High Court Kerala High Court

Salih K.K vs K.P.S.C on 6 March, 2009

Kerala High Court
Salih K.K vs K.P.S.C on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 10952 of 2001(D)



1. SALIH K.K.
                      ...  Petitioner

                        Vs

1. K.P.S.C.
                       ...       Respondent

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SMT.CHINCY GOPAKUMAR, SC, KWA

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :06/03/2009

 O R D E R
                            S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      O.P. No. 10952 of 2001
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                  Dated this, the 6th  March, 2009.

                           J U D G M E N T

The grievance raised by the petitioners in this original petition

is regarding the manner of appointment to the post of Draftsman

Grade II. As per the Special Rules, a ratio of 1:1 is prescribed as

between direct recruits and promotees from Draftsman Grade

III/Overseer Grade III. The grievance of the petitioners is that

between 8-12-1995 and 1-1-1996, 511 direct recruits were appointed

without any corresponding promotion of Draftsman Grade

III/Overseer Grade II as Draftsman Grade II. However, now that the

petitioners also have been promoted, they would submit that their

seniority has to be re-arranged as between them and the direct

recruits on the basis of the ratio and the date of occurrence of

vacancy.

2. If I am to accept the contentions of the petitioners and allow

the original petition, I will have to necessarily over-turn settled

seniority in respect of direct recruits. Without the direct recruits in

the party array, I cannot do the same. As such, the original petition is

bad for non-joinder of parties. The original petition is dismissed on

that ground.

Sd/- S. Siri Jagan, Judge.

Tds/