High Court Kerala High Court

M.G.Ananthakrishnan vs Kerala State Electricity Board on 3 July, 2009

Kerala High Court
M.G.Ananthakrishnan vs Kerala State Electricity Board on 3 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28402 of 2008(F)


1. M.G.ANANTHAKRISHNAN, S/O.V.GOPI,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM), KSEB,

3. GIRISH.M, ASST. ENGINEER, K.S.E.B,

4. N.SATHEESH KUMAR, ASSISTANT ENGINEER,

5. SHEEJA.S., ASSISTANT ENGINEER,

                For Petitioner  :SRI.P.P.JNANASEKHARAN

                For Respondent  :DR.K.P.SATHEESAN

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :03/07/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                      -------------------------------------
                  W.P.(C)Nos.28402, 28483, 28943,
                        29001 & 37583 of 2008
                     --------------------------------------
                           Dated 3rd July, 2009

                                JUDGMENT

Common questions arise in these writ petitions. They

were therefore heard together and are being disposed of by this

common judgment.

2. These writ petitions are filed challenging the reversion of

the petitioners from the category of Assistant Engineer (Electrical) to

Sub Engineer (Electrical) pursuant to the order of the Kerala State

Electricity Board dated 17.9.2008, a copy of which is produced and

marked as Ext.P6 in W.P.(C)No.28402 of 2008. By reason of the

interim orders passed by this Court in these writ petitions, the orders

reverting the petitioners did not take effect.

3. The order impugned in these writ petitions was passed

pursuant to the directions issued by this Court in W.P.(C)Nos.33726

and 33749 of 2005. It is brought to my notice that by order passed on

17.6.2009 in R.P.No.902 of 2008 in W.P.(C)No.33726 of 2005 and

connected cases filed by third parties, a Division Bench of this Court

has reviewed the orders earlier issued by this Court in W.P.(C)

Nos.33726 and 33749 of 2005 and directed that vacancies which arose

WP(C).No.28402/2008 & connected cases 2

between 2002 selection and 31.1.2005 will have to be filled up in

accordance with the Rules then in force and that the order passed by

the Board on 1.2.2005 to leave the recruitment against 10% quota of

in-service candidates to the Kerala Public Service Commission, will

have only prospective operation. The operative portion of the order

passed by this Court in R.P.No.902 of 2008 reads as follows:

“The decision of the Board to leave the
recruitment against 10% quota of in-service
candidates to P.S.C. was approved by the
Government only by order dated 1.2.2005. Since
the said order of approval has only prospective
operation, the vacancies which arose between the
2002 selection and 31.1.2005 will have to be filled
up in accordance with the Rules then in force. The
Board shall undertake the exercise to fill up those
vacancies in accordance with law, in the light of
the Rules then in force, within four months from
the date of production of copy of judgment, by
inviting fresh applications pointing out that the
appointment is to be made on regular basis. Till
such appointments are made, the review
petitioners and the contesting respondents may be
retained in the posts held by them, i.e. in the post
of Assistant Engineer, on temporary basis,
provided their services are required by the Board.
In other words, by virtue of this order in this
review petition, they need not be reverted for the
present.”

4. The Division Bench of this Court has thus directed the

Board to fill up the vacancies that arose between 2002 selection and

31.1.2005 by inviting fresh applications. This Court has also directed

that till such time, the parties to the review petition need not be

WP(C).No.28402/2008 & connected cases 3

reverted. In my opinion, in the light of the orders now passed by the

Division Bench, these writ petitions can be disposed of with the

direction that the petitioners shall also be entitled to the benefits

flowing from the order passed by this Court on 17.6.2009 in

R.P.No.902 of 2008 in W.P.(C)33726 of 2005 and connected cases and

with the further observation that it will be open to the petitioners to

apply for appointment afresh on a regular basis pursuant to the

directions issued by the Division Bench in R.P.No.902 of 2008 in W.P.

(C)No.33726 of 2005 and connected cases. I also direct that till

appointments are made as directed by the Division Bench they shall

not be reverted from the post of Assistant Engineer (Electrical). The

directions issued by the Division Bench in R.P.No.902 of 2008 in W.P.

(C)No.33726 of 2005 and connected cases will govern these cases

also.

5. The petitioner in W.P.(C)No.28402 of 2008 has a further

grievance that respondents 4 and 5 who are Cashiers are not entitled

to be promoted till all Sub Engineers in the Board are promoted. This

is also a matter which the petitioner can bring to the notice of the

Board and the officers, when the Board undertakes the exercise, as

directed by this Court in the order passed in R.P.No.902 of 2008 in in

W.P.(C)33726 of 2005 and connected cases by filing an appropriate

WP(C).No.28402/2008 & connected cases 4

representation. The Board shall while implementing the directions

issued by this Court in R.P.No.902 of 2008 in in W.P.(C)33726 of 2005

also consider the objections raised by the petitioner in W.P.(C)

No.28402 of 2008 and shall also advert to the same while passing

orders.

The writ petitions are disposed of as above.

P.N.RAVINDRAN
Judge

TKS