High Court Kerala High Court

Rajendra Babu S. vs Senior Divisional Personnel … on 8 April, 2009

Kerala High Court
Rajendra Babu S. vs Senior Divisional Personnel … on 8 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9088 of 2006(S)


1. RAJENDRA BABU S.,S/O.SREEDHARAN,
                      ...  Petitioner
2. C.JAYARAMAN, S/O.R.CHELLAPPAN ASAN,

                        Vs



1. SENIOR DIVISIONAL PERSONNEL OFFICER,
                       ...       Respondent

2. THE CHIEF PERSONNEL OFFICER,

                For Petitioner  :SRI.P.V.MOHANAN

                For Respondent  :SMT.A.RAJESWARI, SC, RAILWAYS

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :08/04/2009

 O R D E R
         K.BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
           =========================================
                    W.P.(C).No.9088 of 2006 - S
                   ===============================
                 Dated this the 8th day of April, 2009.

                           J U D G M E N T

Balakrishnan Nair, J.

The writ petitioners are the applicants in O.A.NO.403/2005.

Respondents were the respondents in that O.A. The brief facts of

the case are the following: The applicants joined in the operating

wing of the Railways as casual labourers in 1969. Soon

thereafter in 1969 itself, they were granted temporary status.

Still later, they were promoted as porters in 1976. While so,

petitioners submit that they were made to work as clerks in the

commercial department of the Railways. Later, they were posted

as First Class Coach Attendant, which is a post in the commercial

wing, in 1983 and 1988 respectively. The scale of pay for the

post of First Class Coach Attendant was Rs.2650-4000. The said

post’s promotion posts were Ticket Collector (Rs.3050-4590) and

Senior Ticket Collector (Rs.4000-6000). On the basis of their lien

in the post of porter, they were already promoted as Points Man

Grade II/Gate Keeper Gr.II which was in the scale of pay

Rs.2650-4000. It is a post in the operating wing, the promotion

W.P.(C).No.9088 of 2006 – S

2

posts of which were Points Man Gr.I/Gate Keeper Gr.I (Rs.3050-

4590), Shunting Jamedar (Rs.4000-6000) etc. The petitioners

were promoted as Points Man Gr.I on 21.02.2003. They

relinguished their promotion for one year so that they could

continue as First Class Coach Attendant. Though their

relinguishment was accepted, later they were posted as Points

Man Gr.II in January, 2004. Challenging that order they

approached the CAT by filing O.A.No.216/2004. Though there

was initially stay against the transfer, finally the Tribunal

dismissed the O.A. on 24.6.2004. The petitioners filed W.P.(C).

N0.21654/2004 challenging the said order of the CAT. During

the pendency of the writ petition, the respondents submitted

before this Court that the writ petitioners would soon be

promoted as Points Man Gr.I. In view of the said submission, the

writ petition was closed on 4.8.2004. The petitioners submit that

though they were promoted as Points Man Gr.I on 9.8.2004, still

they were retained as First Class Coach Attendant. While so, as a

result of restructuring introduced by the administration their

promotion to the cadre of Points Man Gr.I was given

retrospective effect from 1.11.2003. While so, they were

W.P.(C).No.9088 of 2006 – S

3

transferred by Annexure 4 order dated 14.02.2005 produced

along with Ext.P2 in the writ petition as Senior Gate Keepers at

Cheppad and Haripad respectively. Challenging that order the

O.A. was filed. The respondents contended that petitioners’ lien

was always in the operating wing. The post of First Class Coach

Attendant is an ex-cadre post. In exigencies of service, though

they were promoted as Points Man Gr.II/Gate Keeper Gr.II, they

were being allowed to work in the ex-cadre post. They have

never been appointed in accordance with law in any post in the

commercial department of the Railways.

2. After hearing both sides, the Tribunal dismissed the

O.A by Ext.P1. Challenging Ext.P1 this writ petition is filed. The

learned counsel for the writ petitioner Sr.P.V.Mohanan submitted

that they have been working in the commercial wing from 1983

and 1988 onwards uninterruptedly and so it should be deemed

that they acquired lien in that wing and therefore they should be

considered for further promotion in the commercial wing.

Therefore, posting of them in operating wing as was done under

Annexure 4 is unsustainable. We find that the above contention

of the learned counsel for the writ petitioners is plainly untenable.

W.P.(C).No.9088 of 2006 – S

4

By some process known to law, they should be first appointed to

a cadre post in the commercial wing, then only they will get a lien

there. Going by the facts disclosed we find that they have not

been so appointed, but they were allowed to work in the post of

First Class Coach Attendant which is an ex-cadre post.

Therefore, we find nothing wrong in the Railways’ posting them

as Gate Keeper Gr.I. It is their substantive post in which they

have a lien and they have to go, subject to the usual norms

regarding transfer, wherever they are posted. So, the challenge

against Ext.P1 is devoid of any merit and accordingly, the writ

petition is dismissed. But we make it clear that the direction

issued by the CAT in paragraph 10 of Ext.P1 will not be affected

by this judgment.

K.BALAKRISHNAN NAIR,
JUDGE.

M.L.JOSEPH FRANCIS,
JUDGE.

bkn/-