High Court Kerala High Court

M.Moideen vs The K.S.E.Board on 17 November, 2008

Kerala High Court
M.Moideen vs The K.S.E.Board on 17 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 18291 of 1999(C)



1. M.MOIDEEN
                      ...  Petitioner

                        Vs

1. THE K.S.E.BOARD
                       ...       Respondent

                For Petitioner  :SRI.THOMAS ANTONY

                For Respondent  :SRI.R.K.VENU NAYAR, SC, KSEB

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :17/11/2008

 O R D E R
                         S.SIRI JAGAN, J.
                  ==================
                     O.P.No.18291 of 1999
                  ==================
           Dated this the 17th day of November, 2008
                         J U D G M E N T

The 1st petitioner joined service of the Kerala State

Electricity Board on 15.12.1962 as Welder Grade II in the

Sabarigiri Project Dam Division, at Pamba. Thereafter, he was

transferred to Vadasserikkara in the same Project. While he was

working at Vadasserikkara, he was promoted as Welder Grade I

on 15.5.1974, which promotion was regularised in June, 1975.

The 1st petitioner applied for leave without allowances for five

years from 14.8.1981 for employment abroad, apparently.

However, in September 1983, he wanted to cancel the unavailed

portion of the leave and join duty. Accordingly, he went to

Vadasserikkara office from where he understood that the office at

Vadasserikkara was closed down and it was shifted to Pallam.

When the 1st petitioner reported at Pallam he was not allowed to

join duty on the ground that the service book of the petitioner is

not traceable. He states that he was asked to report at

Thiruvananthapuram. Thereafter, on the advice of his friends, he

applied for leave for the period from 14.8.1981 to 31.1.1997

also, on which date his superannuation date fell. The same was

not considered. The 1st petitioner filed Ext.P4 application for

o.p.18291/99 2

regularisation of leave for the period from 14.8.1981 till

31.1.1997. Since nothing was done on Ext.P4, the 1st petitioner

filed O.P.No.22288/1997, in which Ext.P4 was directed to be

considered and disposed of. Since the same was not done, the 1st

petitioner filed CCC No.435/1998 in which it was reported that

orders were passed on 6.10.1998. Thereafter, Ext.P5 order

dated 6.10.1998 was supplied to the 1st petitioner, wherein his

claim was rejected on the ground that he was unauthorisedly

absent for the period from 14.8.1981 to 31.1.1997. The 1st

petitioner’s representation for review of Ext.P5 order was also not

considered. Thereafter, he sent Ext.P7 advocate notice to the

Secretary of the KSEB, wherein it was stated that he, on the

information received from his trade union that his service records

have been traced, went to the Engineers Office at Seethathode,

where he saw his service records. By Ext.P8 notice, he was

directed to contact the office of the Executive Engineer,

Seethathode to regularise his leave applications. In spite of all

this, by Ext.P9 dated 18.6.1999, the 1st petitioner was informed

that the absence of the petitioner from duty for the period from

14.8.1981 to 31.1.1997 is treated as unauthorised absence and

his pensionary claims would be settled accordingly. The 1st

o.p.18291/99 3

petitioner filed the original petition challenging Exts.P5 and P9

orders.

2. During the pendency of this original petition, the 1st

petitioner died and his legal heirs have come on record as

additional petitioners in the original petition for prosecuting the

original petition further.

3. The petitioners’ contention is that the 1st petitioner is

not at fault for the loss of his service book and service records.

According to the petitioners, the 1st petitioner filed application for

leave at the appropriate time. The 1st petitioner was made to run

from pillar to post for rejoining duty after coming back in 1983.

That being so, the petitioners would contend that 1st petitioner’s

leave for the period from 14.8.1981 till 31.1.1997 should be

regularized and pensionary benefits of the 1st petitioner should be

settled accordingly.

4. Although no counter affidavit has been filed, the

learned Standing Counsel for the Electricity Board, relying on

Ext.P4 order would try to support Exts.P5 and P9. According to

the standing counsel, the 1st petitioner himself admits in the

original petition that he went on leave without allowances,

without getting the leave sanctioned. It is pointed out that in

o.p.18291/99 4

paragraph 3 of the original petition the averment of the 1st

petitioner was that after the submission of Ext.P3 leave

application, the 1st petitioner was told that his leave application

would be sanctioned and in anticipation that the leave would be

sanctioned, the 1st petitioner availed of leave from 14.8.1981 to

13.8.1986. The learned Standing Counsel would further point out

that if the 1st petitioner was not allowed to join duty on reporting

for duty at Pallam in 1983, he should have reported before the

Head office at Thiruvananthapuram, which the 1st petitioner has

not cared to do. According to him, the service records of the 1st

petitioner are not traceable, which must have been lost during

the shifting of the office from Vadasserikkara to Pallam. It is

further submitted that as stated in Ext.P9, the 1st petitioner’s

period of service from 14.8.1981 to 31.1.1997 has to be treated

as unauthorized absence and pensionary claims would be settled

accordingly.

5. I have considered the rival contentions in detail.

6. I am of the considered opinion that both parties are at

fault. The Electricity Board is expected to have all records of their

employees at all times. Admittedly, they are not in the

possession of the service records of the 1st petitioner. As such,

o.p.18291/99 5

they cannot with any amount of certainty dispute the contentions

of the petitioners either way. However, as pointed out by the

learned Standing Counsel for the Board, the 1st petitioner himself

admits in the original petition that he availed of the leave from

14.8.1981 to 13.8.1986 in anticipation that the leave would be

sanctioned. Although based on Ext.P7 Advocate’s notice, the

petitioners would contend that the 1st petitioner saw the service

records, the petitioners have not been able to produce a copy of

the order sanctioning leave. It is settled law that a person

applying for leave without allowances can avail of the leave only

after the leave is sanctioned. That being so, I am unable to

countenance the contention of the petitioners that the leave

applied for was sanctioned. Further, the petitioners’ case is that

the 1st petitioner came back in September, 1983 and reported for

joining duty. If the 1st petitioner was in fact not allowed to join

duty, it was difficult to believe that for 14 long years till his date

of superannuation, he kept quiet although he claims to have filed

representations, last of which produced before me is of 1987. As

to what happened from 1983 to 1997 nothing is on record. The

1st petitioner himself admits that the 1st petitioner submitted

leave application for the period from 14.8.1981 to 31.1.1997

o.p.18291/99 6

also. Whether it is unauthorized absence or leave without

allowances, going by Appendix XIIA of the KSR, the fact is that

both would not be counted for the purpose for retirement

benefits. Therefore, essentially, there is no difference between

treating the 1st petitioner’s absence from 14.8.1981 to 31.1.1997

as unauthorised absence or leave without allowances. Therefore,

I am of opinion that this original petition can be closed with a

direction that the period of service of the 1st petitioner from

14.8.1981 to 31.1.1997 would be treated as not countable for

the purpose of retirement benefits. Excluding that period, the 1st

petitioner’s service would be counted for the purpose of

retirement benefits. All retirement benefits computed accordingly

shall be disbursed to the legal heirs of the 1st petitioner as

expeditiously as possible, at any rate, within two months from

the date of receipt of a certified copy of this judgment.

The original petition is disposed of as above.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE


            ///True copy///




                                   P.A. to Judge

o.p.18291/99    7




                       S.SIRI JAGAN, J.

                   ================

                   O.P.No.18291 of 1999-C

                   ================




                       J U D G M E N T




                    17th November, 2008

o.p.18291/99    8