High Court Kerala High Court

K.Krishna Kumar vs Union Of India on 27 February, 2009

Kerala High Court
K.Krishna Kumar vs Union Of India on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 38125 of 2002(L)


1. K.KRISHNA KUMAR, ASSISTANT MANAGER,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. AIR INDIA LTD., REPRESENTED BY THE

3. THE DIRECTOR, H.R.D., AIR INDIA LTD.,

4. THE MANAGER, AIR INDIA LTD.,

5. SUDHA MAHENDRA, ASSISTANT MANGER,

6. KARNAD.V.K., ASSISTANT MANAGER,

7. GAIKWAD.D.Y., ASSISTANT MANAGER,

8. M.VIJAYAKUMAR, ASSISTANT MANAGER,

9. M.S.SULE, EXECUTIVE SECRETARY,

10. TANDON A.K., EXECUTIVE SECRETARY,

11. PRADIP SINGH, EXECUTIVE SECRETARY,

12. GEETA MAHAJAN, EXECUTIVE SECRETARY,

13. J.V.KHEDKAR, ASSISTANT MANAGER,

14. SETHI.N.K., EXECUTIVE SECRETARY,

15. R.K.BHANDARI, EXECUTIVE SECRETARY,

16. O.P. MALHOTRA, EXECUTIVE SECRETARY,

17. R. SUBRAMANIAN, EXECUTIVE  SECRETARY,

18. VANAJA MUTHU, ASSISTANT MANAGER,

19. S.C.SHINDE, ASSISTANT MANAGER,

20. P.V.THANEKAR, ASSISTANT MANAGER,

21. V.S.VAITY, ASSISTANT MANAGER,

22. T.D. SHERPA, ASSISTANT MANAGER,

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  :SRI.JOSEPH KODIANTHARA

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :27/02/2009

 O R D E R
             P.R.RAMACHANDRA MENON, J.
             ======================
                    O.P. No. 38125 of 2002
             ======================
         Dated, this the 27th day of February, 2009
                      J U D G M E N T

The case has a history of about three decades and

the grievance, still stated as not redressed, is against the

action of the Management/Employer in rejecting the claim

of the petitioner to re-fix his seniority, over and above the

juniors who were given appointment only much after the

induction of the petitioner to permanent service; reportedly

on the basis of some staff notice issued after the permanent

appointment given to the petitioner. The petitioner is also

aggrieved of the stand taken by the

respondent/Management that the seniority is to be fixed

with respect to the ‘date of confirmation’ and not with

respect to the date of joining the service on a permanent

basis and against their further version that when the date of

confirmation is the same, seniority is to be reckoned on the

basis of the relative merits of the candidates concerned.

2. The petitioner, in response to the notification

issued by the second respondent, had applied for the post of

O.P.No.38125/2002 -:2:-

Traffic Assistant on 28-7-1978. The petitioner was called for

a written test as per Exhibit P1 and on coming out

successful, he was called for an interview vide Exhibit P2

dated 15-12-1978. On proving the mettle, the petitioner was

wait-listed for appointment in the vacancies likely to arise,

as borne by Exhibit P3. Thereafter, the petitioner was

instructed to undergo medical examination vide Exhibit P4

and on completion of the procedural formalities, he was

given appointment on temporary basis from 23-5-1979 to

22-6-1979 as per Exhibit P5 order dated 18-5-1979.

3. It is the case of the petitioner that, but for the

artificial breaks of two or three days, he was made to work

continuously for different spells as borne by Exhibit P6

series and Exhibit P7 and finally, while working on

temporary basis, the petitioner was given ‘permanent

appointment’ as per Exhibit P8 dated 17-10-1979, on the

basis of the original application submitted by him on 28-7-

1978 and the test and interview that followed. In other

O.P.No.38125/2002 -:3:-

words, there was no subsequent written test, interview or

medical examination before being appointed on permanent

basis and hence, the petitioner contends that the vacancy in

which he was made to work was a substantive vacancy and

hence the date of appointment was liable to be reckoned as

the date of officiation in the said post.

4. Subsequently, in the course of time, the

petitioner was given different promotions such as Senior

Traffic Assistant and Chief Traffic Assistant. But pointing

out the fact that several juniors to the petitioner, who came

into the service only subsequently (Mr.S.Sreevardhan who

joined duty on 5-11-1979, Mrs.Sudha Mahendra who joined

the service on 5-11-1979, Mrs.V.Karnad who joined service

on 12-11-1979, Mr.D.Depesh (SC) who joined service on 8-

11-1979) were promoted as Senior Traffic Assistant with

effect from 1-1-1986 and also as Chief Traffic Assistant with

effect from 1-1-1990, the petitioner submitted several

representations, seeking to re-store the seniority of the

O.P.No.38125/2002 -:4:-

petitioner, over and above the juniors, which was declined

by the Management. Even after filing the writ petition,

pursuant to the interim order passed by this Court, yet

another representation preferred by the petitioner was also

considered, leading to Exhibit P30, which has also been

subjected to challenge by effecting appropriate amendment

to the writ petition.

