High Court Kerala High Court

P.M.Kuttappan vs State Of Kerala on 1 April, 2009

Kerala High Court
P.M.Kuttappan vs State Of Kerala on 1 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36470 of 2003(N)


1. P.M.KUTTAPPAN, S/O. MADHAVAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. THE EXECUTIVE ENGINEER,

                For Petitioner  :YRI.A.X.VARGHESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :01/04/2009

 O R D E R
                          K. SURENDRA MOHAN, J
                ------------------------------------------------------------
                      W.P(C) NO: 36470 OF 2003-N
                -----------------------------------------------------------
                      Dated this the 1st April,2009.


                                    JUDGMENT

The petitioner has approached this Court claiming

regularisation of past service with effect from 1.4.1971. The

petitioner claims that he had entered service in 1996 as a casual

labourer (CLR worker) on temporary service in the Thanneer

Mukkam Project Division under the third respondent. According to

him he had worked continuously thereafter but he was not

regularised though persons similarly placed were regularised as per

Ext.P1 G.O. Subsequently, he has been regularised but, only with

effect from 17.6.1995. In view of the above he claims

regularisation with effect from 1.4.1971. He had earlier

approached this Court by filing O.P.5890/95 alleging that his

application for regularisation was not considered by the authorities.

As per Ext.P2 judgment this Court had directed the State to

consider his claim expeditiously. It is pursuant to the said direction

that his services have been regularised. Counsel for the petitioner

submits that the petitioner has since retired from service as a Class

IV employee.

WPC 36470/2003 2

2. The claim of the petitioner is opposed by the respondents.

In the counter affidavit filed on behalf of the second respondent, it

is contended that the service of the petitioner was not continuous.

He had only broken periods of service totalling 865 days. He was

eligible for absorption into regular service only with effect from

17.6.1995. According to the second respondent, the persons in

Ext.P1 were workers who had been engaged continuously and it was

for the said reason that they were absorbed as SLR workers with

effect from 1.4.1971. On the basis of the availability of vacancies

they were further absorbed as NMR workers. The second

respondent has further averred that the criteria adopted for

absorption of such persons was, the number of continuous working

days put it by a person, the requirement and availability of

vacancies, seniority etc. Since the petitioner did not satisfy any of

the above criteria, his claim could not be allowed. Therefore, he

was regularised only with effect from 17.6.1995, which is perfectly

in order.

3. I have heard the counsel for the petitioner as well as the

Govt. Pleader.

4. It is seen from Ext.P1 that the persons named therein are

CLR workers who have been brought into NMR service with effect

WPC 36470/2003 3

from 1.4.1971. There is nothing on record to show that the

petitioner was similarly situated as the persons named in the said

order. According to the counter affidavit, the claim of the

petitioner was considered on the basis of various criteria and he

was regularised with effect from 17.6.1995. The criteria adopted

cannot be termed as unreasonable. The petitioner has since retired

from service after being regularised as a Class IV worker. The

petitioner has not been able to show that he has any right to get

regularisation with effect from 1.4.1971. In view of the above, the

claim of the petitioner fails. The writ petition is therefore

dismissed. No costs.





                                          K. SURENDRA MOHAN
                                                 Judge
jj

WPC 36470/2003    4

                      K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: