High Court Kerala High Court

A.T.Thomas vs The Kerala State Road Transport … on 3 March, 2008

Kerala High Court
A.T.Thomas vs The Kerala State Road Transport … on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7267 of 2008(M)


1. A.T.THOMAS, S/O. THOMAS OUSEPH,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT CORPN.,
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR (ADMINISTRATION),

                For Petitioner  :SRI.K.P.JUSTINE

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :03/03/2008

 O R D E R
                        S. SIRI JAGAN, J.
                 ------------------------------------
                    W.P.(C)No.7267 OF 2008
              ----------------------------------------
                Dated this the 3rd day of March, 2008

                            JUDGMENT

The petitioner joined the KSRTC as a Conductor in the year

2000. The petitioner applied for category change as a Store

Issuer on health grounds. The KSRTC considered the request of

the petitioner and allowed him to work as a Store Issuer from

1.6.2000 onwards. The petitioner has been working as Store

Issuer from 1.6.2000 onwards accordingly.

2. Now the petitioner challenges the validity of the

category change itself on the ground that, for that category

change no concurrence has been granted by the PSC. He

therefore seeks the following reliefs:

“i) Call for the records of this case:

ii) Declare that no valid category change
was taken place as Store Issuer in the case of the
petitioner.

iii) Issue a writ of mandamus or any other
appropriate writ, order or direction to the
respondents to repost the petitioners as
Conductors with effect from the dates on which
he was directed to work as Store Issuer from
1.6.2000 onwards, with all consequential benefits.”

W.P. ) No.7267/08 2

2. I am not inclined to entertain this writ petition for

the following reasons:

The petitioner himself applied for the category change

and the Corporation granted the same. The petitioner worked

in the post of Store Issuer all along. Now the petitioner seeks

to go back as Conductor with effect from the original date on

the ground that the PSC has not given concurrence. I do not

think that the petitioner’s contention can be countenanced.

Even if there is no concurrence from the PSC, if the prayers of

the petitioner are granted, it would be grossly unjust, in so far

as the petitioner would be eligible for getting the salary of

Conductor and all service benefits including promotion etc.,

without actually working as Conductor. Therefore I am not

inclined to exercise my discretionary jurisdiction under Article

226 of the Constitution of India in favour of the petitioner.

Accordingly the writ petition is dismissed.

S. SIRI JAGAN, JUDGE

Acd

W.P. ) No.7267/08 3