IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6494 of 2009(F)
1. MERCYKUTTY GEORGE, W/O. SAM ISSAC
... Petitioner
Vs
1. THE COMMISSIONER OF LAND REVENUE
... Respondent
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :27/02/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.6494/2009-F
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 27th day of February, 2009
J U D G M E N T
The petitioner is a Special Village Officer in the Revenue
Department. She started her carrier as Lower Division Clerk on
10/07/1989, which is evidenced by Ext.P1. She has passed DOM test in
March 1999. She also passed Account Test Lower in 2004 which is
evidenced by Ext.P2, and also Revenue Test (Travancore) and Chain Survey
test which is evidenced by Exts.P3 and P4. The petitioner contends that
number of officers who joined service along with and after the petitioner,
have been promoted to the post of Upper Division Clerks/Special Village
Officers and Deputy Tahsildars/Junior Superintendents. The petitioner
submits that she has been singled out and has been denied promotion stating
that she has not completed her period of probation satisfactorily. She is
claiming promotion as Upper Division Clerks/Special Village Officers from
09/12/1997, the date on which her juniors were promoted. Ultimately, she
was promoted as Special Village Officer on 29/04/2004 temporarily. She
thereafter filed Ext.P6 representation seeking for retrospective promotion.
2. But subsequently, her juniors, namely, Beebas V.M.,
Chandrakaladharan P., Anil George etc. has been promoted as Deputy
W.P.(C) No.6494/2009
-:2:-
Tahsildars/Junior Superintendents as per Ext.P7 order. Again by Ext.P8
order, several juniors to the petitioner have been promoted as Deputy
Tahsildars/Junior Superintendents.
3. Seeking for appropriate orders to get retrospective promotion to
various cadres, she has filed Ext.P9 representation before the respondent.
4. In the result, the respondent will consider and pass orders on
Ext.P9 after hearing the petitioner and any other persons affected within a
period of three months from the date of receipt of the copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms