High Court Kerala High Court

K. Sudhakaran vs Kozhikode Corporation on 1 December, 2009

Kerala High Court
K. Sudhakaran vs Kozhikode Corporation on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34447 of 2009(A)


1. K. SUDHAKARAN, S/O. PADMANABHAN NAIR,
                      ...  Petitioner

                        Vs



1. KOZHIKODE CORPORATION, REP. BY ITS
                       ...       Respondent

2. THE SECRETARY,

3. THE HEALTH OFFICER,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.K.D.BABU,SC,KOZHIKODE CORPORATION

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :01/12/2009

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 34447 OF 2009 (A)
                =====================

          Dated this the 1st day of December, 2009

                         J U D G M E N T

Petitioner was appointed as a Contingent Employee in the

sanitation section of the Kozhikode Corporation. Subsequently,

he was deployed for tapal work on working arrangement. There

appears to have been some complaints about the working

arrangement thus made. However, in a meeting that was

convened by the Mayor, it was decided to continue the working

arrangement. Ext.P1 is the minutes of the meeting.

2. Later, by Ext.P2, the petitioner was transferred from

Circle No.13 where he was engaged for tapal work to Circle No.10

for sanitation work. This order was challenged before this Court in

WP(C) No.30681/09. Though the writ petition was dismissed, in

WA No.2468/09 filed by him, petitioner was given freedom to

represent against the transfer. Accordingly, he submitted Ext.P6

representation, where he also stated that he is a cardiac patient

and that, for that reason as well, he should be retained in the

tapal section. However, the request was rejected by Ext.P7,

where it is stated that the appointment of the petitioner was in

sanitation section and therefore he is bound to do sanitation work

WPC 34447/09 :2 :

as well. It is challenging this order, the writ petition is filed. Learned

counsel for the petitioner contended that petitioner having been

assigned for work in the tapal section, could not have been

deployed again for sanitation work.

3. On the materials available, I am not able to accept this

plea. Evidently, appointment of the petitioner was in sanitation

section. He was assigned to do tapal work only on working

arrangement. Although it may have been decided by the

Corporation to continue the working arrangement, still it is always

open to the Corporation to require the petitioner to discharge

sanitation work depending upon the exigencies of work. This

precisely is what has been done in this case. Therefore, the

conclusions in the order rejecting the representation as evidenced

by Ext.P7 cannot be interfered with.

4. Be that as it may, if according to the petitioner, due to

his poor health condition, he is unable to discharge the duties

assigned to sanitation work, it is open to the petitioner to pursue his

claim for a convenient posting, in which event, that shall be dealt

with in accordance with law.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp