High Court Kerala High Court

Shri.G.Gopalakrishnan Nair vs The Kerala State Road Transport on 9 November, 2009

Kerala High Court
Shri.G.Gopalakrishnan Nair vs The Kerala State Road Transport on 9 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13261 of 2008(D)


1. SHRI.G.GOPALAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. THE EXECUTIVE DIRECTOR (V & A),

3. THE DISTRICT TRANSPORT OFFICER, KSRTC,

4. SHRI.S.INNUKALADHARAN NAIR,

5. SHRI.G.SREEKANTAN NAIR,

6. SHRI.D.N.VENUGOPAL,

                For Petitioner  :SRI.N.UNNIKRISHNAN

                For Respondent  :SRI.K.PRABHAKARAN, SC, K.S.R.T.C.

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :09/11/2009

 O R D E R
              THOTTATHIL B. RADHAKRISHNAN,J.
                 ---------------------------
                   W.P.(C).NO.13261 OF 2008
                  ---------------------------
             DATED THIS THE 9TH DAY OF NOVEMBER, 2009

                              JUDGMENT

Petitioner and private respondents were Work

Assistants in K.S.R.T.C. having been selected by the Public

Service Commission. Later, after inviting applications for the

post of Assistant Store Keeper Grade-II, they were, even going

by the counter affidavit of respondents 1 to 3, considered in an

eligibility test for that post. The rank list was published by the

K.S.R.T.C. enlisting the qualified candidates including the

petitioner and private respondents. They were sent for training.

Promotion order of the petitioner was issued on 18/5/1997 and he

joined duty on 5/9/1997. The earliest date of joining from among

them is 5/9/1997. Whatever that be, the petitioner was the first

promoted person and he joined on 5/9/1997. Therefore, by virtue

of Rule 9(c) of the Grade Promotion Rules quoted in ground B of

the writ petition and the principles contained in Rule 27(a) of

-2-
W.P.(C).No.13261/2008

Part II of KS and SSR, the petitioner is senior to the private

respondents. Their placement to the contrary is therefore illegal.

2. Accordingly, this writ petition is allowed quashing

Exts.P5 and P7 to the extent stated above and declaring that

Ext.P5 to the extent of granting seniority to respondents 4 to 6

over the petitioner in the category of Assistant Store Keeper

(Store Keeper Grade-II) is invalid. Following the interim order

issued at the stage of admission, it is ordered that this judgment

will be given effect to by reversing promotions, which were

made in terms of the interim order dated 21/5/2008. Necessary

orders shall be issued by the official respondents within a period

of one month from the date of receipt of a copy of this judgment.

No order as to costs.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

kcv.