High Court Kerala High Court

M.Sarojini vs Director Of Social Welfare on 28 October, 2009

Kerala High Court
M.Sarojini vs Director Of Social Welfare on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1585 of 2009(L)


1. M.SAROJINI
                      ...  Petitioner

                        Vs



1. DIRECTOR OF SOCIAL WELFARE
                       ...       Respondent

2. GOVERNMENT OF KERALA, DEPARTMENT OF

                For Petitioner  :SRI.A.MOHAMED MUSTAQUE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/10/2009

 O R D E R
                      ANTONY DOMINIC, J.
                      ------------------
                    WP(C) No.1585 of 2009
                 --------------------------
           Dated, this the 28th day of October, 2009
              ------------------------------

                         J U D G M E N T

In response to a requisition made to the District Employment

Exchange, Kasaragod, the petitioner’s name was sponsored for the

post of Cook in the Old Age Home of the Social Welfare Department

at Kasaragod. She was selected and was appointed to that post with

effect from 17/06/1999. Though the appointment was temporary,

she continued in that post, and subsequently by Ext.P1 order dated

05/07/2000, the 1st respondent, the Head of the Department,

ordered regularisation of her appointment with effect from

17/06/1999.

2. A reading of this order shows that the regularisation was

ordered on the basis of the recommendation of the Superintendent

of the Old Age Home, who also confessed that it was on account of

a mistake committed by him that despite the fact that the Director is

the appointing authority, he ordered appointment of the petitioner.

Accordingly, the petitioner continued in service, and Ext.P2

WP(C) No.1585/2009
-2-

certificate issued on 11/06/2001 shows that she had completed

probation satisfactorily.

3. While continuing in service as above, the 1st respondent

issued Ext.P3, which is styled as a notice, stating that one

Mr.P.P.Chandran made a complaint to the Vigilance and Anti

Corruption Bureau, and that the Vigilance and Anti Corruption

Bureau on enquiry found that there were irregularities in the

appointment of the petitioner. It is stated that based on the report

submitted by the Vigilance and Anti Corruption Bureau, it has been

decided to terminate the services of the petitioner, and on that

basis, she was called upon to show cause why her services shall not

be terminated. It is on receipt of this communication, that this writ

petition has been filed.

4. At the stage of admission, this Court granted a stay of

further proceedings pursuant to Ext.P3, and that the position

continued even now.

5. A counter affidavit has been filed by the 1st respondent.

It is stated that the post of Cook, against which the petitioner was

appointed, was a permanent post, and the mode of appointment is

WP(C) No.1585/2009
-3-

through Employment Exchange. It is stated that the petitioner was

initially appointed on a temporary basis, and that later on

considering the request made by the petitioner, the temporary

appointment was regularised by the Director of Social Welfare. It is

also stated that a complaint was received from one

Shri.P.P.Chandran, who was a candidate appeared for interview for

the post of Cook in the subsequent list submitted by the

Employment Exchange. It is stated that in the enquiry, certain

procedural irregularities were found in as much as prior to the

appointment, the Superintendent of the Old Age Home did not take

steps to make a Statewide circulation of the vacancy through the

Employment Exchange to collect a list of eligible candidates. It is

stated that on the basis of the Vigilance report, the Government

found that the appointment of the petitioner was irregular, and on

that basis, it was decided to terminate her services.

6. A reading of the counter affidavit would therefore show

that it was on account of the irregularities committed either by the

Superintendent of the Old Age Home or the Director of the Social

Welfare Department that the appointment of the petitioner is

WP(C) No.1585/2009
-4-

decided to be terminated. The respondents have no case that the

post was not a permanent one or that the petitioner was not

sponsored by the Employment Exchange or that the petitioner was

ineligible or unsuitable for the post in question. In such a situation,

in my view, even if irregularities have been committed by the

departmental authorities, the right course to be adopted by the

respondents is to proceed against the Officers, who committed

irregularities, and not to make the appointee a scape goat by

ordering termination. In this case, this is precisely what is

happened, and for that reason, I am inclined to think that the

proceedings resulting in Ext.P3, cannot be sustained. Ext.P3,

therefore, will stand set aside.

But, however, this judgment will not stand in the way of the

respondents in initiating proceedings against the officers, who are

responsible for the alleged irregularities resulting in Ext.P3.

This writ petition is allowed as above.

(ANTONY DOMINIC, JUDGE)
jg