High Court Kerala High Court

K. Chandravathy vs Kerala Agricultural University on 26 March, 2009

Kerala High Court
K. Chandravathy vs Kerala Agricultural University on 26 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7531 of 2009(J)


1. K. CHANDRAVATHY,
                      ...  Petitioner
2. ANILKUMAR.K,
3. ANJALI SETHUMADHAVAN,

                        Vs



1. KERALA AGRICULTURAL UNIVERSITY,
                       ...       Respondent

2. THE PROFESSOR AND HEAD,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

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

 Dated :26/03/2009

 O R D E R
                         P.N.RAVINDRAN, J.
                 -----------------------------
                     W.P(C) No.7531 of 2009-J
                 ------------------------------
              Dated this the 26th day of March, 2009.

                          J U D G M E N T

Heard Sri.S.P.Aravindakshan Pillay, the learned counsel

appearing for the petitioners and Sri.Renjith Thampan, the learned

standing counsel appearing for the respondents.

2. The petitioners are the wife and children of late

N.Sethumadhavan, who was a labourer in the Live Stock Farm of the

Kerala Agricultural University at Mannuthy. The service of late

M.Sethumadhavan was terminated by Ext.P10 order dated

15.1.1993 for unauthorized absence. Ext.P10 has become final.

More than five years thereafter he passed away on 29.11.1998. In

this writ petition, the petitioners collaterally challenge Ext.P10 and

seek employment as the dependents of late N.Sethumadhavan. The

petitioners contend that the termination of service of late

N.Sethumadhavan by Ext.P10 order dated 15.1.1993 is void and

therefore he should be deemed to have been in service when he

passed away on 29.11.1998. On that basis the petitioners contend

that as the dependents of late N.Sethumadhavan they are entitled

to all service benefits including appointment under the

W.P(C) No.7531 of 2009-J 2

compassionate employment scheme.

3. Ext.P10 order of termination was passed on 15.1.1993,

Late N.Sethumadhavan did not challenge the order. He passed

away long thereafter on 29.11.1998. He was not in service when he

passed away on 29.11.1998 and therefore it cannot be said that he

died while in service. The petitioners challenge Ext.P10 collaterally

for the purpose of seeking employment assistance under the

scheme for compassionate employment. Even if Ext.P10 order was

wrongly passed, it was passed at a time when late

N.Sethumadhavan was in service. He did not challenge it till his

death. He died only on 29.11.1998. Nearly a decade later, the

petitioners are attempting to challenge it on the ground that the

officer who issued Ext.P10 was not competent to terminate the

service of late N.Sethumadhavan. In my opinion petitioners cannot

not challenge Ext.P10 at this distance of time. I am therefore not

persuaded to agree with the petitioners that as the legal heirs of

late N.Sethumadhavan, they are entitled to claim appointment

under compassionate employment scheme. The writ petition fails

and is accordingly dismissed.

Sd/-

                                 P.N.RAVINDRAN
                                       JUDGE
ab               //True Copy//
                                       PA to Judge