High Court Kerala High Court

C.K.Muralidharan vs The Kerala Khadi And Village …

Kerala High Court
C.K.Muralidharan vs The Kerala Khadi And Village …
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15296 of 2008(U)


1. C.K.MURALIDHARAN, VILLAGE INDUSTRIES
                      ...  Petitioner
2. K.K.CHANDINI, TECHNICAL ASSISTANT

                        Vs



1. THE KERALA KHADI AND VILLAGE INDUSTRIES
                       ...       Respondent

2. THE VICE CHAIRMAN, KERALA KHADI AND

3. R.RAJASEKHARA KURUP, PROJECT OFFICER,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :/  /

 O R D E R
                                   V.GIRI,J.
                             -------------------------
                        W.P ( C) No. 15296 of 2008
                             --------------------------
                       Dated this the 27th May, 2008

                              J U D G M E N T

Petitioners are presently working as Village Industries Officer and

Technical Assistant (Khadi) in the 1st respondent. They aspire for

promotion to the post of Project Officer. Appointment to the said post is by

selection. Petitioners contend that a select list therefore should have been

published by the competent authority in which case the petitioners also

would have been considered by the DPC. This has not been done. By

Exhibit P2, 3rd respondent was promoted as project Officer, though the 3rd

respondent is junior to the 1st petitioner. Exhibit P3 representation has

been filed in this regard before the Board.

2. Learned counsel for the petitioner further submits that this was

a case where DPC has not considered his case and not a case where they

have considered the case but decided to supersede the petitioners. It is

further pointed out that 3rd respondent is due to retire on 31.5.2008 and

another Project Officer Smt. Laila Beevi is also due to retire on 31.5.2008.

Two vacancies are therefore scheduled to arise on 1.6.2008 in the post of

Project Officer. Taking note of the fact that the 1st petitioner’s seniority

was overlooked and going by the version of the petitioners that they were

W.P ( C) No. 15296 of 2008
2

not considered for promotion, petitioners case ought to be considered by

the Board as such.

3. Learned standing counsel for the Board Sri.K.P.Harish

submits that if petitioners have been overlooked, they have a remedy

before the Board in terms of Regulation No.25 of the Kerala Khadi and

Village Industries Board (Classification and Conditions of Recruitment of

Staff) 2006. The said submission is recorded.

In the result, the writ petition is disposed of directing the 1st

respondent to consider the case of the petitioners for promotion to the

post of Project Officer in the next arising vacancy scheduled to arise on

1.6.2008. Decision may therefore be taken by the 1st respondent before

the vacancies are filled up. Further, the 1st respondent shall consider the

case of the petitioners that they were unjustifiably superseded in the

promotion of the 3rd respondent effected under Exhibit P2. Decision on

that aspect may be taken within a period of three months from the date

of receipt of a copy of this judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 15296 of 2008
2