High Court Kerala High Court

Dr.S.Sreekumar vs State Of Kerala on 18 March, 2010

Kerala High Court
Dr.S.Sreekumar vs State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 624 of 2008()


1. DR.S.SREEKUMAR, VETERINARY OFFICER (CMP)
                      ...  Petitioner
2. DR.SREEKALA V., VETERINARY OFFICER(CMP)
3. DR.SATHEESH K.N., MANAGER (P & I),
4. DR.P.MURALI, VETERINARY OFFICER (CMP)
5. DR.GEE GEORGE, VETERINARY OFFICER (P&I)
6. DR.VENUGOPAL V.S., VETERINARY OFFICER,
7. DR.SHIBU SHANKAR, VETERINARY OFFICER
8. DR.RAJKUMAR SAMUEL, VETERINARY

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. BOARD OF DIRECTORS OF THIRUVANANTHAPURAM

4. THE DIRECTOR,

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

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

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/03/2010

 O R D E R
        K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
              ----------------------------------------------
                     W.A. No.624 of 2008
              ----------------------------------------------
                    Dated 18th March, 2010.

                          J U D G M E N T

Balakrishnan Nair, J.

The appellants are some of the writ petitioners. They

are Veterinary Doctors working under the third respondent.

When the third respondent discontinued the payment of non-

practising allowance to them, they approached this Court and as

per the direction of this Court in Ext.P5 judgment, the

Government considered the matter and issued Ext.P6 order,

directing that the non-practising allowance could be withdrawn, if

only there is a change in the nature of duty, or the incumbents

concerned are promoted to higher posts. In the light of that, the

third respondent took the consequential decision, Ext.P8.

Challenging Ext.P8 and praying for restoration of non-practising

allowance, the Writ Petition was filed.

2. At the time of hearing of the Writ Petition, we

notice that only one contention was pressed by the writ

petitioners. They submitted that the nature of their duty has not

changed and therefore, the discontinuance of non-practising

allowance was unjustified. Since it was a dispute between a

Cooperative Society and its employees, the learned Single Judge

WA NO.624/08 2

directed the writ petitioners to move the 4th respondent, Director

of Dairy Development, who is vested with the powers of the

Registrar, under the Kerala Cooperative Societies Act.

Challenging the said judgment, this Writ Appeal is preferred.

3. We heard the learned counsel on both sides. We

notice that Ext.P6 order was not specifically challenged in the

Writ Petition, though some grounds, attacking the same have

been pleaded. As long as Ext.P6 remains in force, there is

nothing wrong with Ext.P8, which is only a consequential decision

taken by the 4th respondent. Further, even assuming Ext.P6 was

under challenge in the Writ Petition, only one point was

canvassed before the learned Single Judge and the learned Judge

dealt with it appropriately. The point canvassed, being a

disputed question, the appellants were directed to move the

officer, exercising the powers of the Registrar. So, we find no

reason to interfere with the said direction in the judgment under

appeal. The Writ Appeal is, accordingly, dismissed.

K.BALAKRISHNAN NAIR, JUDGE.

P.N.RAVINDRAN, JUDGE.

tgs

WA NO.624/08 3

K.BALAKRISHNAN NAIR &

P.N.RAVINDRAN, JJ.

———————————————-

W.A. No.624 of 2008

———————————————-

J U D G M E N T

Dated 18th March, 2010.