IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25841 of 2010(E)
1. G.SREEKUMAR, U.D.CLERK,
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
2. THE DIRECTOR
3. THE ADMINISTRATIVE OFFICER
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/08/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 25841 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 31st day of August, 2010.
J U D G M E N T
The petitioner is working as an Upper Division Clerk at I.T.I.,
Purakkad. He was appointed as a L.D. Clerk under the compassionate
employment scheme of the Government. Along with the petitioner, 7
other persons were also appointed as L.D. Clerks under the same
scheme. The Government directed that the seniority of these persons
shall be on the basis of the date of their applications. According to
the petitioner, going by the said norm, the petitioner should be serial
no. 1. But the 2nd respondent has now published a provisional
gradation list of U.D. Clerks, in which others were shown as seniors to
the petitioner. The petitioner filed Ext. P4 objections. The
petitioner’s grievance is that without finalising the gradation list,
promotions are being attempted to be made. It is under the said
circumstances, the petitioner has filed this writ petition. However,
the petitioner now submits that the 2nd respondent be directed to pass
final orders regarding the seniority position considering Ext. P4
objections filed by the petitioner.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, this writ petition is
disposed of with a direction to the 2nd respondent to consider Ext. P4
objections of the petitioner against the provisional gradation list and
pass final orders on the same as expeditiously as possible, at any rate,
within three months from the date of receipt of a copy of this
judgment. Any promotions made in the meanwhile would be subject
to the decision to be taken pursuant to Ext. P4 objections, and, if,
W.P.C. No. 25841/2010. -: 2 :-
ultimately, the petitioner’s contentions are accepted, promotions shall
be revised accordingly.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.