High Court Kerala High Court

K.Varkey vs The Kerala State Warehousing … on 10 September, 2007

Kerala High Court
K.Varkey vs The Kerala State Warehousing … on 10 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25338 of 2007(N)


1. K.VARKEY,S/O.V.KURAIN,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE WAREHOUSING CORPORATION
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SRI.P.N.RAVINDRAN

                For Respondent  :SRI.MAJNU KOMATH, SC, K.S.W.C.

The Hon'ble MR. Justice V.GIRI

 Dated :10/09/2007

 O R D E R
                           V. GIRI , J
            ==========================
                  W.P.(C) NO. 25338 OF 2007
            ==========================
           Dated this the 10th day of September, 2007.

                           JUDGMENT

Pursuant to notification issued by the Corporation on

25.07.2005 inviting applications to the post of driver, from

among candidates who have passed 7th standard and have 5

years experience as driver, the petitioner applied and was called

for interview on 24.08.2005. He contends that he was selected

and appointed as driver on temporary basis. He was directed to

report for duty on or before 14.11.2005 and he was posted in

the State Warehouse of the Corporation at Cherthala.

2. According to him, while he was working as driver in a

temporary post, a permanent vacancy of driver arose on

01.02.2006 in the Head Office of the Corporation and according

to him, he was appointed as a driver on a regular basis against

the said vacancy.

3. His further case is that the Managing Director of the

Corporation terminated his service with effect from the afternoon

of 05.02.2007 on the premise that his appointment was without

W.P.(C) NO. 25338/2007 : 2 :

the authorisation of the Board of Directors and without the

approval of the select list by the Executive Committee.

According to the petitioner, though his service as permanent

driver was terminated vide Ext.P11 order, he was directed to

continue on daily wages thereafter and continues so even now.

The proceedings in this regard terminating his service is

challenged in this writ petition.

4. Subsequent to the filing of the writ petition, the

petitioner filed I.A. N o. 11634/2007 producing therewith

Ext.P14, stated to be a representation preferred before the

Managing Director.

5. I have heard Mr. P.N. Ravindran, learned counsel for the

petitioner and Mr. Majnu Komath, learned Standing Counsel for

the Warehousing Corporation.

6. After hearing both counsel, I am of the opinion that

going by the nature of the plea now made by the petitioner

before the Managing Director, it would be appropriate for the

Managing Director to consider the same and take appropriate

decision. If the Managing Director feels that in the light of

W.P.(C) NO. 25338/2007 : 3 :

Ext.P11 a decision, to either permit the petitioner to continue or

reinstate him on permanent basis, can be taken only by the

Executive Committee, then the request will be placed before the

Executive Committee and it is open to the Executive Committee

to take appropriate decision.

6. In the result, the writ petition is disposed of directing the

2nd respondent to consider and take appropriate action on

Ext.P14 within a period of two months from the date of receipt of

a copy of this judgment. If the 2nd respondent feels that further

decision could be taken only pursuant to any approval or decision

from the Executive Committee, he shall take necessary action in

that regard, in which case, a decision thereon shall be taken

within a period of four months from the date of receipt of a copy

of this judgment. The petitioner’s contentions are left open.

V. GIRI, JUDGE.

rv

W.P.(C) NO. 25338/2007 : 4 :