High Court Kerala High Court

M.T.Radhakrishnan vs Travancore Devaswom Board on 16 July, 2010

Kerala High Court
M.T.Radhakrishnan vs Travancore Devaswom Board on 16 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20411 of 2010(B)


1. M.T.RADHAKRISHNAN, U.D.CLERK,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD,
                       ...       Respondent

2. THE COMMISSIONER,

3. THE DEPUTY DEVASWOM COMMISSIONER,

                For Petitioner  :SRI.T.M.RAMAN KARTHA

                For Respondent  :SRI.P.G.PARAMESWARA PANICKER (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/07/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                   W.P.(C) NO.20411 OF 2010(B)
              --------------------------------------------------
             Dated this the 16th day of July, 2010

                           J U D G M E N T

Petitioner is an Upper Division Clerk in the office of the Deputy

Devaswom Commissioner (Thiruvavbharanam) in Aranmula Office.

By Ext.R2(c) he applied for transfer to Ayiroor Puthiyakavu Temple,

Pattanakkadu Temple and Udayamperur Temple as Sub Group

Officer. When Ext.P8 general orders of transfer was issued, the

request made by the petitioner was not allowed. He filed Ext.P1

appeal to the Board. By Ext.P9, that was forwarded to the

Devaswom Commissioner for a report. It is stated that the

Devaswom Commissioner forwarded the report on 11.6.2010.

However, on the basis that he also exercised appellate power in

view of Ext.P4 order of this court, Devaswom Commissioner dealt

with Ext.P1 appeal and passed Ext.P2 order transferring the

petitioner as Sub Group Officer of Pattanakkad Sub Group. However,

that order was subsequently canceled by the Devaswom

Commissioner himself by Ext.P3 order. It was thereupon that this

writ petition is filed.

WPC.No. 20411/2010
:2 :

2. The main contention raised by the counsel for the

petitioner is that Ext.P8 order was passed by the Devaswom

Commissioner effecting transfer and postings and that he filed

Ext.P1 appeal aggrieved by Ext.P8. It is contended that the appellate

order namely Exts.P2, and P3 canceling the said order, were passed

by the same authority which counsel contends is impermissible.

3. On the other hand respondents seek to justify the

Devaswom Commissioner’s action relying on Ext.P4 order passed by

this court. It is also now brought to my notice that subsequent to

the issuance of the impugned orders guidelines are modified and at

present it is the Deputy Devaswom Commissioner in the Office of

the Devaswom Commissioner, who is the competent authority for

effecting transfers and postings of non gazetted employees like the

petitioner. Counsel submits that the appeal is provided to the

Devaswom Commissioner and further revision is provided to the

Board itself.

4. On facts thus it is obvious that in this case the original

order of transfer, viz. Exts.P8, Ext.P2 appeal and Ext.P3 order

canceling the said order were passed by the same authority, viz. the

WPC.No. 20411/2010
:3 :

Devaswom Commissioner. In my view, an authority cannot exercise

appellate powers over his own orders and applying that principle

necessarily Exts.P2, and P3 order canceling Ext.P2, needs to be

invalidated. Accordingly, I set aside Ext.P2 to the extent it transfer

the petitioner and Ext.P3 canceling the same.

5. It is now reported that new Board has assumed office and

it has revisional powers. Therefore, I direct that the first respondent

shall consider Ext.P1 filed by the petitioner against Ext.P8. The

Board shall consider Ext.P1 and pass orders thereon as

expeditiously as possible and at any rate within 4 weeks of receipt

of a copy of the judgment. In the meantime status quo as on date so

far as the petitioner’s continuance as U.D clerk in Aranmula Office

shall be maintained.

Writ petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. 20411/2010
:4 :