High Court Kerala High Court

Sreelatha I vs State Of Kerala on 12 November, 2007

Kerala High Court
Sreelatha I vs State Of Kerala on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 17347 of 2007(M)


1. SREELATHA I.,
                      ...  Petitioner

                        Vs



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

2. DRUGS CONTROLLER,

                For Petitioner  :SRI.B.RAGUNATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/11/2007

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 17347 of 2007
                      --------------------------
            Dated this the 12th November, 2007

                        J U D G M E N T

The petitioner, who is working as U.D.Typist in the office

of the Drugs Inspector, Palakkad seeks a category change and

appointment to the post of U.D.Clerk. It is contended that she

was earlier appointed as U.D Clerk on 8.12.2005 by Exhibit-P1

order. While so, the Junior Superintendent of the Department

who was on deputation was repatriated to the parent

department and this was followed by reversion in the posts of

Junior Superintendent, Head Clerk and U.D. Clerk. Petitioner

was therefore sent back to the post of U.D. Typist as per Exhibit-

P2 order and after the reversion of the petitioner when a

retirement vacancy of Junior Superintendent arose, in that

vacancy the Junior Superintendent and the Head Clerk who

were reverted under Exhibit-P2 order were later promoted.

According to the petitioner, she alone was not given a category

change to the post of U.D.Typist vide Exhibit-P8 order which

came to be passed pursuant to the direction issued by this Court.

It is mentioned that petitioner will be considered again to the

vacancy which was then scheduled to arise on 28.2.2007 on

W.P ( C) No. 17347 of 2007
2

account of the retirement of Smt. M.J. GRacy from the post of

Administrative Assistant. This was in recognition of the fact that

every sixth vacancy in the post of U.D.Clerk has to be filled up by

category change from the general category. That has not been

done so far, contends the petitioner. According to the

petitioner, there are 41 posts of U.D.Clerks in the Drugs Control

Department at present. There is only one Typist who has been

appointed as Clerk on a category change on the basis of the

provisions contained in the Government Order G. O (MS )

No.301/68/PD dated 25.9.1968. Petitioner contends that she is

senior and qualified to be appointed to the cadre of U.D.Clerk.

In the circumstances, she contends that she is entitled to be

appointed as U.D. Clerk on category change, at any rate, she

should have been accommodated in a vacancy which arose on

28.2.2007 on account of the retirement of the incumbent. It is

also contended that, as evidenced by Exhibit-P1, another

vacancy in the post of U.D.Clerk arose consequent upon the

promotion of Junior Superintendent to the post of Stores

Superintendent and consequential promotion of the seniormost

U.D.Clerk to the post of Stores Superintendent, on 17.5.2007.

W.P ( C) No. 17347 of 2007
3

2. In a counter affidavit filed by the 2nd respondent,

petitioners eligibility as such to be posted as U.D Clerk on

category change is not denied. But it is contended that a

clarification has been sought for from the Administrative

Department as to the manner in which the Government Orders

regulating the appointment of U.D.Typists as U.D.Clerks by

category change is to be implemented. The Department is now

in the final stages of processing the petitions received from the

Clerks and Typist in the Department and a list will be drawn up.

Posting will be granted and category change will be permitted by

taking note of the date of occurrence of the vacancy as well.

3. I heard the learned counsel for the petitioner Mr.

B.Raghunathan and the Senior Government Pleader Sri.

Nandakumar also.

4. I take note of the fact that there are 41 vacancies in

the post of U.D.Clerks in the Drugs Control Department and

there is no dispute that every 6th vacancy will have to go to

U.D.Typist who is otherwise eligible for appointment to the post

of U.D.Clerk by category change. There also seems to be no

denial that there is only one person, at present working in the

W.P ( C) No. 17347 of 2007
4

Drugs Control Department, who is appointed on category change

from the post of U.D. Typist to the post of U.D Clerk. In the

circumstances, the 2nd respondent is directed to pass orders

regarding the petitioner’s claim for appointment as U.D.Clerk

for category change to the Drugs Control Department, within

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

taking note of the observations in the judgment. The writ

petition is disposed of as above.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 17347 of 2007
5

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007