High Court Kerala High Court

P.Manoj vs The Principle Secretary To … on 18 October, 2010

Kerala High Court
P.Manoj vs The Principle Secretary To … on 18 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27077 of 2008(W)


1. P.MANOJ, S/O.VASUDEVAN NAIR,
                      ...  Petitioner

                        Vs



1. THE PRINCIPLE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR, INSTITUTE OF MANAGEMENT

3. THE REGIONAL DIRECTOR, REGIONAL CENTRE,

4. THE INSTITUTE OF MANAGEMENT IN

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  :SRI.R.S.KALKURA

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :18/10/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
                 --------------------------
                   WP(C) No.27077 of 2008 (W)
                 --------------------------
            Dated, this the 18th day of October, 2010

                         J U D G M E N T

Petitioner is aggrieved by the order, Ext.P8, whereby the

request to regularize the petitioner’s service as Gardner under the

3rd respondent has been rejected by the Government.

2. The petitioner was initially appointed as Gardner on

19/09/1995 and has been continuing on daily wages thereafter.

The petitioner had been moving various authorities seeking

regularization and by Ext.P2 judgment dated 24/11/2005 in WP(C)

No.14170/1999, his claim was directed to be considered, which was

rejected as per Ext.P3 order. Later the petitioner moved the Chief

Minister challenging Ext.P3. The request was forwarded to the 4th

respondent and the 4th respondent by Ext.P5 intimated the

Government that they are ready to absorb the daily waged

employees if the Government accords sanction for the same on

humanitarian considerations. Ext.P6 is a further representation,

which was also directed to be disposed of by Ext.P7 judgment.

WP(C) No.27077/2008
-2-

3. In Ext.P8 order, it is mainly pointed out that the

petitioner was appointed on daily wages and the Government have

also decided to bring all appointments in the IMG within the purview

of the Kerala Public Service Commission, as per notification dated

18/02/2008.

4. Learned counsel for the petitioner submitted that the

judgment Ext.P7, in paragraph 2, directs the Government to

consider the representation, keeping in mind, the observations of

the Supreme Court in paragraph 53 of the judgment in State of

Karnataka v. Ms.Umadevi (2006(4) SCC 1). In the operative portion

of the judgment also, the same directions have been issued. It is

pointed out that a reading of Ext.P8 order will show that the

Government has not considered the same, as is evident from

paragraph 3 of the order.

5. On a reading of the order Ext.P8, it is evident from para

3, that the Government was of the view that the petitioner is not

entitled to get regularization in the light of the directions in

Umadevi’s case, as he was appointed purely on daily wage basis.

6. For easy reference, paragraph 53 of the judgment of the

Apex Court in Umadevi’s case is extracted below :-

WP(C) No.27077/2008
-3-

“One aspect needs to be clarified. There may be cases
where irregular appointments (not illegal appointments) as
explained in S.V.Narayanappa, R.N.Nanjundappa and
B.N.Nagarajan and referred to in para 15 above, of duly qualified
persons in duly sanctioned vacant posts might have been made
and the employees have continued to work for ten years or more
but without the intervention of orders of the courts or of tribunals.
The question of regularisation of the services of such employees
may have to be considered on merits in the light of the principles
settled by this Court in the cases abovereferred to and in the light
of this judgment. In that context, the Union of India, the State
Governments and their instrumentalities should take steps to
regularise as a one-time measure, the services of such irregularly
appointed, who have worked for ten years or more in duly
sanctioned posts but not under cover of orders of the courts or of
tribunals and should further ensure that regular recruitments are
undertaken to fill those vacant sanctioned posts that require to be
filled up in cases where temporary employees or daily wagers are
being now employed. The process must be set in motion within
six months from this date. We also clarify that regularisation, if
any already made, but not sub judice, need not be reopened based
on this judgment, but there should be no further bypassing of the
constitutional requirement and regularising or making permanent,
those not duly appointed as per the constitutional scheme.”

Evidently, the Apex Court was considering cases of regularization of

employees, who have completed ten years in service, and their

regularization was directed as a one-time measure. The cases,

which were directed to be considered stand on a different footing.

Merely because the petitioner was appointed on daily wages, that

WP(C) No.27077/2008
-4-

cannot be a ground to reject consideration of the matter in the light

of the principles in Umadevi’s case.

7. Learned Government Pleader submitted that the

Government had passed an order in the year 2002 refusing to

regularize provisional employees in various services, and therefore

the same principle applies as far as the petitioner is concerned. It is

further pointed out that since the Kerala Public Service Commission

is entrusted with the function to make regular appointments, the

petitioner is not entitled for regularization. But these aspects

cannot absolve the Government from considering the issue in the

light of the directions issued in Ext.P7 judgment to consider his case

in the light of paragraph 53 of the judgment in Umadevi’s case

(2006(4) SCC 1).

In that view of the matter, Ext.P8 is set aside, and there will be

a direction to the Government to reconsider the matter, and

appropriate orders will be passed after hearing the petitioner, within

a period of four months of receipt of a copy of this judgment.

This writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR, JUDGE)
jg