High Court Kerala High Court

Premarajan M. vs The Union Of India on 27 February, 2007

Kerala High Court
Premarajan M. vs The Union Of India on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29160 of 2006(U)


1. PREMARAJAN M., S/O. LATE KOMU NAIR,
                      ...  Petitioner

                        Vs



1. THE UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF OF THE ARMY STAFF,

3. THE GOC-IN-C,

4. THE COMMANDANT,

5. THE OFFICER-IN-CHARGE, RECORDS,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.M.A.FAYAZ

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

 Dated :27/02/2007

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

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

                       WP(C)No. 29160 OF 2006

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

                Dated this the 27th February, 2007.



                                 JUDGMENT

The petitioner retired from service on 31.1.2006 while

holding the post of Subedar Major. According to him a

Junior Commissioned Officer of the rank of Subedar and

Subedar Major can be granted honorary ranks of Lieutenants

and Captains on active list on two occasions i.e on

Republic day and Independence day falling in the last year

of their service by His Excellency the President of India

on the basis of the recommendation of higher authorities

based on merit and after due assessment following the

procedure laid down in the Army Regulations as also by the

Army Headquarters. The petitioner feels aggrieved because

he was not considered for the grant of honorary ranks of

Lieutenants and Captains. He sought for a direction in

this writ petition to the respondents to grant him the

honorary rank of Lieutenants and Captains from 26th January

2006 with all the benefits including pay and allowances and

other terminal benefits.

2. I do not find any provision of law which confers

any vested right in the petitioner to say that the

respondents have got a duty to confer such honorary ranks

on any Subeddar or Subedar Major in the last year

WPC 29160/2006 2

immediately preceding his retirement. The conferment of

such honorary ranks is absolutely discretionary and based

on assessment made by the concerned authorities. The

petitioner does not appear to have approached the

authorities if he has got a genuine grievance for the

redressal of such grievance. It is trite that a writ of

mandamus will issue only when a right is vested in the

person who demands and a duty is cast on the respondents

to consider such demand. Neither is present here. It is

also trite that only when a demand is made and that demand

is either not considered or rejected the party concerned

need invoke the jurisdiction under Art.226 of the

Constitution of India. That element also is lacking here.

3. I dispose of this writ petition observing that if

the petitioner files a representation before the

appropriate authority viz., the second respondent, the same

shall be considered and decision taken by that authority in

accordance with law, as early as possible.

K.K.DENESAN

Judge

jj