High Court Kerala High Court

P.D.Thankamani vs State Of Kerala on 30 March, 2007

Kerala High Court
P.D.Thankamani vs State Of Kerala on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 695 of 2007(G)


1. P.D.THANKAMANI, U.D.CLERK,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY TO GOVERNMENT,

3. THE CHIEF ENGINEER,

4. THE CHIEF ENGINEER,

                For Petitioner  :SRI.MURALI PURUSHOTHAMAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :30/03/2007

 O R D E R
                            K.K.DENESAN, J.

                 --------------------------------

                  WP(C).Nos. 695 & 9498 OF 2007 G

                 --------------------------------

                 Dated this the 30th March, 2007.



                                 JUDGMENT

The petitioner in these two writ petitions is the same

person. She commenced service as Lower Division Clerk and

was promoted as Upper Division Clerk as per order dated

8.8.2006 passed by the third respondent. Ministerial and

technical staff belonging to the Public Works Department

are ordered to be deployed to the Local Self Government

Department in the exigencies of service. Deployment became

necessary since the developmental and like activities

carried on by the Public Works Department, Irrigation

Department etc. were entrusted with the Local Self

Government Department. Deployment is ordered based on

certain norms formulated by the Government. Those who

expressed their willingness to be deployed will be

preferred first for deployment. Thereafter, if sufficient

number of manpower is not available to execute the work in

the Local Self Government Department, employees will be

deployed even if they have not expressed their willingness.

But that is done only according to the juniority of persons

in the respective categories.

2. W.P(C) 695/2007 has been filed by the petitioner

for the issuance of a writ of mandamus restraining the

WPC Nos: 695 & 9498/2007 2

respondents 1 and 3 from deploying the petitioner to the

Local Self Government Department without her consent.

Taking note of the ground urged by the petitioner that she

was not one of the juniormost clerks and that the question

of inter se seniority was under consideration by the

authorities and that the petitioner had filed

representation produced as Ext.P6 in that writ petition,

this Court passed an interim order directing the

respondents to keep the order of deployment of the

petitioner in abeyance until decision was taken on Ext.P6.

Pursuant to order dated 8.1.2007, thus passed by this

Court, the third respondent has issued Ext.P8 order dated

13.2.2007 holding that the petitioner is one of the

juniormost Upper Division Clerks as on the date of the

order deploying her to Local Self Government Department.

Ext.P8 order further says that orders of deployment have

been issued strictly in accordance with G.O(P)186/2000/LSGD

dated 4.7.2000. Feeling aggrieved, the petitioner has

filed W.P(C) 9498/2007 seeking to quash Ext.P8 and for a

direction to the respondents to permit the petitioner to

continue in the Public Works Department.

3. Since the petitioner has contended that Ext.P8

order was passed violating the principle of seniority and

that she is not that far junior in the category of Upper

WPC Nos: 695 & 9498/2007 3

Division Clerk, so as to include her in the list of

deployed clerks, the Government Pleader was directed to

ascertain the position of the petitioner in the category of

Upper Division Clerk.

4. Govt. Pleader on instruction states that as per

Ext.P1 order dated 8.8.2006 in W.P(C) 9498/2007 issued by

the third respondent 59 Lower Division Clerks including the

petitioner, have been promoted and that by a subsequent

order of promotion issued on 8.9.2006, 28 persons more have

been promoted. The name of the petitioner is shown against

serial No: 59 in Ext.P1 order. Govt. Pleader further

submits that all persons except four Upper Division Clerks

who are due to retire within a period of one year covered

by the aforesaid two orders, have been deployed.

5. On a consideration of the materials available on

record and the submissions made by counsel on both sides, I

am inclined to take the view that the petitioner cannot

validly claim that she is not one among the juniormost

persons who should suffer an order of deployment. The fact

that the petitioner is serial No:59 in the order dated

8.8.2006 and only 28 persons more have been promoted to the

Upper Division cadre subsequently, demonstrates the place

of the petitioner among the Upper Division Clerks. Having

regard to the number of persons deployed, it cannot be

WPC Nos: 695 & 9498/2007 4

successfully argued that the petitioner is not liable to be

deployed. Hence the contention urged by the petitioner on

the ground that she is not one of the juniormost persons in

the Upper Division category is liable to be rejected.

6. The argument of the counsel for the petitioner that

deployment is akin to deputation to foreign service and

that such deputation cannot be ordered unless the employee

expresses his/her willingness, is devoid of merit.

Deputation or deployment is a method resorted to in the

exigencies of service. Willingness of the persons deputed

or deployed is not a legal requirement, as per the Rules.

7. The grievance of the petitioner that the

preparation of seniority shall not be delayed has to be

considered by the respondents and appropriate steps

taken. It is open to the petitioner to pursue the

representations filed by her for expediting the seniority

list as early as possible. It is also open to the

petitioner to bring to the notice of the authorities her

contention with supporting materials, that the strength of

the ministerial employees and the technical staff in the

Public Works Department is below the minimum required in

the department.

8. I am not satisfied that Ext.P8 is liable to be

interfered with by this Court. The declaration as also the

WPC Nos: 695 & 9498/2007 5

direction sought for to restrain the respondents from

deploying the petitioner cannot be granted. I, however,

make it clear that the respondents will be free to consider

the request of the petitioner to repatriate her to the

parent department as and when she becomes eligible for such

repatriation and to pass orders in that behalf. With the

above observations, these writ petitions are dismissed.

K.K.DENESAN

Judge

jj