High Court Kerala High Court

C.M.Venu vs The Director on 28 November, 2008

Kerala High Court
C.M.Venu vs The Director on 28 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35212 of 2008(P)


1. C.M.VENU, LAST GRADE SERVANT,
                      ...  Petitioner
2. S.K.VIJAYAPRAKASH, LAST GRADE SERVANT,
3. K.VENUGOPALAN, LAST GRADE SERVANT,
4. G.SANJEEV KUMAR, LAST GRADE SERVANT,
5. D.SIVAN PILLAI, LAST GRADE SERVANT,

                        Vs



1. THE DIRECTOR,
                       ...       Respondent

2. THE PRINCIPAL,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/11/2008

 O R D E R
                    ANTONY DOMINIC, J.
                    --------------------------
                 W.P.(C) No.35212 OF 2008
              -------------------------------------
         Dated this the 28th day of November 2008

                        J U D G M E N T

The petitioners submit that they are Last Grade Servants

under the 2nd respondent College. It is submitted that though

they have rendered service from 1992 onwards, they are

presently working in the category of Peons. It is stated that

although there are several persons in the last grade category,

who are juniors to them, without deploying the juniors for

scavenging and sweeping, the petitioners are compelled to do

such works. It is stated that being peons they are liable to work

in that category, and therefore, compelling them to discharge the

duties of a scavenger and sweeper is illegal.

2. On the otherhand, the learned Government Pleader

now points out that such work arrangement could have been

made only following Ext.P1, the revised staff pattern. It is stated

that if there are excess staff available, they are to be treated as

supernumerary, and that the duties that are attached to the

W.P.(C) No.35212/2008
-2-

vacant post in the College will have to got discharged by

redistributing work among the supernumerary employees

presently available in the College. It is stated that this complaint

could have arisen only on account of such redistribution of work.

3. Be that as it may, since the complaint of the

petitioners is that ignoring their seniority, without deploying their

juniors for sweeping and scavenging they are compelled to do the

work, I am inclined to take the view that this is a matter

essentially for the 2nd respondent to consider. Therefore, it is for

the petitioners to produce a copy of this judgment before the 2nd

respondent, who shall examine the grievance of the petitioners,

and on such examination, if it is found that there is any

subsistence in the petitioners’ complaint, the 2nd respondent shall

take necessary remedial action to redress their grievance.

4. The petitioners will produce a copy of this judgment

before the 2nd respondent for necessary action.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg