High Court Kerala High Court

Sumesh vs Sub Inspector Of Police on 28 January, 2009

Kerala High Court
Sumesh vs Sub Inspector Of Police on 28 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Bail Appl..No. 7448 of 2008()


1. SUMESH, S/O.SUKUMARAN, AGED 17 YEARS,
                      ...  Petitioner
2. BINOY, S/O.KURIAKOSE, AGED 22 YEARS,

                        Vs



1. SUB INSPECTOR OF POLICE, PIRAVOM
                       ...       Respondent

                For Petitioner  :SRI.GEORGE SEBASTIAN

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MRS. Justice K.HEMA

 Dated :28/01/2009

 O R D E R


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WA.No. 2355 of 2006(A)


#1. E. MOHAMMED YACOB SAIT,
                      ...  Petitioner
2. K.S. SNEHAPRABHA DEVI,
3. V.V. MURALI, ASST.MANAGER (PURCHASE)
4. N.D. PRADEEP, ASST.MANAGER (PURCHASE)
5. AGRO ENGINEER'S ASSOCIATION,

                        Vs



$1. THE STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE KERALA AGRO MACHINERY

3. K.A. VIJAYARAGHAVAN,

4. S. SATHEESHKUMAR,

5. N. RAJEEV, ASST. MANAGER (ASSEMBLY),

6. V.S. RAJEEV, ASST.MANAGER,

7. P. SATHEESH,

8. V. VIMAL KUMAR,

9. JOHNSON. M. KURIAKOSE,

10. M.C. VIJAYAKUMAR,

11. P. PRAMOD, SUPERINTENDENT (ACCOUNTS)

12. V. HARIDAS. P.A., KAMCO,

13. M. RAJAN, ASST.ENGINEER (Q.A) KAMCO,

14. I.M. FAUD, DEPUTY MANAGER, KAMCO,

!                For Petitioner  :SMT.S.KARTHIKA

^                For Respondent  :SRI.A.M.SHAFFIQUE (SR.)

*Coram
 The Hon'ble MR. Justice KURIAN JOSEPH
 The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

% Dated :21/01/2009

: O R D E R

KURIAN JOSEPH &
P.R. RAMACHANDRA MENON, JJ.

………………………………………………………………

W.A.No. 2355 OF 2006
……………………………………………………………….

Dated this the 21st January, 2009

J U D G M E N T

Kurian Joseph, J. :

This Writ Appeal is filed challenging the judgment in O.P.No.

23000 of 2000. The appellants herein were not parties to the

said Original Petition. The said Original Petition was filed by the

employees of Palakkad unit of the Kerala Agro Machinery

Corporation Ltd., challenging Ext. P5 communication of the

company. Ext. P5 pertains to the age of retirement and other

service benefits of the unit at Palakkad. The Kerala Agro

Machinery Corporation Ltd. has four units. The original unit at

Athani started in the year 1973 and the three other units, viz., at

Kalamassery, Palakkad and Mala started thereafter. As far as

the employees of Athani unit, the said unit was treated as an

independent unit for the purpose of service conditions. The

units at Kalamassery, Palakkad and Mala were treated as one

unit with a different set of service conditions.

2. During the pendency of the Original Petition, the

W.A.No. 2355 OF 2006

2

retirement age of the employees of the unit at Athani was also

prospectively fixed as 58 from the year 2002. In the impugned

judgment, the learned single Judge has held that the employees

of the units at Kalamassery, Palakkad and Mala are governed by

their own service conditions, as seen from the orders of

appointment and that their challenge on discrimination was

without any basis. However, it was noted that the employees

of Athani unit were being considered for various promotional

avenues in the units at Kalamassery, Palakkad and Mala. Hence

it was observed that it should be reciprocated in the sense that

the employees of those units should also be considered for

promotions available at the Athani unit.

3. Learned Senior Counsel, Adv. Smt. Seemanthini

submits that though the employees of Athani Unit are the

affected parties, none of them was impleaded in the Writ

Petition. It is further submitted that though the unit at Athani is

being treated distinctively for service conditions, the benefits

available to them have been taken away by the employees of the

other three units by the operation of the impugned judgment.

W.A.No. 2355 OF 2006

3

4. Shri K.R.B. Kaimal, learned senior counsel appearing for

the party respondents/writ petitioners submits that there is no

basis for the contention raised by the appellants, as far as

promotions are concerned. What is stated in the impugned

judgment is that in case the employees of the unit at Athani are

considered for promotions in the vacancies available in the units

at Kalamassery, Palakkad and Mala, necessarily the employees

in those units should also be considered for promotions in the

vacancies available in the unit at Athani and that alone is stated

in the judgment, it is submitted.

4. We do not think that we should refer to the various

other contentions since the only point pressed before us by the

learned Senior Counsel for the appellants is that the unit at

Athani should be treated separately for the purpose of promotion

since pursuant to the judgment under appeal, this principle has

been upset. We do not find that the learned single Judge has

laid down any contra principle or having issued any direction.

The learned single Judge has only observed in the judgment

that in case the employees of the unit at Athani are considered

W.A.No. 2355 OF 2006

4

for promotion in respect of the vacancies in the three other units

the employees in those units should also be considered for

promotion in the vacancies available in the unit at Athani. There

is no observation or direction for any integration. In case, the

company has understood it as otherwise, it is for the appellants

to pursue such grievances, if any, in appropriate proceedings.

We make it clear that in case any promotions in the unit at

Athani was held up based on the judgment of the learned single

Judge, since the scope of the judgment has been clarified in our

judgment, the company shall do the needful without further

delay.

Pending interlocutory applications in this Writ Appeal are

also disposed of.

KURIAN JOSEPH,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk