High Court Kerala High Court

P. Sreekumar vs The State Of Kerala on 21 November, 2008

Kerala High Court
P. Sreekumar vs The State Of Kerala on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7878 of 2004(K)


1. P. SREEKUMAR, S/O. LATE PADMANABHA
                      ...  Petitioner

                        Vs



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

2. MANAGING DIRECTOR, KERALA STATE

3. THE LABOUR COURT, KOLLAM.

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  :SRI.M.A.MANHU, SC, SIDCO

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :21/11/2008

 O R D E R
                         S.SIRI JAGAN, J.

                   ==================

                    W.P(C).No.7878 of 2004

                   ==================

           Dated this the 21st day of November, 2008

                         J U D G M E N T

The petitioner along with 68 others were engaged as

provisional employees, during the years 1972 to 1974, by the 2nd

respondent, which is a company owned by the Kerala

Government. On appointment of PSC hands, the services of the

69 persons were terminated. The said 69 persons raised an

industrial dispute challenging that termination from service.

Ext.P1 award was passed directing the 2nd respondent to reinstate

the workmen without backwages. Some of the PSC hands

approached this Court challenging Ext.P1 award. In the

proceedings, ultimately in W.A.No.242/1982 by Ext.P3 judgment

a Division Bench of this Court without setting aside the award,

directed that in regard to the right of 69 workmen to continue in

office or in regard to seniority or in regard to the question of

future promotions, whenever there is a competition between the

69 workmen on the one hand and respondents 1 to 6 in that writ

appeal, who are regularly recruited by the Public Service

Commission on the other, the rights of respondents 1 to 6 have

w.p.c.7878/04 -2-

to prevail over the rights of the 69 workmen. After that some of

the provisional employees of the 2nd respondent filed a writ

petition before the Supreme Court, which was dismissed on

24.11.1983 rejecting their claim upholding the validity of the

appointments made through PSC with a direction to the PSC to

permit these provisional employees to appear in the next

recruitment process. Still thereafter, some of the 69 employees

through Union filed O.P.No. 6959/1987 before this Court seeking

implementation of the award. The petitioner was also represented

by the Union in the said proceedings. Ultimately the Union in

their representation dated 15.10.1987 informed the Government

that only 12 out of the 69 employees are to be reinstated as the

others had already secured employments in other various

establishments or went abroad. The petitioner was one among

the 12 persons. The Union also informed the 2nd respondent that

the Union is agreeable to settle the dispute amicably in a

conciliatory manner and the Union gave an undertaking before

this Court that only 12 employees need be taken by the SIDCO,

that too, without backwages. The petitioner also filed an

undertaking to that effect. Pursuant thereto, the Government

w.p.c.7878/04 -3-

issued Ext.P7 offering the 12 persons reinstatement in service as

fresh recruits. Pursuant thereto, the writ petition was withdrawn.

Appointment order was issued to the petitioner. The same could

not be served on him since the appointment order was returned

with the postal endorsement that he is out of India. Therefore,

the appointment order was cancelled and that fact was published

in newspapers. Long thereafter, the petitioner filed

C.P.No.123/1990 before the Labour Court, Kollam, seeking

wages for the period from 1.10.1981 to 31.1.1987. That claim

petition was dismissed by Ext.P10. The petitioner is challenging

Ext.P10 in this writ petition.

2. According to the petitioner, the petitioner had agreed

to settle the matter by filing Ext.P6 undertaking, in which he

agreed only for reinstatement without any claim for backwages or

arrears of salary, but what has been offered to him, by Ext.P7, is

a reinstatement as a fresh recruit, which was not acceptable to

him. That being so, any proceedings based on Ext.P7, not in

accordance with Ext.P6 undertaking submitted by him, is not

binding on him. The petitioner, therefore, submits that his claim

under the award revives and he is, therefore, entitled to claim

w.p.c.7878/04 -4-

wages for the period subsequent to the date of coming into force

of Ext.P1 award.

3. I have considered the rival contentions in detail.

4. I am of opinion that it is too late in the day for the

petitioner to contend so. Admittedly his Union had filed a writ

petition for enforcement of the award which was withdrawn on

the basis of an amicable settlement arrived at between the

parties. It is true that in Ext.P6 undertaking the petitioner did

not agree for a reinstatement as a fresh recruit. But the fact

remains that on the basis of Ext.P7, the Union representing the

petitioner had withdrawn the writ petition filed for enforcement of

Ext.P1 award. It is also not disputed before me that pursuant to

Ext.P7, appointment orders were issued, which the petitioner did

not accept as he was abroad. If the petitioner did not agree with

Ext.P7, then he should have requested his Union to prosecute the

writ petition, which was actually withdrawn by the Union

accepting Ext.P7 offer. That being so, the petitioner is bound by

the decision of his Union and he cannot now take a different

stand apart from the stand of the Union, because he was

represented by the Union in the writ petition. Having withdrawn

w.p.c.7878/04 -5-

the writ petition filed for enforcement of Ext.P1 award, he cannot

now turn round and say that Ext.P1 revives and therefore, he is

entitled to claim wages in accordance with that award. Further

nothing prevented the petitioner from accepting the employment

and seeking the relief claimed by raising another dispute.

Obviously the petitioner had also obtained employment abroad

and he was not interested in the employment with the 2nd

respondent. Hence on equity also the petitioner is not entitled to

the discretionary remedy under Article 226 of the Constitution of

India. Therefore, I am not inclined to countenance the claim of

the petitioner and accordingly, the writ petition is dismissed.

Sd/-

sdk+                                         S.SIRI JAGAN, JUDGE


             ///True copy///




                                  P.A. to Judge

w.p.c.7878/04    -6-

w.p.c.7878/04    -7-