High Court Kerala High Court

M.N. Konthalam vs The Secretary To Government on 23 November, 2006

Kerala High Court
M.N. Konthalam vs The Secretary To Government on 23 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 9561 of 2002(L)


1. M.N. KONTHALAM, S/O. NAINAR,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPUTY INSPECTOR GENERAL

4. THE DEPUTY INSPECTOR GESNERAL OF POLICE,

5. THE SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :23/11/2006

 O R D E R
                              KURIAN JOSEPH, J.

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

                              O.P.No.9561  of  2002

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

                Dated this the 23rd   day of  November, 2006


                                    JUDGMENT

The surviving grievance of the petitioner is only with regard to

non-inclusion of the name of the petitioner in the select list for

promotion to the post of Sub Inspector of Police for the vacancy during

2000. In the counter affidavit at page 4 it is stated that the name was

not included in the select list since the punishment awarded in 1996 is

valid till 1999. I am afraid the contention cannot be factually

appreciated. There is no dispute that for three years the petitioner can

be excluded from the zone of consideration. Since the punishment is

of the year 1996 and since the vacancy admittedly is of the year 2000

he cannot be denied consideration for the vacancy in respect of 2000.

Therefore, this writ petition is disposed of declaring that since the only

objection for non-consideration is the punishment of 1996 and since

the restriction is only for a period of three years and since the vacancy

is of the year 2000, the petitioner shall be treated to be eligible for the

vacancy in the year 2000. There will be a direction to the first

OP NO.9561/2002

-:2:-

respondent to take appropriate action in the light of the above

declaration for granting the benefits to the petitioner on a notional basis

since he has already retired from service and steps shall also be taken to

refix the pension accordingly within a period of three months from the

date of production of a copy of the judgment.

(KURIAN JOSEPH, JUDGE)

ahg.

KURIAN JOSEPH, J.

O.P.NO.9561/2002

JUDGMENT

23rd November, 2006