High Court Kerala High Court

Ansar Hussain vs The Managing Director on 21 December, 2009

Kerala High Court
Ansar Hussain vs The Managing Director on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34097 of 2009(F)


1. ANSAR HUSSAIN, AGED 36 YEARS,
                      ...  Petitioner
2. SHINE.S., AGED 35 YEARS,

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. THE CHAIRMAN, GOVERNING BODY,

3. THE VICE CHAIRMAN,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/12/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No.34097 of 2009-F
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 21st day of December, 2009.

                                 JUDGMENT

The petitioners are aggrieved by the orders Exts.P1 and P2 by which,

the first petitioner is transferred from Sub Centre, Kollam to Sub Centre,

Kozhikode and the second petitioner is transferred from Sub Centre, Kollam

to Sub Centre, Kannur. Mainly, it is contended that transfer is ordered due

to malafide reasons. The orders were passed immediately after the

disciplinary proceedings against them culminated in awarding extreme

punishment by way of placing them in the lower rank in the basic pay of

Rs.2610/- in the scale of pay of Rs.2610-3680, as per Exts.P7 and P8 orders

dated 5.10.2009. They have challenged the same in appeal before the

appellate authority, viz. under Chapter 8.6 of the Kerala State Audio Visual

and Reprographic Centre Rules on Service Conditions of Employees and

Allied Matters, as per Ext.P9. It is pointed out that the first respondent has

personal vengeance against the petitioners since they belong to a union

which has raised slogans against the present Managing Director at the time

of taking charge in the Head Office.

2. It is mainly pointed out by the learned counsel for the petitioners

wpc 34097/2009 2

that the present transfer is also by way of punishment and as the petitioners

are low paid employees, they will not be able to survive with the meager

salary, in the light of the punishment already imposed against them.

3. The first respondent has filed a counter affidavit and the

petitioners have filed a reply affidavit also. The first respondent has pointed

out that the transfer is in exigencies of service, as personnel are required in

Kannur and Kozhikode and the allegations of malafides also have been

denied. The allegation of personal vengeance has also been denied by the

first respondent in the counter affidavit.

4. Heard learned counsel for the petitioners Shri P. Chandrasekhar

and Shri K. Anand, learned Standing Counsel appearing for the first

respondent. Learned counsel for the petitioners submitted that the orders

have been passed illegally and arbitrarily with a further direction to relieve

them from 18.11.2009 itself, going by Exts.P1 and P2 and the petitioners

have been performing their duties well. It is submitted that the punishment

itself is meted out in a harsh manner and the petitioners will be getting

monthly salary only at the rate of Rs.3,292/- and Rs.3,152/- respectively,

after the punishment is imposed. It is therefore submitted that pending the

appeal, the petitioners are sought to be punished again by the Managing

Director, by transferring them to northern Districts. they will not be able to

wpc 34097/2009 3

meet the needs of the family from out of this amount.

5. Shri K. Anand, learned Standing Counsel for the first respondent

submitted that in Kozhikode and Kannur Centres, personnel are required

and the petitioners are experienced persons also. Therein, sufficient work is

there, compared to Kollam Centre and therefore transfer is purely in the

exigencies of service. It is pointed out that the petitioners will be getting

Rs.7,334/- even if the punishment is imposed and actually they are entitled

for the benefits of pay revision also.

6. Therefore, it requires adjudication on the disputed questions of

fact. The petitioners have got an effective remedy of approaching the

governing body in the matter by filing an appeal. Since such a remedy is

available, I am of the view that the contentious issues need not be gone into

in detail at this stage. By interim order dated 26.11.2009, this Court ordered

that the petitioners will not be disengaged which was modified by order

dated 30.11.2009 to the effect that status-quo as on that day as regards the

petitioners will continue, which interim order is being extended from time to

time. Learned Standing Counsel for the first respondent submitted that the

petitioners have already been relieved, which fact is disputed by learned

counsel appearing for the petitioners

7. Therefore, it is up to the petitioners to file an appeal against

wpc 34097/2009 4

Exts.P1 and P2 before the Appellate Authority and seek appropriate interim

orders in the matter. If an appeal is filed within a period of two weeks from

today, the same will be entertained by the Appellate Authority and the

matter will be considered on merits, within a further period of two months

from the date of receipt of the appeal. To enable the petitioners to file the

appeal and to move for appropriate interim orders, status-quo as on today as

regards the petitioners, will continue for a period of three weeks from today.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/