5. The claim of the petitioner is resisted by

respondents 2 to 4 by filing a statement dated 16-6-2008,

contending that as per Clause 2(1)(b) of Staff notice No.21

dated 7-9-1981, “the inter se seniority of an employee has to

be determined by the date of confirmation in the grade.” It

is further stated that, as per Clause 2(iii) of the said staff

notice, “in the case of the employees selected/appointed

after 6-11-1960 and confirmed with effect from an identical

date, the inter se seniority would be governed by the order

of merit at the time of their selection”. It is also pointed out

that the claim putforth by the petitioner as per his

O.P.No.38125/2002 -:5:-

representation dated 20-10-1984 had already been

considered and rejected as per order/letter No.EMP-

2/1/SNRT/46585 dated 8-11-1984, which has not been

challenged. The petitioner has reiterated his contentions by

filing a reply affidavit as to the eligibility to have his

seniority reckoned from May 1979 when he joined the

service as a Traffic Assistant on temporary basis or at least

from the date of permanent appointment given to him.

6. With regard to the reasoning/justification given by

the concerned respondent for denying the benefit to the

petitioner, it is submitted by the learned counsel that the

seniority has to be counted from the date of original

appointment and not from the date of confirmation. The

learned counsel placed reliance on the decision rendered by

the Constitution Bench of the Hon’ble Supreme Court as

reported in The Direct Recruit Class-II Engineering

Officers’ Association and others v. State of

Maharashtra and others [AIR 1990 SC 1607] holding that

O.P.No.38125/2002 -:6:-

when the appointment is according to Rule, seniority has to

be counted from the date of appointment and not from the

date of confirmation (paragraph 44). It is further contended

by the learned counsel that when the temporary

appointment is followed by a regular appointment made in

accordance with the Rules, the continuous officiation in the

post is also liable to be reckoned for seniority as made clear

in paragraph 13 of the very same verdict.

7. The respondents 2 to 4 have not chosen to

file any counter affidavit, but for statement already

mentioned herein before. Similarly, they have not chosen to

produce a copy of the concerned ‘Staff Notice’ upon which

reliance is placed for fixing the seniority with effect from

the ‘date of confirmation’ and as to the reckoning of the

merit in the selection, for fixing higher seniority when the

date of confirmation is the same. The learned counsel for

the respondent/Management expressed regrets for not

having produced a copy of the ‘Staff Notice’ before the

O.P.No.38125/2002 -:7:-

Court, further stating that it is still to be made available;

despite the fact that the case is pending right from the year

2002. It is however conceded that the ‘Staff Notice’ bearing

No.21 dated 7-9-1981 was issued much after the permanent

appointment given to the petitioner vide Exhibit P8 dated 7-

10-1979. Referring to the dictum in D.P.Sharma and

Others v. Union of India and Another [1989 Supp.(1)

SCC 244], the learned counsel for the petitioner submits

that even if the said ‘Staff Notice’ could be held as

sustainable with regard to the norm fixed for reckoning the

seniority with effect from the date of confirmation, it can

only have ‘prospective effect’ and cannot impair the

existing vested rights of the officials who were appointed

long prior to coming into force of the said Norms. Reliance

is also placed on the judgment rendered by a Division Bench

of this Court holding that the accrued rights of the

employee cannot be taken away even by retrospective

amendment of the Rules. This Court finds that there is

considerable force in the submission made by the learned

O.P.No.38125/2002 -:8:-

counsel for the petitioner, especially in view of the dictum

laid down by the Constitution Bench of the Apex Court in

Chairman Railway Board & others v.

C.R.Rangadhamaiah and others reported in 1997(6) SCC

623 .

8. The stand of the respondents 2 to 4 who have

approached the issue in a cursory manner even without

filing a proper counter affidavit before this Court and even

by keeping the concerned ‘Staff Notice’ No.21 dated 7-9-

1981 away from the vicinity of this Court, cannot but be

deprecated. For the very same reason, the reasoning given

by the said respondents to leave the matter as it is, lest it

should adversely affect other employees (who according to

the petitioner are juniors having got permanent

employment only after the petitioner, but treated as seniors

by the respondents 2 to 4 on the basis of the date of

confirmation) cannot be upheld. The learned counsel for the

petitioner submits that all such persons who are liable to be

O.P.No.38125/2002 -:9:-

treated as juniors have already been brought on the party

array as respondents, but they have not chosen to appear

before this Court raising any dispute against the claim

putforth by the petitioner. It is also relevant to note that the

petitioner has been knocking at the doors of the

respondents for more than 2= decades, though the attempt

has not turned to be fruitful.

9. Considering the above facts and circumstances as

a whole, it is only just and proper that before this Court

proceeds to consider the merits and pass any positive order,

the respondents 2 to 4 be given another opportunity to

consider the matter afresh with due regard to the sequence

of the events and also the law declared by the Apex Court

as discussed herein before, which is the law of the land by

virtue of Article 141 of the Constitution of India.

10. In the above facts and circumstances, the second

respondent is hereby directed to re-consider the matter as

O.P.No.38125/2002 -:10:-

specified above. The impugned orders (Exhibits P15, P24,

P27 and P30) are set aside to facilitate such an exercise.

The second respondent shall pass final orders as above

untrammelled by any of the observations and views already

expressed in Exhibits P15, P24, P27 and P30, after giving an

opportunity of being heard to the petitioner, as

expeditiously as possible and at any rate, within a period of

three months from the date of receipt of a copy of this

judgment. The petitioner shall produce a copy of this

judgment along with a copy of the amended original petition

before the second respondent for taking further steps.

The original petition is disposed of as above.

Sd/-

P.R.RAMACHANDRA MENON,
JUDGE.

skr

// True copy //

P.A. to Judge.