High Court Kerala High Court

Suresh Kumar R vs State Of Kerala on 13 November, 2008

Kerala High Court
Suresh Kumar R vs State Of Kerala on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29841 of 2008(C)


1. SURESH KUMAR R, ARCHITECTURAL HEAD
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY ITS
                       ...       Respondent

2. THE CHIEF ARCHITECT, PUBLIC WORKS

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/11/2008

 O R D E R
                      P.N.RAVINDRAN, J.

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

                    W.P.(C) No.29841 of 2008

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

               Dated this the 13th November, 2008.

                         J U D G M E N T

Heard Sri.Vishnu S. Chempazhanthiyil, the learned

counsel appearing for the petitioner and Sri.P.Nandakumar, the

learned Government Pleader appearing for the respondents.

2. The petitioner is presently working as

Architectural Head Draftsman in the office of the second

respondent. He has a Degree in Architecture. He entered

service on 8.10.2003 as Architectural Head Draftsman, on advice

by the Kerala Public Service Commission. As per the Special

Rules for Kerala Architectural Service, the next promotion post is

that of Architectural Assistant. However, that post was abolished

even before the petitioner entered service. The next promotion

post is that of Assistant Architect. In view of the abolition of the

post of Architectural Assistant, a stalemate arose. The

Government thereupon issued the clarification evidenced by

Ext.P2 to the effect that till the Special Rules are suitably

W.P.(C) No.29841 of 2008

2

amended, temporary promotions can be made to the post of

Assistant Architects, either under Rule 9(a)(i) or under Rule 31(a)

(i) of Part II of K.S. & S.S.R, in accordance with seniority and

that Architectural Head Draftsman can be temporarily promoted

as Assistant Architect. The petitioner submits that his seniors

have moved the Government and obtained orders enabling them

to be temporarily promoted as Assistant Architects. Claiming

similar relief, the petitioner has submitted Ext.P4 representation

before the Secretary to Government, Public Works Department.

In this Writ Petition, the petitioner inter alia prays that the

respondents may be directed to consider Ext.P4 representation

and pass orders there on, in the light of the earlier orders passed

by the Government, and the directions issued by this Court in

Exts.P5 and P6 to P8 judgments which were implemented by

Exts.P9 and P10 Government orders.

In the light of the fact that persons similarly situate

have been given temporary promotion as Assistant Architect

under Rule 31(a)(i) of Part II of the K.S. & S.S.R and having

W.P.(C) No.29841 of 2008

3

regard to the fact that the post of Architectural Assistant stands

abolished since 1977, the claim made by the petitioner merits

consideration at the hands of the Government. Such being the

situation, I dispose of the Writ Petition with a direction to the

Secretary to Government, Public Works Department, to consider

the request made by the petitioner in Ext.P4 and pass orders

thereon, in the light of Exts.P9 and P10 Government orders and

having regard to the fact that persons similarly situate as the

petitioners were given promotion as Assistant Architects. This

shall be done within three months from the date of receipt of a

certified copy of this judgment.

P.N.RAVINDRAN,
JUDGE

nj.