High Court Kerala High Court

Somini Udayan vs The Post Master General on 24 February, 2010

Kerala High Court
Somini Udayan vs The Post Master General on 24 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5004 of 2010(A)


1. SOMINI UDAYAN, W/O.UDAYAN,
                      ...  Petitioner

                        Vs



1. THE POST MASTER GENERAL,
                       ...       Respondent

2. THE SUB POST MASTER,

3. THE DIRECTOR,

4. THE DEPUTY DIRECTOR OF

5. THE BLOCK DEVELOPMENT OFFICER,

                For Petitioner  :SRI.S.RAMESH BABU

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

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

 Dated :24/02/2010

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J.
               ------------------------------------------------
                      W.P.(C)No.5004 of 2010
               ------------------------------------------------
           Dated this the 24th day of February, 2010

                               JUDGMENT

The petitioner herein is aggrieved by the refusal of the

second respondent to receive the deposits made by her under

the Mahila Pradan Khatriyas Bachana Yojna under the National

Savings Scheme. The petitioner is a Mahila Pradan Agent in the

department of National Savings at Sub Post Office, Valakam in

Kollam. Ext.P1 is the copy of the memo and proceedings by the

Block Development Officer in the matter. Ext.P2 is the copy of

the agreement executed. According to the petitioner,

appointment was renewed from time to time and now the period

of appointment stands valid up to 9/5/2012. The petitioner

dutifully is collecting money from depositors and is remitting the

same in the concerned post office namely the Sub Post Office,

Valakam without fail. According to the petitioner the present

officer has denied the facility to remit the amount in the account.

It is in these circumstances, this writ petition has been filed.

2. A statement has been filed on behalf of the

respondents. It is mainly contended that various irregularities in

the account have been detected. There were several complaints

W.P.(C)No.5004 of 2010
2

against the petitioner which was received by the second

respondent and detailed enquiry was made in respect of the said

cases.

3. In paragraph ‘6 ‘ it is stated that the irregularities

were reported by second respondent to the Block Development

Officer Vettikkavala Kottarakkara the appointing authority with a

request to take appropriate decision and since no action is being

taken against the petitioner it was decided not to accept any

deposits from the petitioner until further orders as per letter

dated 29/1/2010 produced as Ext.R2(c). It is further stated in

paragraph ‘6’ that on receipt of the request from the petitioner

to accept the amount already collected from the depositors, her

case was reconsidered and on 15/2/2010 the second respondent

was again directed to accept the deposits from the petitioner

until receipt of direction from the fifth respondent in order to

avoid public complaints.

4. The learned counsel for the petitioner submitted that

the appointment is one made by the Block Development Officer

and agreement is also executed with the Block Development

Officer. Therefore, it is up to the Block Development Officer to

W.P.(C)No.5004 of 2010
3

take a decision in the matter as it is indicated in the statement.

The present arrangements will continue till orders are passed by

the Block Development Officer in the matter. The petitioner will

produce a copy of the writ petition along with a copy of this

judgment before the fifth respondent.

The writ petition is disposed of as above. No costs.

T.R.RAMACHANDRAN NAIR, JUDGE

skj