High Court Kerala High Court

Madhavan A.V. vs State Of Kerala on 7 February, 2007

Kerala High Court
Madhavan A.V. vs State Of Kerala on 7 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2646 of 2007(M)


1. MADHAVAN A.V., AGED 44 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR OF PUBLIC INSTRUCTIONS,

3. ADDITIONAL DIRECTOR OF

4. M.V. MOHANAN,

5. SUNNY K.M.,

6. V. MOHANACHANDRAN,

7. KRISHNAKUMAR P.V.,

8. GOURI P.K.,

9. KESAVAN POTTY,

                For Petitioner  :SRI.BABU KARUKAPADATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :07/02/2007

 O R D E R
                              K.K.DENESAN, J

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

                        W.P.(C)NO.2646  of 2007

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



             Dated this the 7th   day  of  February, 2007



                                  JUDGMENT

The petitioner is working as Senior Lecturer in the Planning

and Management department of DIET. The Director of Public

Instructions has published the final seniority list of Principals,

DIET as per order dated 25.11.2006. The petitioner has serious

objections against the seniority list referred to above. He has

filed Ext.P5 appeal before the first respondent requesting to

consider his objections and to reassign the rank assigned to him

and to place him above respondents 4 to 9. The petitioner

submits that the select list prepared pursuant to Ext.P1

notification can have life for a maximum period of three years

and that no valid appointment can be made from that list after

the expiry of the period of three years.

2. Heard both sides. Ext.P5 appeal is one filed in terms of

Rule 27B of KS & SSR. The first respondent has got a duty to

W.P.(C)No. 2646/2007 :2:

consider the same on merits and to take decision in accordance

with law. Hence, the first respondent is directed to issue notice to

the petitioner and respondents 4 to 9, afford them an opportunity

of being heard and pass orders disposing of Ext.P5 appeal, as

early as possible, in any event, within two months from the date

of receipt of a copy of the judgment. Respondents 1 to 3 are

directed not to operate the select list, if any, published pursuant

to Ext.P1 notification, since the same has crossed the maximum

time limit prescribed for its validity.

The petitioner shall produce a copy of the judgment and a

copy of the writ petition before the first respondent for

information and compliance.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No. 2646/2007 :3: