High Court Kerala High Court

P.T.Simon vs Dr.T.K.Narayanan on 15 October, 2008

Kerala High Court
P.T.Simon vs Dr.T.K.Narayanan on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 949 of 2008(S)


1. P.T.SIMON, ASST.ENGINEER (CIVIL),
                      ...  Petitioner

                        Vs



1. DR.T.K.NARAYANAN, AGED ABOUT 55,
                       ...       Respondent

2. P.G.THOMAS, AGED ABOUT 52, S/O.GEORGE

                For Petitioner  :SRI.PHILIP ANTONY CHACKO

                For Respondent  :SRI.P.C.SASIDHARAN, SC, CALICUT UTY.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/10/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                 Cont. case (C).No.949 OF 2008
                 -------------------------------------------
             Dated this the 15th day of October, 2008


                             JUDGMENT

Petitioner was an Assistant Engineer (Civil) in the Calicut

University. He filed O.P.No.2556/96 claiming certain reliefs;

aggrieved by the promotion granted to his erstwhile juniors to

the cadre of Assistant Executive Engineer. That writ petition

was disposed of as per judgment dated 24.1.2005 stating that in

terms of the order dated 25.12.1988 issued by the Registrar on

behalf of the Vice Chancellor, the petitioner was reverted as

Overseer/Draftsman while he was reinstated after a disciplinary

proceedings. Accordingly, this Court concluded that the

petitioner’s promotion as Assistant Engineer is a fresh promotion

and he can reckon his seniority only with effect from 27.7.1989.

On that view, O.P.2556/96 was dismissed. Thereafter, he filed

O.P.No.11029/00, which was disposed of as per judgment dated

19.6.2007, on the basis of which, this contempt of court case is

filed. Noticing the judgment in O.P.2556/96, it was held by this

COC.949/08

Page numbers

Court in the judgment in O.P.11029/00 that the case of the

petitioner for revision of his grade can be determined only on the

basis of his entitlement to placement as found in the judgment in

O.P.2556/96. Accordingly, O.P.11029/00 was disposed of,

directing that an order will be issued by the competent authority

in the light of the judgment in O.P.2556/96, deciding on the

claims raised by the petitioner in O.P.11029/00. This contempt

of court case is filed on the allegation that the direction in the

judgment in O.P.11029/00 has not been complied with.

2. The respondent has filed a counter affidavit placing

therewith Ext.R1(a), the order issued following the judgment in

O.P.11029/00, though immediately after the institution of the

contempt of court case. Through the reply affidavit, the

petitioner attempted to demonstrate that the decision contained

in Ext.R1(a) is contrary to his entitlement that would legitimately

flow out of the pay revision orders and according to him, he is

entitled to two promotions, while that is not what is conceded to

by the competent authority in Ext.R1(a) order. The dispute thus

COC.949/08

Page numbers

calls for an adjudication as to the correctness of Ext.R1(a) and

the acceptability of the petitioner’s contention asserting his

entitlement to better service benefits or retiral benefits. This

would essentially be beyond the scope of a contempt of court

case under the Act in hand and would be impermissible for

adjudication in this matter.

For the foregoing reasons, leaving open the right of the

petitioner to contest the correctness of the decision contained in

Ext.R1(a), this case is closed.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.