High Court Kerala High Court

V. Ratnakaran vs Kerala State Road Transport on 19 January, 2007

Kerala High Court
V. Ratnakaran vs Kerala State Road Transport on 19 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6317 of 2004(B)


1. V. RATNAKARAN, AGED 54 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.K.B.SURESH

                For Respondent  :SRI.JAMES KOSHY.N., SC. KSRTC

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :19/01/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

                               -------------------------------

                            W.P.(C) No. 6317 OF 2004

                             -----------------------------------

                    Dated this the 19th  day of January, 2007


                                      JUDGMENT

The petitioner who belongs to the Scheduled Caste has been

appointed as conductor in KSRTC on 14.8.79 through employment

exchange and continued in service till 22.12.79 when he was

terminated. Once again on 2.7.83 he was recruited to KSRTC though

employment exchange and continued till 9.2.87. On 9.2.87 his service

in the KSRTC was regularized on the basis of the advice of the PSC.

The petitioner submits that the Government of Kerala declared the year

1984-85 as the year of Harijans and as a measure of Harijan upliftment

issued a Circular on 04.08.1984 specifying that all those SC/ST

employees appointed provisionally through employment exchanges

before 02.08.1984 will be retained in service even if it is necessary to

create supernumerary posts for that purpose. Following this,

Government issued Ext.P1 order dt.9.1.85 directing strict

implementation of the above Circular. The Government has later issued

Ext.P2 order on 6.9.85 directing initiation of action of regularising the

provisional hands in service as on 2.8.1984 in concurrence of the PSC.

The Director Board of the KSRTC has resolved on 21.12.86 to

implement Ext.P2. Petitioner submits that the 1st respondent decided to

WPC No.6317/2004

2

regularise his service only on 9.2.87 and that too only after he was

regularised through the PSC. In all similarly placed institutions the

scope and purport of the Government Circular dt.9.1.1985 was given full

effect to and all concerned employees were regularised from 4.8.1984.

Several representations submitted by the petitioner requesting that his

regularisation with effect from 4.8.84 turned futile. Petitioner then

referred to Ext.P3 judgment in WA No.2420 of 1998 which is to the

effect that in the case of similarly placed employees they will be entitled

to count service commencing from 6.9.85, the date of the Government

Order. Ext.P4 judgment was obtained by a similarly circumstanced

employee of the 1st respondent. The petitioner’s grievance is that till

date he has not been given regularisation as he is entitled in terms of

Ext.P4 and the Government Order.

2. A detailed counter affidavit has been filed by the KSRTC raising

various contentions. But when the case came up for consideration

today, Sri.K.B. Suresh, learned counsel for the petitioner has placed

before me copy of the judgment in OP No.8189 of 2001. I was informed

that the petitioner in that OP was circumstanced exactly similar as the

petitioner in the present case. Even though Sri.Johnson P. John

learned Standing Counsel of the Corporation sought for time, having

gone through the records relating to the other cases and having

considered the records in this case, I do not find any reason as to why

the relief given in OP No.8189 of 2001 to the petitioner therein should

WPC No.6317/2004

3

be denied to the present petitioner. By GO(P) No. 372/85/GAD

dt.6.9.1985 the Government had directed all Heads of Departments and

appointing authorities to allow all provisional employees belonging to

Scheduled Castes/Scheduled Tribes an d who were in service as on

2.8.1984 to continue in service, even after expiry of their term of 180

days, until further orders. A Division Bench of this Court in WA No.2420

of 1998 held that the provisional employees belonging to Scheduled

Castes/Scheduled Tribes who were in service as on 2.8.1984 are

entitled to get their services regularised with effect from 6.9.1985, the

date of the GO. Identical matters whenever came up before this Court

were allowed especially OP No. 2744 of 2002 and connected cases, I

am of the view that there is no reason why the directions in OP No.2744

of 2002 should not be issued in this case also.

Therefore this Writ Petition will stand allowed. KSRTC is directed

to regularise the service of the petitioner with effect from 04.08.1984 and

grant him all consequential benefits within three months of date of

receipt of a copy of this judgment. No costs.

PIUS C. KURIAKOSE, JUDGE

btt

WPC No.6317/2004

4