IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19028 of 2005(M)
1. V. SIVAN, S/O. P.VELUKUTTY NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PUBLIC INSTRUCTION,
3. THE DEPUTY DIRECTOR OF EDUCATION,
4. THE DISTRICT EDUCATIONAL OFFICER,
5. THE MANAGER,
6. THE HEADMASTER,
7. SMT. A.JAYALAKSHMI,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :08/04/2008
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 19028 of 2005
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 8th April, 2008.
J U D G M E N T
The petitioner challenges Ext. P12 order whereby the 7th
respondent was granted seniority above the petitioner. The
contention of the petitioner is that the said order was passed on the
ground that the petitioner was not able to produce Government Order
dated 1-11-1989 granting the petitioner notional retrospective
promotion with effect from 15-7-1986, although the 7th respondent
was promoted only on 22-9-1986. The petitioner has now, along with
I.A.No. 7671/2007, produced Ext. P20, which he claims is the order
referred to in Ext. P12. In the above circumstances, the petitioner
seeks a direction to the Government to re-consider the matter in the
light of Ext. P20 order.
2. I have heard the learned Government Pleader also. Learned
Government Pleader submits that all along the petitioner was not able
to produce a copy of Ext. P20 order and that copy of the alleged Ext.
P20 order was absent in all subordinate offices which was also not
pasted in the service book of the petitioner. Therefore, according to
the petitioner, the genuineness of Ext. P20 is suspect. It is up to the
Government to decide the genuineness of Ext. P20 and it would not be
difficult to ascertain at least whether such an order was issued with
the number assigned to the order.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the 1st respondent to re-consider the
matter. The petitioner may produce Ext. P20 before the Government
and it would be open to the Government to consider the genuineness
of the same. Fresh orders shall be passed within two months from
the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/