High Court Kerala High Court

N.R.Vijayan vs E.Prakash on 14 October, 2010

Kerala High Court
N.R.Vijayan vs E.Prakash on 14 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 855 of 2010()



1. N.R.VIJAYAN
                      ...  Petitioner

                        Vs

1. E.PRAKASH
                       ...       Respondent

                For Petitioner  :SRI.ASOK M.CHERIAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :14/10/2010

 O R D E R
   J.Chelameswar, C.J. & P.R. Ramachandra Menon, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Contempt Case (Civil) No. 855 of 2010
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 14th day of October, 2010

                             JUDGMENT

Ramachandra Menon, J.

The petitioner in W.P.(C) No.26799 of 2003 is

before this Court alleging contumacious act on the part of the

respondent/contemnor, stating that the direction given by the

learned Single Judge as per judgment dated 25.08.2008 in the

writ petition has not been complied with. Though the

respondent has already passed an order, it is stated as not in

conformity with the directions given by the learned Single

Judge.

2. Obviously, the grievance of the petitioner before

the learned Single Judge was that he was made to continue in

service for nearly 21 years, without regularisation and when

the question of regularisation was being considered by the

Government, he attained the age of superannuation and came

out from the service on 30.09.2001. The benefit of

regularisation was denied placing reliance on G.O.(P)

COC No. 855 of 2010
-:2:-

No.39/2002/P&ARD dated 26.08.2002. When it was challenged,

seeking to grant pensionary benefits, a verdict was passed by the

learned Single Judge directing the matter to be considered in a

‘limited angle’ with reference to Rule 39 of Part II K.S. & S.S.R,

so as to make the petitioner eligible to have the pensionary

benefits. It was accordingly, that the matter was considered and

an order was passed by the Government (produced and marked

as Annexure IV) holding that the petitioner was not entitled to

have any benefit; which in turn forms the basis for the contempt

petition stating that it is contrary to the mandate given by the

learned Single Judge.

3. The respondent has filed an affidavit stating that

the matter was considered, of course in compliance with the

directions given by this Court. After ascertaining the factual and

legal position, it was observed that the case of the petitioner did

not come within the purview of Rule 39 of Part II K.S. & S.S.R

(Paragraphs 3 & 4 of the counter affidavit) and it was

accordingly, that Annexure IV order was passed. It is also

contended that there is absolutely no wilful default or lapse on

COC No. 855 of 2010
-:3:-

the part of the respondent in any manner. However, with regard

to the delay in passing the orders, regrets and apologies have

been tendered in the affidavit.

4. Going by the materials on record, it is revealed

that the direction given by the learned Single Judge was to have

the matter considered with reference to Rule 39 of Part II K.S. &

S.S.R and no positive declaration or direction was given. In the

last paragraph of the judgment, it was stated as follows:

“If the Government decides to regularize the service

of the petitioner for the purpose of granting him pensionary

benefits, the pensionary benefits shall be fixed and disbursed to

him within a period of three months from the date of which

revised orders are passed on Ext.P10.”

It was pursuant to the above direction, that the

matter was considered by the Government and a finding was

arrived at holding that the petitioner was not entitled to have the

benefit of Rule 39 of Part II K.S. & S.S.R. If the petitioner is

aggrieved of the said order, i.e. Annexure IV, the remedy of the

petitioner is to challenge the same by way of appropriate

proceedings and obtain a positive declaration and relief to have

COC No. 855 of 2010
-:4:-

the pensionary benefits granted in favour of him; if eligible in

accordance with law.

In the above circumstances, this Court finds that no

further steps are required to be pursued in the contempt matter.

Accordingly, the Contempt Case is closed, however, without

prejudice to the rights and liberties of the petitioner to pursue

appropriate proceedings, so as to have the grievance redressed

as mentioned above.

J.Chelameswar,
Chief Justice.

P.R. Ramachandra Menon,
Judge.

ttb

COC No. 855 of 2010
-:5:-