High Court Kerala High Court

T.Suresh vs Director Of Printing on 15 June, 2007

Kerala High Court
T.Suresh vs Director Of Printing on 15 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 335 of 2005(M)


1. T.SURESH, SR.GRADE PRINTER,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF PRINTING, GOVERNMENT
                       ...       Respondent

2. C.K.SOMANATHAN, PRINTER,

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :15/06/2007

 O R D E R
                              K.BALAKRISHNAN NAIR, J.

                              ------------------------------

                          W.P.(C) No. 335 OF 2005-M

                          -------------------------------------

                     Dated this the 15th   day of June, 2007.


                                    J U D G M E N T

The petitioner entered service as Printer Grade II (Printer

Lower Division), as per appointment order dated 10-6-1988 at the

Government Press, Kozhikode. Later, on his request, he was given

inter-district transfer to Government Press, Shornur, on 21-7-1990.

This writ petition is filed by him, challenging Ext.P8 seniority list, in

which he was assigned seniority only with effect from the date he

joined at Shornur. According to him, all the Government Presses

constitute a single unit and therefore their seniority has to be fixed

State wise. There is no separate seniority list for the district or for

individual Government Presses. So, he will not lose seniority on inter-

district transfer, it is submitted. This point is raised as ground No. ‘C’

in the writ petition. But, the respondents would submit that for

various posts mentioned in Rule 4 of the Special Rules for Kerala

Government Presses Subordinate Service, the district is the unit of

appointment. The selection was also made on district wise basis by

the District office of the Public Service Commission. It will be evident

from the note under Rule 4 of the Special Rules, that the recruitment

WPC No.335 of 2005

2

to certain posts is to be made on a district wise basis. One of the

posts included under the said note is Printer Lower Division which is

now re-designated as Printer Grade-II. Going by the note under Rule

4, the claim of the petitioner is plainly unsustainable. So, the

challenge against Ext.P8 seniority list is repelled and the Writ Petition

is dismissed.

K.BALAKRISHNAN NAIR,

JUDGE.

MS