High Court Kerala High Court

The Superintendent Of Post … vs P.M.Padmanabhan on 16 August, 2010

Kerala High Court
The Superintendent Of Post … vs P.M.Padmanabhan on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24393 of 2010(S)


1. THE SUPERINTENDENT OF POST OFFICES,
                      ...  Petitioner
2. POST MASTER GENERAL, NORTHERN REGION,
3. DEPARTMENT PROMOTION COMMITTEES,
4. UNION OF INDIA, REP. BY ITS SECRETARY,

                        Vs



1. P.M.PADMANABHAN, S/O THE LATE
                       ...       Respondent

2. N.K.BALACHANDRAN, POSTMAN,

                For Petitioner  :SRI.S.KRISHNAMOORTHY, CGC

                For Respondent  :SRI.O.V.RADHAKRISHNAN (SR.)

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :16/08/2010

 O R D E R
                  THOTTATHIL B.RADHAKRISHNAN
                                         &
                    S.S.SATHEESACHANDRAN, JJ.
                      -------------------------------------------
                    W.P(C).No.24393 OF 2010
                      -------------------------------------------
                Dated this the 16th day of August, 2010


                              JUDGMENT

Thottathil B.Radhakrishnan, J.

1.We have heard the learned counsel for the petitioners and the

learned senior counsel appearing for the first respondent, who

was the applicant before the Tribunal in O.A.349/09, from

which, this writ petition arises. We also record the appearance

of Adv.T.C.Govindaswamy on behalf of the second respondent.

2.The writ petitioners (establishment) is aggrieved by order

dated 26.7.2010 of the Central Administrative Tribunal, which,

essentially, is an interim order directing the establishment to

pass appropriate orders promoting the applicant

(Padmanabhan), first respondent herein, with effect from 2005

and to report such matter to the Tribunal. Today, we are also

shown by the learned counsel appearing for Padmanabhan that

WPC.24393/10.

2

the Tribunal had passed yet another order subsequently on

4.8.2010 essentially reiterating the earlier stand.

3.Padmanabhan had agitated a claim that he is eligible for being

considered for promotion. That issue was subject matter of

O.A.704/06, which was disposed of by the Tribunal. The

establishment filed a review petition against that decision.

That was also decided against the establishment. The matter

came to this Court. The Division Bench affirmed the decision

of the Tribunal, thereby the establishment stood obliged to

consider the case of Padmanabhan for promotion. Ultimately,

Padmanabhan moved the Tribunal alleging that the

establishment has courted contempt by disobeying the

directions. The establishment filed a counter affidavit. On the

basis of those materials, the Tribunal disposed of the contempt

application holding that no contempt is made out. It was

specifically within the knowledge of the Tribunal at that point

of time that N.K.Balachandran, second respondent herein, had

been appointed in preference to the applicant Padmanabhan.

WPC.24393/10.

3

4.We are clear in our mind that the closure of the contempt

proceedings does not deprive Padmanabhan of his right to sue,

if any, as against the appointment of Balachandran. He filed

O.A.349/09 from which this writ petition arises.

5.It is submitted by the learned senior counsel appearing for

Padmanabhan as also the learned counsel for the

establishment that the parties had placed before the Tribunal

elaborate pleadings finalising their stand. It appears that the

establishment was sticking on to the statutory rules while the

applicant Padmanabhan tries to get the benefit of the earlier

judgment in O.A.704/06. We are clear in our mind that in such

a situation, the issue before the tribunal was as to whether the

establishment was justified in preferring Balachandran over

Padmanabhan for being appointed as against the vacancy in

question. We are also told that the tribunal could have also

considered whether both Padmanabhan and Balachandran

could have been accommodated in the same category having

WPC.24393/10.

4

regard to the availability of vacancies, subject to the rules and

the decisions binding inter partis.

6.In the aforesaid context, we are clear that the impugned order

dated 26.7.2010 of the tribunal and the subsequent order

issued on 4.8.2010, on which day, we had admitted this writ

petition, would not stand in the way of the tribunal deciding

the matter finally on merits.

7.For the aforesaid reasons, we set aside the impugned order

Ext.P7 dated 26.7.2010. As a consequence, the tribunal will

treat its order dated 4.8.2010 as one that does not stand. It

would accordingly proceed to hear parties and dispose of the

matter on merits finally, the fundamental issue being the inter-

se dispute between Padmanabhan and Balachandran to

preferential treatment for appointment against the post. We

clarify that this judgment does no,t in any manner, answer any

of the contentions on merits and all issues are left open for the

tribunal to decide. Having regard to the nature of the case,

WPC.24393/10.

5

the tribunal will make an endeavour to dispose of the matter

expeditiously.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

Sd/-

S.S.SATHEESACHANDRAN,
Judge.

kkb.19/08.