High Court Kerala High Court

S.Jayakumar vs The Kerala State Electricity … on 3 April, 2009

Kerala High Court
S.Jayakumar vs The Kerala State Electricity … on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17615 of 2007(V)


1. S.JAYAKUMAR, OVERSEER (ELECTRICAL),
                      ...  Petitioner
2. CLIFFEN SIMON, OVERSEER (ELECTRICAL),
3. L.SURESHKUMAR, OVERSEER (ELECTRICAL),

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

3. SATHEESHKUMAR.V., S/O.VELUKUTTY.K.,

4. S.RADHAKRISHNAN, S/O.SUBRAMONIAN POTTY,

5. J.FRANKLIN JOSE, S/O.JUSUS,

6. T.V.HARIKUMAR, S/O.THANKAPPAPANICKER,

7. P.SUBHASHIDHAN, SUB ENGINEER,

8. N.P.ULLASKUMAR, SUB ENGINEER,

9. K.K.HARIHARAN, SUB ENGINEER,

10. R.AJITHKUMAR, SUB ENGINEER,

                For Petitioner  :SRI.M.AYYOOBUKHAN

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/04/2009

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No. 17615 of 2007,
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
               Dated this the 3rd day of April, 2009.

                                 JUDGMENT

The petitioners are aggrieved by the denial of promotion to the post of

Sub Engineers in the Kerala State Electricity Board. They are working in

the cadre of Overseer (Electrical). They were initially appointed as

Mazdoor (Electricity Worker) and joined duty on 17.4.1995, 20.4.1995 and

19.4.1995 respectively. They were later promoted as Lineman Grade II in

the month of March 1999.

2. The second respondent as per Circular dated 9.9.1999 invited

applications for appointment to the post of Overseer (Electrical). The post

of Overseer (Electrical) was open to any employee having a pay scale lesser

than that of the Overseer, subject to having the qualification either in ITI

Electrician, Wireman, Electronics.

3. Accordingly, the petitioners applied for the post of Overseer

(Electrical). The matter was kept pending for a long time without any

further action on the part of the respondents. This resulted in filing of

O.P.No.21470/2000 by the first petitioner along with 18 other employees.

This was disposed of by Ext.P2 judgment directing the second respondent to

consider the petitioners for appointment to the post of Overseer (Electrical)

with reference to the date of occurrence of vacancies.

WPC 17615/07 2

4. Two Meter Readers filed Writ Appeal No.536/2002 which was

disposed of by Ext.P3 judgment directing the Board to consider all eligible

and qualified persons at the time of occurrence of vacancies. Accordingly,

they were promoted as Overseers (Electrical) with retrospective effect from

15.11.1999.

5. In the gradation list of Overseer (Electrical) as on 1.1.2004 the

petitioners have been assigned rank Nos.4232, 4198 and 4234 respectively.

The next promotion is to the post of Sub Engineer (Electrical) and the post

of Overseer is a feeder category. Ext.P6 is the copy of the settlement dated

11.8.2000 executed between the Board and the Labour unions. Under the

same, it was decided that the post of Meter Reader shall be considered as

feeder category for promotion to the post of Sub Engineer (Electrical) and

that all existing qualified Overseer (Electrical) as on the date of settlement

will be promoted to the post of Sub Engineer (Electrical) and thereafter the

qualified Meter Readers could be considered for promotion to the post of

Sub Engineer (Electrical). It is submitted that violative of the above clause,

the Board took steps to promote others and accordingly, voicing their

concern in the matter, the petitioners submitted Exts.P7 to P9

representations. Thereafter, the Board by Ext.P10 order, promoted various

persons numbering 259 and many of them are juniors to the petitioners

WPC 17615/07 3

including the party respondents herein. The petitioners approached this

court by filing writ petition No.33753/2006 which was disposed of directing

the Board to consider the representations. But the same were rejected as

per Ext.P12 without affording any opportunity to the petitioners to represent

their case. The petitioners are also aggrieved by Ext.P22 order dated

3.2.2009 whereby 424 Meter Readers having three years experience, have

been ordered to be accommodated in the post of Sub Engineer (Electrical).

