High Court Kerala High Court

Ramesh A vs Ircon International Ltd on 21 December, 2009

Kerala High Court
Ramesh A vs Ircon International Ltd on 21 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2887 of 2009()


1. RAMESH A, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. IRCON INTERNATIONAL LTD
                       ...       Respondent

2. THE DEPUTY GENERAL MANAGER /HRM

3. THE KERALA STATE ELECTRICITY BOARD

                For Petitioner  :SRI.A.ANILKUMAR

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,ASST.S.G OF INDI

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.BHAVADASAN

 Dated :21/12/2009

 O R D E R

K.BALAKRISHNAN NAIR & P.BHAVADASAN, JJ.

——————————————————————

WA No.2887 of 2009

——————————————————————

Dated 21st December 2009

Judgment

Balakrishnan Nair, J.

The writ petitioner is the appellant. He was an employee,

working under the KSEB. When the 1st respondent invited

applications for appointment to the post of Joint General

Manager (Electrical), he submitted an application. His

application was considered by the 1st respondent and he was

offered employment as per Ext.P1 order dated 27.12.2007.

One of the conditions contained in Ext.P1 order was the

following :

“10(c) NOC from your last employer in case you are

employed in a Govt. Undertaking/Department/Autonomous

body for your recruitment in IRCON. Please also note that

you will have to produce an order of acceptance of your

resignation issued by the competent authority in your

organisation at the time of your joining IRCON if you are

working in Govt./PSU.”

On receipt of Ext.P1, the appellant submitted a representation

on 27.03.2008, praying that he may be allowed to join the 1st

respondent on deputation basis, keeping his lien in KSEB. The

WA 2887/09 2

first respondent responded to that representation by Ext.P2 dated

21.5.2008, agreeing to appoint him on deputation basis, initially for a

period of two years, extendable by one more year. The said offer

was subject to the condition that NOC from his employer should be

produced. The appellant accepted the offer made as per Ext.P2 by

his letter dated 11.6.2008, it is submitted. Later, he was informed by

Ext.P3 communication dated 4.7.2008, issued by the 1st respondent

stating that he has been posted as Project Head of the said

respondent at Panampilly Nagar, Kochi. He was also asked to join

either on deputation or recruitment basis, at least by 31.07.2008.

Otherwise, it was clarified that the recruitment/deputation will be

cancelled.

2. Again, the appellant was alerted by Ext.P4 dated 21.7.2008

issued by the 1st respondent that he has to join duty by 31.07.2008.

By communication dated 25.07.2008, the KSEB informed the 1st

respondent that it has no objection in relieving the appellant for a

period of one year initially, subject to terms and conditions on

deputation attached to that letter. The appellant, thereafter, by his

letter dated 28.07.2008, informed the 1st respondent that he will be

relieved from the KSEB on receipt of the agreement on the terms and

WA 2887/09 3

conditions concerning his deputation. The appellant submits,

thereafter, there was no response from the 1st respondent. Finally on

13.10.2008 he was informed by Ext.P7 as follows :

“With reference to your letter above, it has been decided by the

Competent Authority that there is no requirement for JGM/Electrical

at ICON’S KESB now. Hence the nomination of Shri.Ramesh.A.,

Assistant Executive Engineer, Relay Sub-Division for deputation to

IRCON is not being agreed to.”

3. The appellant filed Ext.P8 representation dated 8.11.2008

praying to reconsider the matter. Finally he was informed by Ext.P9

that if he intends to join the 1st respondent, he can join before

26.12.2008. He has to join as an open market candidate and not as

a deputationist. Since there is no requirement of Joint General

Manager at Kochi, he is likely to be posted anywhere in India. The

relevant portion of the said order reads as follows :

“In terms of this office letter NO.IRCON/HRM/Elect.

Engrs./74-07/3877 dated 27.12.2007, you were given an offer for

appointment to the post of Jt. General Manager/Electrical in the

scale of Rs.17500-400-22300 plus Special Allowance of Rs.1600

per month (IDA) through open market.

In case you intend to join IRCON, the above offer is valid till

26.12.2008. However, posting will be in accordance to the

WA 2887/09 4

requirement of the company and you can be posted anywhere in

the office/project sites of the company except Kochi where the

Management has reviewed the requirement and found that at this

state there is no need for the post of JGM/Elect. at Kochi.

All other terms and conditions of the letter remain the same.”

Though, thereafter, the appellant offered his willingness to join on

leave without allowance basis by submitting Ext.P10 representation

the same was not agreed to, by the first respondent, which issued

Ext.P11 communication, stating that no further extension could be

given beyond 26.12.2008. It was also informed that he cannot be

allowed to take up employment as an employee on leave without

allowance. The appellant immediately filed Ext.P12, praying for

reconsideration of the stand taken by the 1st respondent in Ext.P11

and also offering himself as an open market candidate anywhere in

India. But, there was no response. Thereafter, the Writ Petition was

filed in November 2009, seeking the following reliefs :

“(i) to issue a writ of mandamus directing respondents 1

and 2 to permit the petitioner to join duty as Joint General

Manager/Electrical (on deputation) forthwith.

WA 2887/09 5

(ii) to issue such other appropriate writ, order or direction

as this Hon’ble Court deem fit and proper in the facts and

circumstances of the case.”

The learned Single Judge dismissed the Writ Petition in limine,

holding that there is nothing wrong with the change of policy adopted

by the 1st respondent, not to allow the petitioner to join duty on

deputation basis. The learned Single Judge also noticed that there

was a delay of more than ten months in approaching this Court after

the issuance of Ext.P11. Feeling aggrieved by the said Judgment,

this Writ Appeal is preferred. The prayer of the appellant is for a

mandamus. A mandamus will be issued from this Court, only if it is

found that the 1st respondent has got a duty to allow the appellant to

join duty on deputation basis and the appellant has got a

corresponding right to the performance of that duty by the 1st

respondent. As rightly pointed out by the learned Single Judge, it is

always open to the employer to change his policy regarding

engagement of Officers. If the employer says, he does not require a

deputationist, but only a regular hand, there is nothing wrong with it.

From the prayer quoted above, it is clear that the appellant wanted to

join as a deputationist though in Ext.P12, he has claimed that he is

WA 2887/09 6

willing to join as an open market candidate. Since the appellant has

failed to bring to our notice, any legal right flowing from a statute,

custom or contract to be appointed on deputation basis and a

corresponding duty in the 1st respondent to appoint the appellant on

deputation basis, he is not entitled to get any relief. Accordingly, the

Writ Appeal is dismissed.





                                   K.BALAKRISHNAN NAIR, JUDGE




                                   P.BHAVADASAN, JUDGE



sta

WA 2887/09    7

WA 2887/09    8