contract

employees. In the first place, it is clear from Ext.P2 judgment in

O.P.No.574 of 1996 that the challenge was against appointment of

class IV employees whereas fourth respondent was appointed as class

III employee and her service was regularised on 11.1.1996. The

challenge against her appointment and regularisation was dismissed

today by me vide judgment in WPC 25090 of 2004. So far as other

respondents are concerned, the position is nsot different because the

2

decision taken on 5.10.2001 was to terminate the service of 13 persons

who had temporary and contract employment with the third respondent.

However, the services of respondents 5 to 10 were regularised along

with others in the decision of the Managing committee of the third

respondent taken on 11.1.1996. It is seen that regularisation of service

was made pursuant to interim order of this Court in CMP 974 of 1996

in OP 574 of 1996 issued on 9.4.1996, produced as Ext.R5(b) in this

O.P. It is seen that respsondents 5 to 10 were not impleaded as

respondents in that O.P. and respondents after filing impleading

petition sought for vacation of the interim order, which was allowed by

this Court. Strangely, petitioners who filed the said O.P. had no

objection against regularisation of service of employees in 1996. The

present O.P. is filed by another person in 2002 contesting the

regularisation of service of respondents made on 11.1.1996. Even

though senior counsel appearing for the petitioner contends that

regularisation of service of respondents 5 to 10 is not in accordance

with rules, I do not propose to go into the same, as the O.P. has to be

rejected on the ground of delay itself. Admittedly respsondents 5 to 10

3

along with others were regularised on 11.1.1996 and the petitioner has

chosen to challenge the same only after six years of regularisation of

their service. It is reported that respondents were appointed from 1989

on temporary basis and there is no scope for interfering with the

appointment made several years back and regularised on 11.1.1996.

O.P. is therefore dismissed as devoid of any merit.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

4