High Court Kerala High Court

Secretary vs Deputy Director on 4 February, 2008

Kerala High Court
Secretary vs Deputy Director on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBA.No. 10 of 2008()


1. SECRETARY,
                      ...  Petitioner

                        Vs



1. DEPUTY DIRECTOR, LOCAL FUND ACCOUNTS
                       ...       Respondent

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP,SC,COCHIN D.B

                For Respondent  : No Appearance

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

 Dated :04/02/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+DBP.No. 10 of 2008()



#1. SUO MOTU
                      ...  Petitioner

                        Vs

$1. THE SECRETARY, TDB, TVM.
                       ...       Respondent

!                For Petitioner  :SUO MOTU

^                For Respondent  :SRI.V.KRISHNA MENON, SC FOR TDB

*Coram
 The Hon'ble MR. Justice P.R.RAMAN
 The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

% Dated :19/12/2008

: O R D E R

P.R. RAMAN &
T.R. RAMACHANDRAN NAIR, JJ.

= = = = = = = = = = = = = = = = = = = =
D.B.P. NO. 10 OF 2008
= = = = = = = = = = = = = = = = = = = = = =

DATED THIS, THE 19TH DAY OF DECEMBER, 2008.

O R D E R

The Ombudsman, in Report No. 88 (renumbered as D.B.P. 10/2008)

filed before this Court, brought to our notice certain transfers and postings

effected by the Travancore Devaswom Board and sought for necessary

direction to restore the position for a smooth and efficient functioning

during Sabarimala season.

2. Sri. G. Anil Kumar was working as an Accommodation Officer at

Sabarimala who was an employee chosen by the Devaswom Commissioner

to assist him in the various works at Sabarimala. We had , by a detailed

order, while constituting the High Power Committee, specifically directed

not to disturb the employees working at Sabarimala and Pampa during the

Mandalam and Makaravilakku season and we had given full power to the

High Power Committee in this regard because if a person entrusted with a

particular work all on a sudden is transferred without notice and knowledge

of the High Power Committee, it may create some difficulties in the

administration especially because during the Sabarimala season various

works will have to be attended with continuity and with efficacy and since

DBP 10/2008 :2:

the entire affairs are now entrusted with the High Power Committee

persons having confidence of that committee should be continued in key

posts. But Sri. G. Anil Kumar was transferred and suspended pending

enquiry by the Board. We have gone through the file and prima facie we

felt that continuation of suspension is not necessary and subsequently,

during the pendency of the proceeding of the Board, it was reported that the

Board has reinstated him in service which fact was recorded in the W.P.(C)

24742/2008. Now what is pending is only the disciplinary action, if any, to

be finalised. Strictly speaking, Sri. Anil Kumar could not have been

transferred in the absence of any permission obtained especially in the light

of the earlier order passed by this Court. Nothing on record is produced to

show that any consultation was made with the Chairman of the High Power

Committee. As regards the further proceedings of Sri. Anil Kumar is

concerned, we have already passed orders in the connected writ petition.

3. The next case is that of one M. Satheesh Kumar who was working

as P.A. to the Commissioner. He was in the cadre of Deputy Devaswom

Commissioner who was reverted as Assistant Commissioner and then

transferred. The explanation offered for the reversion of Satheesh Kumar is

that one B. Unikrishnan Nair, who was kept under suspension, while he was

working as Deputy Commissioner, has been subsequently reinstated,

DBP 10/2008 :3:

pending further enquiry and posted at Thiruvananthapuram and as a result,

one post of Deputy Commissioner has to be adjusted and the junior most

being Satheesh Kumar, he is reverted. But no satisfactory explanation is

offered as to why Satheesh Kumar was not allowed to continue with the

Commissioner. However, during the course of discussion, the Standing

Counsel submitted to us a communication of the Travancore Devaswom

Board to the effect that if the Devaswom Commissioner desires to retain

Satheesh Kumar, there is no impedement in doing so by transferring an

officer who has put in maximum period of service in Devaswom

Commssioner’s Office by observing the rules in force. Since Sri. Satheesh

Kumar was disturbed by a reversion order, we think till the Sabarimala

season is over, he will be allowed to continue in the Office of the

Commissioner without any condition as stated in the communication

referred to above, on working arrangement.

4. We have gone through the file relating to Sri. Balagangadharan. It

appears that due to personal reasons he had some difficulties in working at

Sabarimala. Even though he was given light work at Pampa, considering

his health and his family problems, we do not think that any interference is

called for in his matter, at this stage. He has not made any complaint with

regard thereto.

DBP 10/2008 :4:

5. In the case of Mohanan, whatever exemption has been granted,

we, in the factual situation, direct that no further exemption shall be granted.

It is submitted by the Standing Counsel that he will be reporting for duty

during the second spell if not already reported so far. The Board may

ensure compliance of the same.

6. No person from among the staff in Sabarimala and Pampa posted

on special duty be disturbed without placing it before the High Power

Committee and without getting orders from this Court. Both the Board and

the Commissioner will abide by the directions without giving room for any

complaint of this nature.

Copy of this order may be handed over to all the parties concerned.

P.R. RAMAN,
(JUDGE)

T.R. RAMACHANDRAN NAIR,
(JUDGE)

knc/-