High Court Kerala High Court

M.K.Kuttykrishnan vs State Of Kerala on 18 August, 2010

Kerala High Court
M.K.Kuttykrishnan vs State Of Kerala on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25680 of 2010(H)


1. M.K.KUTTYKRISHNAN, EXCISE GUARD,
                      ...  Petitioner

                        Vs



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

2. COMMISSIONER OF EXCISE,

3. DEPUTY EXCISE COMMISSIONER,

4. DEPUTY EXCISE COMMISSIONER,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/08/2010

 O R D E R
                      ANTONY DOMINIC, J.
             --------------------------------------------------
                W.P.(C) NO.25680 OF 2010(H)
             --------------------------------------------------
           Dated this the 18th day of August, 2010

                          J U D G M E N T

Petitioner joined service as Excise Guard in Wayanad

District.

2. He applied for transfer to Kannur District. That was

allowed by Ext.P8. Subsequently, when he claimed seniority in

the transferred unit, the matter was considered and finally by

Ext.P9 it was informed that his transfer was on condition that he

will be the junior most Excise Guard in Knanur Division and

therefore he will be treated as junior most. On that basis his

claim for original seniority was rejected. This order was

challenged in O.P.No.16800/96. That Original Petition was

disposed of by Ext.P11 judgment. Dealing with the claim of the

petitioner that being the near relative of a Jawan, his seniority

shall not be retained, this court held in ExtP15 judgment as

follows

“After the issuance of Ext.P15, an inter-district
transferee, even if he is a near relative of a serving
jawan will loose his seniority upon transfer. Therefore I
find nothing illegal with Ext.P10 or Ext.P14.”

WPC.No. 25680/2010
:2 :

3. Thus after rejecting the case of the petitioner for

seniority, this court held that if the petitioner file a representation

claiming transfer back to Wayanad District, the first respondent

shall consider the same and pass orders in accordance with law,

within 2 months from the date of production of a copy of the

judgment. Petitioner states that accordingly he submitted Ext.P11

representation seeking cancellation of the inter-district transfer

and asking re-transfer to Wayanad District. That request of the

petitioner was considered and was rejected by the Commissioner

of Excise as per Ext.P13 order dated 27.7.2005 stating that

Government have since clarified that there are no rules

supporting the claim for cancellation of the inter-district transfer.

Seeking cancellation of Ext.P13 and also the inter district transfer

he filed Ext.P14 representation to the Government on 25.1.2007.

It is thereafter that now this writ petition is filed on 12.8.2010, to

quash Ext.P8, P9 and P13 and to request the respondents to re-

transfer the petitioner to the Excise Divison, Wayanad.

4. As far as Exts,.P8 and P9 are concerned, the claim of the

petitioner for retention of his seniority is concluded by virtue of

the findings in Ext.P11 judgment which has become final and

WPC.No. 25680/2010
:3 :

binding on the petitioner. Therefore, Ext.P8 and P9 cannot be

attacked in this proceedings.

5. In so far as Ext.P13 is concerned, Ext.P13 says that there

is no rule for cancellation of inter-district transfer once granted.

No provision either in the special rules or in the General Rules

providing for cancellation of inter district transfer once granted, is

shown to me. Therefore, I see nothing erroneous in Ext.P13 as

well.

Writ Petition fails and is dismissed.

(ANTONY DOMINIC)
JUDGE
vi/