High Court Kerala High Court

Premarajan vs The Kerala State Road Transport on 4 December, 2008

Kerala High Court
Premarajan vs The Kerala State Road Transport on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19481 of 2005(T)


1. PREMARAJAN, AGED 52 YEARS, S/O.PAITHAL,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE BOARD OF DIRECTORS OF K.S.R.T.C.

3. THE FINANCIAL ADVISER AND CHIEF ACCOUNTS

4. THE CHIEF VIGILANCE AND DISCIPLINARY

5. THE EXECUTIVE DIRECTOR (T) KERALA STATE

6. THE EXECUTIVE DIRECTOR(A) & S,

7. THE WORKS MANAGER, KERALA STATE ROAD

8. E.K.SASI, CHARGEMAN GRADE II(TYRE

9. O.SATHIANDRAN, CHARGEMAN GRADE II,

                For Petitioner  :SRI.P.P.SOMAN NAIR

                For Respondent  :SRI.P.CHANDRASEKHAR

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :04/12/2008

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                    W. P (C) No. 19481 of 2005
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                 Dated this, the 4th December, 2008.

                           J U D G M E N T

The petitioner entered service of the Kerala State Road

Transport Corporation as a Tyre Retreader on 3-5-1975. He was

promoted as 1st Grade Tyre Retreader on 11-9-1980. While working

so, on 25-5-1985, disciplinary proceedings were initiated against him

alleging that he was unauthorisedly absent from duty from 13-12-

1984 onwards. After conducting an enquiry, on having been found

guilty of the misconduct alleged against him, the petitioner was

removed from service on 17-5-1986 as a punishment. Appeal filed

against that order of removal from service having been dismissed on

2-12-19887, the petitioner filed a revision before the Appellate

Tribunal for Kerala State Road Transport Corporation . The Tribunal,

after confirming the finding of guilt found that the penalty imposed is

disproportionate to the gravity of misconduct and set aside the

punishment imposed upon the petitioner. It was directed that the

petitioner may be reinstated in service forthwith and that he shall not

be entitled to back wages for the period during which he was kept out

of service. Pursuant thereto, the petitioner was reinstated in service

on 27-2-1991. However, by Ext. P2 order, the disciplinary authority

thereafter imposed a punishment of withholding of one increment

with cumulative effect with a further direction that the period during

which he was kept out of service would be regularised as leave

without allowances. The petitioner submits that counting the period

of absence as well, the petitioner was given further grade promotion

as Special Grade Tyre Retreader and that in Ext. P4 seniority list also,

his seniority position had not been changed. However, when

promotion to the next higher post of Chargeman Grade II (Tyre

Retreader) was considered, the petitioner was overlooked on the

ground of penalty and a person junior to him was promoted, who is

W.P.C. No. 19481/2005. -: 2 :-

the 8th respondent herein. The petitioner was again overlooked for

promotion to the same post by Ext. P6 order on the same ground

promoting the 9th respondent. Against such denial of promotion, the

petitioner filed Ext. P7 representation before the Managing Director.

However, by Ext. P8 order, the grade promotion sanctioned to him

was also cancelled. The petitioner is challenging Exts.P5, P6 and P8

orders in this writ petition.

2. During the pendency of the writ petition, the petitioner

retired from service on 30-11-2008.

3. The petitioner’s contention is that although, formerly, as per

grade promotion rules, leave without allowances exceeding 15 days,

without medical certificate, was excluded for the purpose of

monetary benefits of grade promotion by clause 9(f) thereof, that

clause was deleted by Ext. P9 order dated 1-3-1989 and therefore the

period of absence of the petitioner on account of the punishment has

to be reckoned for the purpose of grade promotion. As far as

regular promotion to the post of Chargeman Grade II (Tyre Retreader)

is concerned, the petitioner submits that the promotion is on the basis

of seniority. As is evident from Ext. P4, the petitioner’s seniority

remains unchanged despite the absence from duty on account of the

penalty. In so far as the promotion is by seniority only, the petitioner

could not have been overlooked for promotion on the basis of having

been kept out of service on account of penalty, which was later

quashed by the Tribunal. He therefore submits that he is entitled to

be promoted to the post of Chargeman Grade II with effect from the

date when the 8th respondent was promoted by Ext. P5 order dated

23-9-2004.

4. Although a counter affidavit has been filed on behalf of

respondents 1 to 7, nothing is mentioned therein as to the rules based

W.P.C. No. 19481/2005. -: 3 :-

on which the petitioner has been overlooked for promotion and his

grade promotion was cancelled. All what has been stated is that the

petitioner was punished for unauthorised absence and therefore the

petitioner is not entitled to either regular promotion or grade

promotion.

5. I have considered the contentions in detail.

6. It is a sad situation that a statutory authority that the Kerala

State Road Transport Corporation is, is unable to place before me the

relevant service rules applicable to the case. In so far as the

petitioner has stated in his writ petition that the promotion to the post

of Chargeman Grade II is by seniority and by virtue of Ext. P9, leave

without allowances should also be counted for the purpose of grade

promotion, which has not been denied by respondents 1 to 7, I have

no other go but to accept the same as true and correct. If for the

purpose of grade promotion, leave without allowances was also to be

counted as service, there is no justification for respondents 1 to 7 to

cancel the grade promotion given to the petitioner. That being so,

Ext. P8 order is liable to be quashed. I do so.

7. Next comes the question of eligibility of the petitioner for

promotion as Chargeman Grade II. As I have already stated, I have

accepted the contention of the petitioner that the promotion to the

post of Chargeman Grade II is purely by seniority alone in so far as

the Kerala State Road Transport Corporation has not chosen to

controvert the averment of the petitioner and they have not chosen to

produce the Rules regarding such promotion. If that be so, as is clear

from Exts.P5 and P6, the petitioner was senior to respondents 8 and

9. As such, by virtue of the seniority, the petitioner was entitled to be

promoted in preference to respondents 8 and 9. In so far as it is not

a selection post, the punishment imposed on the petitioner is not a

W.P.C. No. 19481/2005. -: 4 :-

relevant factor for denying him promotion in the absence of any rules

to that effect unless he has been imposed with the punishment of

barring of promotion. Therefore, I find that the petitioner is entitled

to be promoted to the post of Chargeman Grade II (Tyre Retreader)

with effect from the date when the 8th respondent was promoted to

that post. However, I am not inclined to direct the Corporation to pay

to the petitioner arrears of salary from the date of such notional

promotion to the date of retirement. But, the petitioner’s pay shall be

fixed as if he had been promoted on the date when the 8th respondent

was promoted and his pensionary benefits shall be re-fixed

accordingly. Orders in this regard shall be passed and arrears of

retirement benefits be paid to the petitioner along with any amount

recovered from him on account Ext. P8 order within three months

from the date of receipt of a copy of this judgment. The writ petition

is disposed of as above.

Sd/- S. Siri Jagan, Judge.

Tds/