High Court Kerala High Court

Prasanth.R.S. vs Director Of Homoeopathy on 13 August, 2010

Kerala High Court
Prasanth.R.S. vs Director Of Homoeopathy on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13837 of 2010(D)


1. PRASANTH.R.S., MEDICAL OFFICER,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HOMOEOPATHY, OFFICE OF THE
                       ...       Respondent

2. SURESH BABU.M.K.

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2010

 O R D E R
                      ANTONY DOMINIC, J.
                      ------------------
                  WP(C) No.13837 of 2010 (D)
                 --------------------------
             Dated, this the 13th day of August, 2010

                          J U D G M E N T

Petitioner and the 2nd respondent are Homoeo Medical

Officers. In this writ petition, what is under challenge is Ext.P7

order dated 21/04/2010 to the extent the 2nd respondent is

transferred and posted to Chadayamangalam in Kollam District.

2. The petitioner joined service on 11/08/2000 and

thereupon, was posted to Chadayamangalam. He continued in that

Station till 26/05/2006 when he was transferred and posted to

Nagaroor in Thiruvananthapuram District. While continuing at

Nagaroor, claiming preference on the basis that he is a physically

handicapped person with 45% disability, the petitioner sought

transfer and posting at Chadayamangalam in Kollam District, it

being his Home District. In Ext.P5 draft list of transfers and

postings, the petitioner’s name was included at serial No.4 with a

proposal to post him at Chadayamangalam. In Ext.P5, the 2nd

respondent’s name was also included with a proposal to give him

posting at Thottapuzhassery in Pathanamthitta District. It would

WP(C) No.13837/2010
-2-

appear that the 2nd respondent who had made an application for

posting at Chadayamangalam, which being his 2nd choice, objected

to the proposal in Ext.P5 to the extent he was transferred and

posted to Pathanamthitta and the petitioner was posted to

Chadayamangalam. At that stage, he also had approached this

Court by filing WP(C) No.10839/2010, which was disposed of by

Ext.P6 judgment dated 06/04/2010 directing consideration of his

representation. Apparently in pursuance to the above, when Ext.P5

draft list was finalised as per Ext.P7, the 2nd respondent was ordered

to be posted at Chadayamangalam and the petitioner’s name does

not find a place in the order, which means that the petitioner is

allowed to continue at Nagaroor. It is in these circumstances, the

writ petition has been filed impuging Ext.P7 order to the extent the

2nd respondent is given posting at Chadayamangalam.

3. Main contention raised is that the petitioner is entitled to

have a preferential posting in view of the Government Orders

providing for preferences to physically handicapped persons. It is

also contended that in Ext.P6 judgment, this Court only directed

consideration of the representation made by the 2nd respondent,

WP(C) No.13837/2010
-3-

whereas in Ext.P7 order, the said direction to consider the

representation has been misinterpreted as a binding direction

requiring the authorities to give posting to the 2nd respondent as

sought for by him.

4. On the other hand, the 2nd respondent submits that he is

a native of Kollam District, and that on joining service, he was

posted to Kasaragod District, where he continued till 1999, when he

was transferred to Kollam District. It is stated that from Kollam

District, he was transferred to Palakkad District in 2002, where he

continued till 2004, when he was transferred again to Kasaragod

District. From there, in 2005, he was transferred to

Thiruvananthapuram District, where he continued till 2006, when he

was transferred to Vakkom. It is stated that it was while continuing

at Vakkom, in 2010 he applied for a transfer to Chadayamangalam,

and it was in pursuance to that application, he is ordered to be

posted by Ext.P7. Therefore, the endeavor of the learned counsel

for the 2nd respondent is that out of about 14 years of service,

except during the period 1999-2002, the remaining period the 2nd

respondent was outside Kollam District.

WP(C) No.13837/2010
-4-

5. Although it is true that in Ext.P6 judgment, this Court

only directed consideration of the representation made by the 2nd

respondent, a reading of Ext.P7 order of transfer would indicate that

the said direction was misunderstood and has been taken as a

binding direction requiring the authorities to post the 2nd

respondent at the place opted by him. The question is whether in

spite of the above, any injustice has been caused to the petitioner

in issuing Ext.P7 order warranting interference in a proceedings

under Article 226 of the Constitution of India. Facts show that the

petitioner who joined service on 11/08/2000 was posted at

Chadayamangalam, where he continued till 26/05/2006 when he

was posted at Nagaroor, a boarder town in Thiruvananthapuram

District, where he is continuing even now.

6. On the other hand, as far as the 2nd respondent is

concerned, except the 3 year period, i.e. 1999 – 2002, rest of the

whole period, he had service in far away Stations like Kasaragod and

Palakkad Districts, and is getting a Home Station posting only now.

Therefore, it cannot be said that by giving posting to the 2nd

respondent, any substantial injustice has been caused to the

WP(C) No.13837/2010
-5-

petitioner. In that view of the matter, I do not think that this Court

should interfere with Ext.P7 order of transfer, which has been issued

in the exigencies of service.

7. True, the petitioner pressed for a posting at

Chadayamangalam mainly relying on the concessions that are

extended to physically handicapped persons. Ext.P1 certificate

produced by the petitioner shows that he is a person with 45%

disability. Going by the affidavit in the writ petition, the petitioner is

a resident of Thiruvananthapuram District, and it is the specific case

of the 2nd respondent that since Government Orders permit

preferential posting only to Home District and as the petitioner’s

Home District is Thiruvananthapuram, he cannot claim preferential

posting at Chadayamangalam, which is within Kollam District. On

the other hand, the case of the petitioner is that initially his Home

District was Thiruvananthapuram, which was subsequently changed

to Kollam District, and therefore, he is entitled to the preference.

First of all, the Government Orders relied on by the petitioner

providing for preference are only administrative guidelines, and if

on exigencies of service and considering the requirements, the

WP(C) No.13837/2010
-6-

Government departs from the same for bonafide reasons, this Court

will not be interfered with such action of the Government. Here in

this case, I am not satisfied that there is any malafide exercise of

power, which alone justifies interference in a proceedings under

Article 226 of the Constitution of India.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg