High Court Kerala High Court

Jayakumar vs Asst.Registrar Of … on 29 March, 2007

Kerala High Court
Jayakumar vs Asst.Registrar Of … on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9881 of 2007(B)


1. JAYAKUMAR, ATTENDER, MURUNTHAL
                      ...  Petitioner

                        Vs



1. ASST.REGISTRAR OF CO-OP.SOCIETIES
                       ...       Respondent

2. THE ASST.REGISTRAR OF CO-OP.SOCIETIES

3. MURUNTHAL SERVICE CO-OP.BANK LTD.NO.

                For Petitioner  :SRI.P.N.MOHANAN

                For Respondent  :SRI.R.SREEHARI

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :29/03/2007

 O R D E R
                          S. SIRI JAGAN,  J.

           =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

                   W.P(C) No.  9881 of  2007

           =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=

               Dated this, the  29th   March, 2007.

                           J U D G M E N T

The petitioner and additional 4th respondent are

employees of the 3rd respondent- Bank. Both of them

applied to the Bank for sending them to undergo the

course of Junior Diploma in Co-operation (in short ‘J.D.C.’)

which is of ten months’ duration without benefit of salary

for the period of course. By Ext.P2 resolution, the bank

decided to send the petitioner for the course. Although, in

Ext.P2 resolution, the application by the 4th respondent

was also mentioned, the bank did not take any decision

either way in respect of his application. Accordingly, the

bank counter signed Ext.P3 application filed by the

petitioner. The same was forwarded to the first and

second respondents for certificates to be signed in the

form itself as certificate Nos.II and III. However, the

respondents 1 and 2 refused to issue certificates as

requested by the petitioner. It is, under the above

circumstances, the petitioner has approached this Court

W.P.(C) No.9881 OF 2007

2

seeking the following reliefs:-

” i) issue a writ of mandamus

or other appropriate writ, order or

direction, directing the respondents 1

and 2 to issue certificates 2 and 3 in

Ext.P3 application form forthwith if the

particular furnished by the petitioner is

correct.

ii) grant such other relief as

this Hon’ble Court may deem fit and

proper in the circumstances of the case.”

2. The learned Government Pleader, on the strength

of the counter affidavit stated to have been filed by him,

which does not find a place in the case records, but a copy

of which has been made available across the bar, submits

that the petitioner is not a regular employee of the 3rd

respondent-bank and therefore he is not entitled to be

sent for JDC course. The reason is that the bank

appointed the petitioner as an Attender by category

change from that of Salesman, to which he was appointed

and that appointment alone was approved. The category

change granted by the 3rd respondent- Bank was refused

to be approved by the Joint Registrar. In the above

W.P.(C) No.9881 OF 2007

3

circumstances, the petitioner has filed W.P.(C) No.27916

of 2006 in which there is an order of stay. The reasoning

of the Govt. Pleader is that now petitioner is appointed as

an Attender for which there is no approval. Therefore, the

petitioner cannot be considered as a regular employee of

the bank is the submission made by the Government

Pleader.

3. The additional 4th respondent has also filed a

counter affidavit and strongly opposes the claim of the

petitioner. He submits that it was pursuant to a complaint

filed by him that respondents 1 and 2 have refused to

issue the required certificates to the petitioner. He would

submit that he had also applied for sending him for the

course which is evident from Ext.P2 resolution and as

such there was no reason for refusing permission to him

for going for the course. He, therefore, submits that

without sending him also for the course the petitioner shall

not be allowed to attend the course.

4. I have heard the learned counsel on both sides

in detail.

W.P.(C) No.9881 OF 2007

4

5. Along with the reply affidavit, the petitioner has

produced Ext.P5 order by which the petitioner was

appointed as Salesman in the society. That appointment

was approved by the Joint Registrar, by Ext.P6 order, by

which order itself the appointment of the additional 4th

respondent has also been approved. By Ext.P7 order,

the third respondent declared probation of the petitioner

as well as the additional 4th respondent in the posts of

Salesman and Peon, respectively. Ext.P8 is the seniority

list of employees of the 3rd respondent society in which

the petitioner appears at serial number 9 and the 4th

respondent at serial number 10. Exts. P5 and P8 are not

disputed by anybody before me. In fact in Ext.P8, the

additional 4th respondent has also signed accepting the

seniority position in the list. Now with regard to the

dispute as to whether the petitioner is entitled to

category change or not as an Attender is pending

consideration before this Court in another Writ Petition.

Even assuming that the category change cannot be

approved, the only consequence would be that the

W.P.(C) No.9881 OF 2007

5

petitioner would have to go back to the post of

salesman. Of course, the additional 4th respondent would

contend that the post of salesman is no longer available

in the bank on account of change of category of bank in

support of which there is no material before me. I am

also not inclined to consider the same in this Writ Petition

since nobody has a case that Ext.P6 has been cancelled or

that the petitioner’s appointment to the post as Salesman

has been cancelled. Therefore it cannot be disputed that

either as Salesman or as Attender, the petitioner is a

regular employee of the 3rd respondent-bank. As such he

cannot be denied an opportunity to attend the JDC course

on the ground now mentioned in the counter affidavit of

respondents 1 and 2. Whatever that be, for the purpose

of sending of JDC course it is totally irrelevant whether

the petitioner is a salesman or attender.

6. The additional 4th respondent would contend

that when both himself and petitioner had applied, it

was not just to allow the petitioner alone to attend the

course. I am of the opinion that this is a matter which

W.P.(C) No.9881 OF 2007

6

the additional 4th respondent would have taken up with

the bank and the Joint Registrar in appropriate

proceedings. For that reason, I do not think that the

respondents 1 and 2 can refuse to give certificates for

which the petitioner has applied for and the 3rd

respondent bank has recommended. Accordingly, I direct

respondents 1 and 2 to issue necessary certificates

namely, Certificate Nos.2 and 3 in Ext.P3. This shall be

done immediately on production of a certified copy of this

judgment so that the petitioner can apply for the post

tomorrow itself, which is stated to be the last date for such

application.

The Writ Petition is allowed.

Issue certified copy of this Judgment today itself.

Sd/-

S. Siri Jagan, Judge

jp

///TRUE COPY///

P.A. TO JUDGE.