High Court Kerala High Court

Pattanakkad Coir Mats And Matting vs The Director Of Coir Development on 6 November, 2007

Kerala High Court
Pattanakkad Coir Mats And Matting vs The Director Of Coir Development on 6 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8899 of 2007(H)


1. PATTANAKKAD COIR MATS AND MATTING
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF COIR DEVELOPMENT,
                       ...       Respondent

2. THE PROJECT OFFICER (COIR),

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :06/11/2007

 O R D E R
                          K.M.JOSEPH, J.
                   - - - - - - - - - - - - - - - - - - - - -
              W.P.(c).No. 8899 OF 2007
               - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 6th day of November, 2007

                               JUDGMENT

Petitioner has approached this court on the following brief

allegations.

Petitioner is a Co-operative Society. It is the only society

with net profit of Rs. 15 lakhs during 98 to 2006. Pursuant to

the enquiry proceedings, former employee of the society

Sri.V.R.Ratnappan was dismissed from the service of the society

in 2002 with effect from the date of suspension. It is further

stated that V.R. Retnappan filed a complaint before the Minister

alleging that he has not allowed to be reinstated pursuant to the

direction of the Labour Court. The Minister who is impleaded in

the personal capacity as additional third respondent without

obtaining any reply from the petitioner directed the second

respondent to order enquiry under Section 66 of the Act. Second

respondent by order dated 12/01/2006 (Ext.P2) directed the

Arbitrator-Sale Officer, Project Office (Coir), Alappuzha to have an

inspection of the financial affairs between the society and the

WPC No.8899/07 2

former employee V.R. Retnappan and the enquiry is still pending.

It is the case of the petitioner that former secretary upon getting

employment in the state service resigned from the society and

now a member of the society is acting in-charge of the Secretary.

Vacancy was notified and Coir Project Officer accorded sanction

for conducting a test for the appointment of Secretary of the

petitioner. Applications were invited and the written test was

scheduled to be held on 22.02.2007. In the meantime, four

members of the society submitted a complaint before the Minister

stating that V.R. Retnappan was not reinstated in service and he

is also entitled to get the post of Secretary and therefore

requested to stop the recruitment proceedings for the

appointment of Secretary to the petitioner. The third respondent ,

by order dated 21/02/2007 directed the respondent to stop all

recruitment processes since enquiry under Section 66 has been

commenced.

2. The main contention of the petitioner is that the

Minister has absolutely no authority in law to interfere with

recruitment process. I heard learned counsel for the petitioner

and the learned Government Pleader.

3. Learned counsel for the petitioner relied on the

WPC No.8899/07 3

decision of the Full Bench in Aji v. State of Kerala (1995(1)KLT

363) to contend that there is total absence of jurisdiction with the

Minister to interfere with the recruitment process. Petitioner

further contends that no powers are available with the Minister to

pass the impugned order. I find that there is considerable merit in

the contention of the petitioner that the third respondent had no

authority to interfere with the matter as he has done and the

impugned order is liable to be quashed. In such circumstances,

the direction of the third respondent being found bereft of any

legal authority, the impugned endorsement by him in Ext.P3 is

quashed.

Writ petition is allowed as above.

(K.M.JOSEPH, JUDGE)

sv.

WPC No.8899/07 4