High Court Kerala High Court

V.P.Sheeja vs The Executive Officer on 24 July, 2008

Kerala High Court
V.P.Sheeja vs The Executive Officer on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15378 of 2008(E)


1. V.P.SHEEJA, WIFE OF VINOD.V.C.,
                      ...  Petitioner

                        Vs



1. THE EXECUTIVE OFFICER,
                       ...       Respondent

2. SMT.JAYASREE,

3. THE MANAGING TRUSTEE,

4. THE COMMISSIONER,

5. THE STATE OF KERALA,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :24/07/2008

 O R D E R
                           V. GIRI, J.
                  -------------------------------
                   WP(C).NO.15378 of 2008
                 ---------------------------------
           Dated this the 24th      day of July, 2008.

                           JUDGMENT

The petitioner is working as Vazhipadu Clerk in the

Thalassery Sree Ramaswamy Temple. The second respondent’s

husband was employed in the same capacity and while so, he

died in harness. The second respondent was then appointed as

daily wage basis as evidenced by Ext.P1. She resigned from her

temporary appointment. By Ext.P3 resolution of the Board of

Trustees dated 6.10.1998 her resignation was decided to be

accepted. The petitioner was appointed on daily wage basis as

evidenced by Ext.P4 order dated 9.10.1998. She was then

appointed in the scale of Rs.900-20-1100-25-1300-30-1450 as

evidenced by Ext.P5. That also shows that the appointment was

provisional. The petitioner continued in service. In the

meanwhile pursuant to a communication issued by the

Commissioner, the second respondent was appointed as

L.D.Clerk with effect from 16.5.2001 on a permanent basis on

the strength of the fact that she was appointed under the dying

WPC.15378 /2008 2

in harness scheme. This is evidenced by Exts.P8 and P10.

While so, a vacancy of U.D.Clerk arose in the temple and the

second respondent was appointed in the said vacancy. This

was challenged by the petitioner before the Commissioner. But

the same was rejected as evidenced by Ext.P12 order. It has

been affirmed by the Government in exercise of it’s revisional

powers as evidenced by Ext.P15 order. Ext.P15 is under challenge

in this writ petition.

2. Counter affidavits have been filed by the second

respondent as also by the Executive officer, the first respondent.

I heard learned counsel for the petitioner Sri.Sathyanatha

Menon, Sri. K.V.Sohan, Sri.R.Surendran, learned counsel for the

contesting responents and the learned senior Government

Pleader Sri. Nandakumar.

3. What is to be noted in the outset is that the second

respondent had a claim to be appointed under the compassionate

appointment scheme and even originally she ought to have been

appointed against a permanent vacancy. It is not known why she

was originally appointed on a provisional basis. It seems that

there was a ban on appointment at that point of time. I do not

WPC.15378 /2008 3

think that the ban would have comprehended appointment under

the dying in harness scheme. Be that as it may, the second

respondent was appointed originally on a provisional basis. She

resigned and she was later appointed as evidenced by Ext.P10 on

a permanent basis. It seems that in the meanwhile the petitioner

was appointed on a provisional basis and the petitioner

continued in the said post. There is no material on record to

show that the petitioner was appointed against a regular

vacancy or on a permanent basis at any point of time. But it is

a fact that the petitioner has continued in service without any

break as such and therefore to that extent it might be open to

the petitioner to say that she is continuing in service on a regular

basis. But it will be difficult for the petitioner to claim seniority

over the second respondent in as much as there is no material to

show that the petitioner was appointed on a permanent basis

as Vazhipad Clerk prior to the date on which the second

respondent is appointed on a permanent basis. Therefore even

without going into the question as to whether the petitioner was

absorbed into regular service at any point of time, it is atleast

necessary to state that the petitioner cannot claim any seniority

WPC.15378 /2008 4

over the second respondent. I find it difficult to accept the contra

version suggested by the Commissioner in Ext.P19 produced

along with IA.No.9406/2008. In the circumstances the action

taken by the Board of Trustees in appointing the second

respondent as U.D.clerk is regular and proper and the affirmation

of the same by the Government as per Ext.P15 order does not

warrant any interference by this court. I do not find any ground

to interfere with the impugned order in this writ petition. In the

result, the writ petition is dismissed. At the same time in the

facts and circumstances of the case the Trustee Board shall pass

orders as regards the regular absorption of the petitioner into

service but without prejudice to the right of the second

respondent in that regard.

V. GIRI, JUDGE.


Pmn/

WPC.15378 /2008    5

WPC.15378 /2008    6