6. Learned counsel for the petitioners relied upon clause 8 of Ext.P6

settlement which is in the following terms:

“8. The post of Meter Readers shall be treated as the feeder category

for promotion to the post of Sub Engineer (Ele.) against the 60%

quota and the post of Overseer (Ele.) shall cease to be the feeder

category to the post of Sub Engineer (Ele.) from the date of this

settlement. All the existing qualified Overseers (Ele.) as on the date

of the settlement will be promoted to the post of Sub Engineer (Ele.)

and thereafter the qualified Meter Readers will be considered for

promotion to the post of Sub Engineer (Ele.). 40% of the existing

places of the Overseer (Ele.) will be shifted to Meter Reader and 40$

of the vacancies in the category of Meter Reader will be reserved for

qualified in-service candidates. 25% of the Meter Reader post will

be filled up by promoting qualified in-service candidates of and

below the pay scale of Meter Reader. The method of appointment of

Meter Reader will be modified as 60 : 40 between direct recruitment

WPC 17615/07 4

and promotion from qualified in-service candidates, with the

concurrence of the Kerala Public Service Commission. Vacancies

arising hereafter in the post of Overseer (Ele.) will be filled up in the

following manner:

i) 90% by promotion from the post of Lineman Gr.I based on

seniority.

ii) 7% by promotion from persons with ITI (non-electrical) and Meter

Readers who are not eligible for promotion for the post of Sub

Engineer (Ele.) according to seniority.

iii) 3% by promotion from persons with a pass in 8th standard and 5

years field experience according to seniority.

It is submitted that all the existing qualified Overseers (Electrical) with

reference to the date of settlement will have to be promoted to the post of

Sub Engineers (Electrical). But in Ext.P12, while rejecting the

representations, it is stated that only persons with five years experience as

Overseer (Electrical) alone are entitled for promotion. It is pointed out that

the juniors were granted promotion as they had a lien in the cadre of Meter

Readers. As per clause 8 of Article VII B of the Long Term Settlement

2000, the feeder category for promotion to the cadre of Sub Engineer

(Electrical) against 60% quota is Meter Reader and not Overseer

(Electrical).

7. The first respondent, in the detailed counter affidavit filed, has

WPC 17615/07 5

justified the action taken by them. While referring to the contentions raised

by the petitioners in respect of the settlement, it is pointed out that going by

the settlement, the post of Meter Reader shall be the feeder category for

promotion to the post of Sub Engineer (Electrical) under 60% quota and the

post of Overseer (Electrical) shall cease to be the feeder category to the post

of Sub Engineer (Electrical) from the date of settlement, viz. 11.8.2000.

Prior to the above settlement, the persons working as Overseer (Electrical)

had to satisfy the educational qualifications, the certificate in the particular

field and five years of experience in the cadre of Overseer (Electrical).

8. It is further pointed out that when the Long Term Settlement 2000

was implemented, it was found that a few qualified Meter Readers who got

promotion to the level of Overseer (Electrical) and could not complete five

years in the cadre of Overseer (Electrical) as on the date of Long Term

Settlement, got entrapped in such a way that their total promotion prospects

to the level of Sub Engineer (Electrical) and above are blocked. Many of

the Meter Readers who were subsequently promoted as Overseers could not

be considered for promotion to the post of Sub Engineer (Electrical) as per

the provisions of the Long Term Settlement 2000 since they had not

completed five years of service as overseers in the Board as on the date of

settlement. Other anomalies are also pointed out in the counter affidavit. It

WPC 17615/07 6

is further averred that all the trade unions who are parties to the settlement

and other employees requested to reconsider the issue and accordingly,

Ext.R1(a) order was passed by the Board. Therein, benefit has been

granted to Overseers (Electrical) who were promoted and posted as

Overseer (Electrical) from the grade of Meter Readers with effect from a

date prior to the date of the Long Term Settlement, 2000 against 25%

quota for Meter Readers, to the cadre of Sub Engineer (Electrical) subject to

their seniority, qualification and eligibility as and when they complete five

years of service in the grade of Overseers. As the petitioners are not

appointed as Overseer (Electrical) from the cadre of Meter Reader, the

benefit of the above orders are not extended to them. Thus, the promotion

of juniors have been supported in the counter affidavit.

