High Court Kerala High Court

P.E.Nabeesa Umma vs State Of Kerala on 19 July, 2010

Kerala High Court
P.E.Nabeesa Umma vs State Of Kerala on 19 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1228 of 2010()


1. P.E.NABEESA UMMA,JUNIOR SUPERINTEDENT,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA ,REPRESENTED  BY THE SEC
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATH,

                For Petitioner  :SRI.N.RADHAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/07/2010

 O R D E R
          J.Chelameswar, CJ. & P.N.Ravindran, J.
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 1228 OF 2010
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 19th day of July, 2010

                              JUDGMENT

J.Chelameswar, CJ.

The unsuccessful petitioner in W.P.(C) No.18762 of 2010

preferred this appeal, aggrieved by the judgment dated

16.06.2010.

2. The appellant initially joined the Panchayat Common

Service as a Bill Collector in 1982. In the year 1985, the

appellant was appointed to the post of Typist. The seniority

lists in the category of Typist were published in the year 1990

and 1993. It appears from the seniority lists that the

appellant’s prior service for the period between 1982 and 1985

was not given credit to in reckoning her seniority in the

category of Typist. Subsequently, the appellant was also

promoted as Head Clerk. The appellant submitted

representations, Exts.P4 and P5, in the year 2009 complaining

that her service during the period of 1982-’85 was not taken

into consideration while determining her seniority.

WA No. 1228 of 2010
-:2:-

A learned Judge of this Court dismissed the writ petition on

the ground that the claim is barred by laches, in view of the long

lapse of time between the cause of action and the date of

representations. We do not see any reason to interfere with the

findings of the learned Judge. The appeal is dismissed at the

admission stage.

J.Chelameswar,
Chief Justice.

P.N.Ravindran,
Judge.

ttb