High Court Kerala High Court

M.K.Balakrishna Panicker vs The State Of Keral on 21 July, 2008

Kerala High Court
M.K.Balakrishna Panicker vs The State Of Keral on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9863 of 2004(Y)


1. M.K.BALAKRISHNA PANICKER, TECHNICAL
                      ...  Petitioner

                        Vs



1. THE STATE OF KERAL, REPRESENTED BY
                       ...       Respondent

2. CHIEF HYDROGRAPHER, HYDROGRAPHIC

                For Petitioner  :SRI.VARGHESE PREM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :21/07/2008

 O R D E R
                         T. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) NO.9863 of 2004-Y
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 21st day of July, 2008.

                                  JUDGMENT

In this writ petition the main prayer is to quash Ext.P6 with a further

prayer to direct the respondents to grant the petitioner pension and

consequential service benefits eligible to him on regularisation.

2. This is a case where the petitioner was in the service of the second

respondent for a period of 26 years and 7 months apart from 10 years of

Defence service earlier. He is an ex-serviceman who was released from

Naval service from 31.1.1976. The petitioner was appointed as per Ext.P1

as Technical Assistant (Electronics) under Rule 9(a)(i) of the Kerala State &

Subordinate Service Rules through Employment Exchange. He was posted

to the Office of the Chief Hydrographer, Hydrographic Survey Wing,

Trivandrum as per the said order. The case of the petitioner is that his

engagement on provisional basis in the said post continued till he attained

superannuation on 31.3.2003. Only once his service was sought to be

terminated, i.e. in the year 1986. At that time, he approached this court by

filing O.P.No.5682/1986 and this court allowed the Original Petition with a

WPC 9863/2004 -2-

direction that the petitioner shall not be terminated till P.S.C. hands occupy

the post. But no such candidate was appointed. It is the case of the

petitioner that even though the Special Rules were framed in the year 1994,

he was having the required qualification as prescribed by the Special Rules

and therefore considering his provisional service, he was entitled to be

regularised in service.

3. There were moves from the Department itself to regularise him in

service. In support of the said case the petitioner has produced Ext.P2 dated

12.6.1997 and Ext.P4 dated 27.10.1999, whereby the Chief Hydrographer

forwarded to the Government the service details, etc. of the petitioner, the

requirement for retaining him in the said office in view of the emergency in

the office, with a further request to regularise him in service. In Ext.P2 it

was reported by the second respondent to the first respondent that he has got

all prescribed qualifications as per the rules of recruitment and that his

regularisation will not adversely affect any of the other individuals, since

there is only one post of Technical Assistant in the whole of Hydrographic

Survey wing. It is also pointed out therein that another employee, a Field

Assistant of the Department had filed an original petition seeking

regularisation, which file was pending consideration before the Government

at that time. In Ext.P4 also, the said stand is reiterated. Therein also, it has

WPC 9863/2004 -3-

been pointed out that he is fully qualified for the post of Technical Assistant

and his services are very essential in the H.S.W. for operating all the

electronic survey equipments for which he has already experience from

27.8.1976. Ext.P5 is the representation sent by the petitioner individually,

but finally by Ext.P6 the request for regularisation was rejected.

4. The petitioner is relying upon Ext.P7 judgment in

O.P.No.15005/1996 which was confirmed in Writ Appeal No.956/2003

(Ext.P9). The said case related to one Shri M.C. Thomas, Field Assistant

under the second respondent herein, who was appointed in similar

circumstances and who continued for a long time for more than 20 years.

This court in Ext.P7 judgment held that it is not possible for the

Government to say, after 20 or 24 years of continuous service, that the

person’s service in the present post cannot be regularised as he has got no

chance for appointment in any other field because of the inaction of the

Government. It appears that based on Ext.P7 judgment the Government

reguarlised the service of the said petitioner only from 15.3.2002, which

was challenged before this court in O.P.No.14731/2002 and was disposed of

by Ext.P8 judgment. Therein, a direction was given to regularise his service

with effect from 31.3.1985, the date when he became qualified for

appointment.

WPC 9863/2004 -4-

5. In the counter affidavit, it is admitted that petitioner was fully

qualified to hold the post as per the Special Rules. In para 7 it is admitted

that benefits were granted and service was regularised in respect of M.C.

Thomas, petitioner in Ext.P7. The contention taken is that the petitioner

herein being a provisional employee is not entitled for regularisation. It is

clear that no appointment was done through Public Service Commission.

There is no contention also that there was no requirement of the post.

6. Learned counsel for the petitioner relied upon two other

judgments, i.e. judgment in O.P.No.33230/2000 which was confirmed in

Writ Appeal No.1311/2004. Therein, as per the judgment dated 5.2.2004 a

learned Single Judge of this court ordered regularisation of the petitioner

therein in view of the stand taken by the Government in the very same

department in the case of employees with lesser term. Therein, the

petitioner concerned was recruited as Electrician in the Hydrographic

Survey Wing by the Chief Hydrographer. It is seen that the above

judgment was challenged in Writ Appeal No.1311/2004 which was

dismissed. Their Lordships held that the petitioner therein had been

working on provisional basis for more than 22 years and it is not the case of

the appellants that he was ineligible at the time of initial appointment or

that his record of service was not satisfactory. In that view of the matter,

WPC 9863/2004 -5-

the appellants were directed to regularise him in service.

7. In the light of the above judgments of this court, the petitioner is

justified in seeking regularisation in service as he is fully qualified as per

the Special Rules which came into force much after the appointment.

Ext.P4 shows that it is a sanctioned post. Apart from that, the second

respondent, in Exts.P2 and P4 clearly stated that the petitioner is fully

qualified even from the initial date of appointment and his service is

satisfactory. Exts.P7 and P9 and the judgment in W.A.No.1311/2004 relate

to similarly placed employees in the very same office, i.e. under the 2nd

respondent, as the petitioner. All of them have been obviously been granted

the benefits of regularisation. Therefore, petitioner cannot be treated in a

different manner by the respondents. The same amounts to discrimination.

Therefore, following the dictum laid down in the judgments referred to

above, I hold that the petitioner is entitled for the regularisation in service.

8. Therefore, Ext.P6 is quashed. There will be a direction to the

respondents to pass appropriate orders regularising the service of the

petitioner with effect from 20.8.1976 and grant the consequential service

benefits to him as per the rules. But he will not be entitled to any

promotion, as of right. He will be paid the retirement benefits also counting

the above period of service as regularised. The Defence service undertaken

WPC 9863/2004 -6-

by him for a period of10 years, if eligible to be reckoned for the said

purpose, the same shall also be considered as per the relevant rules. Final

orders shall be passed within a period of four months from the date of

receipt of a copy of this judgment.

The original petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/