High Court Kerala High Court

K.K.Saraswathy vs Secretary on 8 February, 2011

Kerala High Court
K.K.Saraswathy vs Secretary on 8 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12920 of 2007(K)


1. K.K.SARASWATHY,W/O.K.V.SUBRAMANYAN,
                      ...  Petitioner

                        Vs



1. SECRETARY,CORPORATION OF KOCHI.
                       ...       Respondent

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  :SRI.PRAVEEN K.JOY,SC,COCHIN CORPORATION

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/02/2011

 O R D E R
                          S. SIRI JAGAN, J.
                  -----------------------------------
                    W.P.(C) No.12920 OF 2007
                ---------------------------------------
            Dated this the 8th day of February, 2011

                             JUDGMENT

The petitioner was employed as a CLR worker under the

respondent Corporation. When she had put in five years of

service, she requested for absorption in a permanent post. Since

her claim was not considered favourably, the petitioner filed

O.P.No.10673/1993 and by Ext.P1 judgment, the same was

disposed of directing the petitioner to file a representation, which

was directed to be considered by the Corporation. According to

the petitioner, the petitioner filed a representation, which was

never considered or disposed of. After putting in 18 years of

service, the petitioner has now filed this writ petition seeking the

following reliefs:

“i)Issue a Writ of Mandamus directing the respondent to
reckoned the service period of the petitioner from
8/2/1989 to March 2007 as permanent service and
sanction the post retirement benefits such as provident
fund, pension, gratuity etc. to the petitioner like
permanent employee under the respondent Corporation.

ii)Issue a Writ of Mandamus directing the respondent to
dispose of the Exhibit P-2 representation submitted by the
petitioner as expeditiously as possible”

W.P.(C)No.12920/07 2

2. A statement has been filed by the respondent

wherein it is specifically contended that, in view of Ext.P1

judgment, the petitioner is not entitled to the reliefs prayed

for, since the very same relief was rejected by this Court by

Ext.P1 judgment. It is further submitted that the petitioner’s

name is included in the list of CLR workers prepared and

regular appointments can be made from that list only in

accordance with the seniority in that list as and when

vacancies arise.

3. I have considered the rival contentions in detail. In

Ext.P1 judgment, this Court has categorically held thus:

          "xxxx       xxxx        xxxx         xxxx
           xxxx       xxxx        xxxx         xxxx
          4.     The claim of the petitioner that she is
          entitled  to  regular  appointment    under   the
          respondent   seems   to  me    to  be   untenable.

Appointment could be made only as per the rules
for recruitment. She is only a C.L.R. worker on
daily wages. In other words, her employment is
casual and temporary. Respondent is not obliged
to regularise her appointment or to absorb her in
the establishment. But then she seems to have a
grievance, which deserves to be considered.

5. In the circumstances she may make a
representation to the respondent, which shall be
considered and disposed of as per the relevant
rules without delay. The decision taken shall be
communicated to her”.

(underlining supplied)

W.P.(C)No.12920/07 3

From the same, it is abundantly clear that this Court had

repelled the claim of the petitioner for regularisation

categorically. Of course, the petitioner was permitted to file a

representation and the same was directed to be considered.

But, that does not take away the effect of the finding in

respect of the petitioner’s claim for regularisation. The learned

counsel for the petitioner would contend that, that was at a

time when the petitioner had only put in five years of service

and now that the petitioner has put in 18 years of service, she

is entitled to regularisation. But, there is a specific finding in

Ext.P1 judgment that appointment could be made only as per

the rules for recruitment. The petitioner has no case that

subsequently the petitioner has been appointed as per the

rules of recruitment. As such, the finding in Ext.P1 judgment

still stands in the way of the petitioner notwithstanding the

fact that the petitioner has put in further more years of

service. The learned counsel for the petitioner relies on the

decisions of the Supreme Court in SECRETARY, STATE OF

KARNATAKA AND OTHERS V. UMA DEVI (3) AND OTHERS [(2006)

4 SCC 1] and State of Karnataka and others v. M.L. Kesari

W.P.(C)No.12920/07 4

& others [(2010) 9 SCC 247]. But a reading of the those

judgments would show that such regularisation of irregular

appointments can also be made only in cases where the

appointment is to a sanctioned post. Here, the petitioner

herself contend that she is only a CLR worker. In fact, she is

actually seeking absorption in a permanent post. She has no

case that she was appointed in a sanctioned regular post. As

such, those decisions have no applications to the petitioner’s

case.

In view of the above findings, there is no merit in this

writ petition and accordingly the same is dismissed.

S. SIRI JAGAN, JUDGE

acd

W.P.(C)No.12920/07 5

W.P.(C)No.12920/07 6