9. A reading of Ext.R1(a) gives the background of the dispute.

Clearly, the bar of promotion/appointment of Overseers (Electrical) as Sub

Engineers because of the particular clauses contained in the Long Term

Settlement was the bone of contention between the various sections. A

category of employees apart from the petitioners, were got entrapped

without any avenues of promotion. On the basis of the complaints in the

matter, as per Ext.R1(a) the Board reviewed the same. The case of Meter

Readers who were promoted as Overseers alone was considered in

WPC 17615/07 7

Ext.R1(a). Many of them did not complete five years also. It is stated in the

internal page 2 of Ext.R1(a) that these incumbents who could not complete

five years on the date of settlement were denied their promotion avenues by

implementing the impugned clause of the settlement. The issue relating to

the promotion prospects of these Overseers who got entrapped in the

process of settlement dated 11.8.2000 needs special treatment.

Accordingly, the Board accorded sanction to post Overseers from the

grade of Meter Readers against 25% quota for Meter Readers.

10. In fact, even at that point of time when Ext.R1(a) was issued, the

claim of promotion raised by the persons like the petitioners who belong to

another category and are denied any further avenues of promotion, has not

been considered by the Board. The petitioners are also persons who are not

able to get promotion in the light of rigour clause 8 of Article VII-B of

Ext.P6. Even though learned counsel for the petitioners submitted that all

the existing qualified Meter Readers as on the date of settlement will be

eligible to be promoted, in the light of the word “qualified” therein, the

qualification prescribed by the relevant orders prior to the adoption of

Ext.P6 will have to be gone into. It is because of this stipulation that

persons like the petitioners are not getting promotion. Thus, these persons

are also entrapped as such. Strangely, this aspect was not considered while

WPC 17615/07 8

issuing an order like Ext.R1(a). The very reasoning adopted in Ext.R1(a) is

that the incumbents therein could not complete five years of service as

Overseers from the date of settlement and were denied their promotional

avenues by implementing the impugned clause in the settlement. The

situation herein is identical.

11. In that view of the matter, the Board should reconsider the issue.

It is well settled that any person who enters service will be having a

legitimate and reasonable expectation to obtain promotion and the denial of

promotion avenues to him will be violative of Articles 14 and 16 of the

Constitution of India. Stagnation in service is deprecated. Why the case of

others who are yet to complete five years of service as on the date of Ext.P6

as Overseers did not find a place in the settlement is rather strange. But the

said anomaly cannot be allowed to remain further and the matter will have

to be gone into in detail and appropriate promotional avenues should be

provided to them.

12. In this case, it is clear that persons lower in the gradation list than

that of the petitioners have gained promotion to the higher post. Plainly,

this is violative of Articles 14 and 16 of the Constitution of India. Even

though it is now sought to be justified by contending that they are being

promoted by a different mode, that cannot defeat the rights of the

WPC 17615/07 9

petitioners, since all of them have found a place in the gradation list of

Overseer (Electrical). By conferring such benefits of promotion to a

particular class including juniors will violate Articles 14 and 16 of the

Constitution of India.

13. Therefore, the petitioners are entitled to succeed in this writ

petition. Ext.P12 is quashed. Appropriate action will be taken to provide a

channel of promotion to persons like the petitioners. Fresh orders will be

passed within a period of four months from the date of receipt of a copy of

this judgment in accordance with the findings contained herein.

The writ petition is allowed as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/