High Court Kerala High Court

Sheeba E.V. vs State Of Kerala on 6 February, 2008

Kerala High Court
Sheeba E.V. vs State Of Kerala on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11827 of 2006(G)


1. SHEEBA E.V., ETTYCHUVATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE REGISTRAR, CO-OPERATIVE SOCIETIES,

3. THE DEPUTY INSPECTOR GENERAL,

4. SENTHIL KUMAR.T.K.,

                For Petitioner  :SRI.K.S.ROCKEY

                For Respondent  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

The Hon'ble MR. Justice V.GIRI

 Dated :06/02/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).11827/2006
                      --------------------
         Dated this the 6th day of February, 2008

                       JUDGMENT

Petitioner and the fourth respondent herein were

included in the select list approved by the selection

committed constituted by the government for appointment

under the scheme for outstanding sports persons in public

service. Fourth respondent was included as rank No.4 in

the main list and petitioner was included as rank No.1 in

the reserve list. Apparently, by Ext.P2, fourth respondent

was appointed as L.D.Clerk in the Co-operative

Department. It seems that the fourth respondent was at

that time working as Sub Inspector of Police in CRPF and

stationed at New Delhi. He had to be relieved from his

duties at New Delhi. On the basis of Ext.P2, Registrar of

Co-operative Societies had issued an appointment order

on 16.7.2005 and on receipt of the same, fourth

respondent submitted a resignation letter on 20.7.2005

before the CRPF authorities. There is a dispute as to the

reasons which stood in the way of the third respondent,

acting upon the resignation letter immediately. Be that as

W.P.(C).11827/2006
2

it may, fourth respondent had approached this Court in

Writ Petition No.27492/2005 seeking a direction to the

CRPF authorities to consider his resignation letter,

accept the same and relieve him from service. In the

meanwhile, fourth respondent had approached the

Government for extension of time to join duty pursuant

to Ext.P2 and ultimately such time was granted till

31.3.2006 as evidenced by Ext.R4(a). Fourth respondent

joined duty on 20.3.2006. Petitioner has approached

this Court seeking a direction to the first respondent to

cancel the appointment of the fourth respondent on the

premise that he was a member of another Government

service at the time when he was actually appointed in as

much as he had not been relieved from the service of the

third respondent on 20.3.2006.

2. Counter affidavit had been filed by the first, third

and fourth respondents separately.

3. According to the third respondent, though the

fourth respondent had submitted a resignation letter on

W.P.(C).11827/2006
3

20.7.2004, it came to be accepted only much later. But I

note that in the first counter affidavit filed by the third

respondent, it is stated that the fourth respondent had

submitted a resignation letter on 16.7.2004. No doubt

third respondent has given certain reasons as to the

delay in accepting the resignation letter. But in my view,

it is noteworthy that he did actually submit the

resignation letter on 20.7.2004 within the shortest time

possible after receipt of the order of posting issued by

the Registrar of Co-operative Societies on 16.7.2004. As

a matter of fact, when such resignation stood accepted,

it should be deemed to relate back to the date on which

the letter for resignation was actually submitted. The

intention is expressly evident from the letter accepting

such resignation. There is no material before me to

infer any exception.

4. Learned counsel for the petitioner Mr. Augustine

submits that appointment of the fourth respondent is

contrary to the Kerala Government Services

(application for posts mentioned in Government services)

W.P.(C).11827/2006
4

Rule 1980. He submits that even the application filed by

the fourth respondent should have had consent of the

third respondent. Fourth respondent was admittedly

working in CRPF when he made an application for

appointment in the State Government service. I note

that there is no specific contention taken up by the

fourth respondent that he had the consent of his Head of

Office before he made an application for appointment in

the Government service. I am afraid that this

contention has been urged only at the time of hearing of

the writ petition. Respondents did not get an

opportunity to controvert the same in the counter

affidavit. In the ultimate analysis, I am constrained to

take note of the fact that the fourth respondent who was

ranked 4 in the main list actually resigned from the

post of Sub Inspector in CRPF consequential upon the

appointment in the State Government service. An

interference with his appointment at the instance of

petitioner, who is only included in the reserve list, is

neither justified nor warranted in the facts and

circumstances of the case.

W.P.(C).11827/2006
5

5. In the circumstances, I am not inclined to exercise

my jurisdiction, in this regard even if it is assumed that

there was a lapse on the part of the fourth respondent

in not getting himself relieved from the duties of the

third respondent before joining duty in the State

Government service.

6. For all these reasons, I do not find any grounds to

interfere in the writ petition.

Writ petition is dismissed accordingly.

V.GIRI,
Judge

mrcs