High Court Kerala High Court

Jayasankar C.Peon vs Director Of Technical Education on 2 April, 2009

Kerala High Court
Jayasankar C.Peon vs Director Of Technical Education on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 551 of 2009(N)


1. JAYASANKAR C.PEON, GHS VELLINEZHI,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF TECHNICAL EDUCATION,
                       ...       Respondent

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/04/2009

 O R D E R
                              P.N.Ravindran, J.
                          ==================
                          W.P.(C) No.551 of 2009
                       =====================

                 Dated this the 2nd day of April, 2009.

                                JUDGMENT

Heard Smt. P.V.Asha, the learned counsel appearing for the

petitioner and Sri. A.J.Varghese, the learned Government Pleader

appearing for the respondents.

2. The petitioner is at present working as a Peon in G.M.U.P. School

in Palakkad District. He entered service as Peon on 17.3.2004 on advice

by the Kerala Public Service Commission from a ranked list of candidates

selected for appointment to last grade posts in various departments in

Palakkad District. He has passed besides the S.S.L.C. examination, the

National Trade Certificate in Instrument Mechanics from I.T.I.,

Malampuzha. With a view to better his prospects, the petitioner

submitted Ext.P1 application dated 4.11.2006 to the Director of

Technical Education through the Headmaster of the school where he was

employed seeking inter departmental transfer to the Technical Education

Department. He also undertook that on such transfer being made he will

take his position in the seniority list as the junior-most in the Technical

Education Department on the date of joining duty in that department.

The Headmaster of the school forwarded the application to the Director

of Technical Education. The request made by the petitioner in Ext.P1 for

inter departmental transfer was declined by the Director of Technical

WP(C) 551/09 -: 2 :-

Education and the decision was communicated to the petitioner by Ext.P2

letter dated 21.6.2007. The reasons stated in Ext.P2 is that inter

departmental transfer has been temporarily stopped in the year 2001.

The petitioner states that at a meeting held on 15.12.2006 presided over

by the Director of Technical Education a decision was taken to consider

applications for inter departmental transfer which had been temporarily

stopped in view of the Government order dated 2.12.1998. The

petitioner also states that last grade servants who entered service in

various departments were given inter departmental transfers by Ext.P4

series of orders and by Ext.P5 order, that the beneficiaries of the said

orders are persons who entered service after 17.3.2004 and that the

rejection of his application is therefore arbitrary. In view of Ext.P4 series

of orders and Ext.P5 order, the petitioner submitted Ext.P6 application

dated 11.6.2008 seeking inter departmental transfer to the Technical

Education Department. That application was rejected by Ext.P7 letter

dated 7.8.2008, merely stating that his application cannot be considered.

Ext.P7 is under challenge in this Writ Petition.

3. The learned counsel for the petitioner contends that the reasons

set out in Exts.P2 and P7 to reject the petitioner’s application for inter

departmental transfer are not sustainable in law. The learned counsel for

the petitioner submits that persons who entered service after the

petitioner have been given inter departmental transfer and therefore the

reasons stated in Ext.P2 to deny inter departmental transfer to the

WP(C) 551/09 -: 3 :-

petitioner cannot be sustained. The respondents have filed a counter

affidavit contending inter alia that a ranked list of candidates selected for

appointment to the post of last grade servants has been published by the

Kerala Public Service Commission and that if the petitioner’s request for

inter departmental transfer is entertained, the candidates included in the

ranked list will be prejudicially affected.

4. I have considered the submissions made at the Bar by the

learned counsel appearing on either side. The first application submitted

by the petitioner was rejected on the ground that inter departmental

transfer has been stopped in the year 2001. However, Ext.P3 minutes

and Ext.P4 series of orders and Ext.P5 order establish that persons who

entered service after the petitioner have been given inter departmental

transfer from various departments to the Technical Education

Department. Further in Ext.P7 what is stated is that the petitioner’s

application cannot be considered. The petitioner’s request is now

resisted on the ground that if his request is granted, it will affect the

candidates included in the ranked list published by the Kerala Public

Service Commission for appointment to the post of last grade servants.

5. I have in W.P.(C) No.23355 of 2008 held that as appointments

of last grade servants is made from a common ranked list, if a last grade

servant in the General Education Department is transferred to the

Technical Education Department in the very same district, a vacancy will

arise in the General Education Department against which candidates

WP(C) 551/09 -: 4 :-

recruited by the Commission can be advised and appointed. The Director

of Technical Education is a party to the said judgment that was delivered

on 20.11.2008. It is evident from the counter affidavit filed by the

respondent that vacancies of Peon exist in the Technical Education

Department in Palakkad District. In my opinion, the petitioner can be

accommodated in one of such vacancies of Peon existing in the Technical

Education Department in Palakkad District and in the resultant vacancy, a

candidate selected by the Kerala Public Service Commission can be

advised and appointed. I am therefore of the opinion that the stand

taken by the respondent in Ext.P7 cannot be sustained.

In the result, this Writ Petition is allowed, Ext.P7 is quashed and

the Director of Technical Education is directed to issue orders permitting

inter departmental transfer of the petitioner to the Technical Education

Department and to appoint the petitioner as Peon in Palakkad District.

Orders in that regard shall be issued within two months from the date of

receipt of a certified copy of this judgment.

P.N.Ravindran,
Judge.

ess