IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15384 of 2009(P)
1. K.VISWANATHAN NAIR,
... Petitioner
Vs
1. THE MANAGING DIRECTOR,
... Respondent
2. THE KERALA STATE FINANCIAL ENTERPRISES
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :04/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).15384/2009
--------------------
Dated this the 4th day of June, 2009
JUDGMENT
Petitioner, a practicing lawyer at Attingal and
Thiruvananthapuram was engaged as a part-time
legal adviser of the 1st respondent; terms and
conditions thereof are mentioned in Ext.P5.
According to the petitioner, while so he was
appointed as domestic enquiry officer in an issue
involving all the employees of the 1st respondent
and he submitted Ext.P4 report concluding that the
charges framed against the employees of the
company are on the basis of certain presumptions
and suspicions and that the Management has
thoroughly failed to put forward any proper
evidence to substantiate his challenge. He submits
that in the wake of Ext.P4, Management decided to
terminate his services as a part time legal adviser
with effect from 30.4.2009 and issued Ext.P2 in this
regard. Ext.P2 has been challenged in this writ
petition.
W.P.(C).15384/09
2
2. The relationship between the petitioner and the
KSFE is only that of a counsel and a client. It is
open to the client to engage the services of an
advocate. But it is the decision of the advocate to
decide whether he should appear. I am of the
opinion that the petitioner, a senior member of the
Bar, who is to uphold the tradition of the Bar
should respond to Ext.P2 by taking the stand that
the client who is not satisfied with his services is no
longer welcome in his office. At any rate, I do not
think that the petitioner himself can be aggrieved
by Ext.P2 and seek restoration of his status of part-
time legal adviser of the 2nd respondent after the 2nd
respondent has taken a decision to terminate his
service. In these circumstances, I find no merit in
the writ petition and hence the same is dismissed.
V.GIRI,
Judge
mrcs