High Court Kerala High Court

P.C.Sreelatha vs The State Of Kerala on 14 August, 2008

Kerala High Court
P.C.Sreelatha vs The State Of Kerala on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24553 of 2008(W)


1. P.C.SREELATHA,
                      ...  Petitioner

                        Vs



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

2. THE SECRETARY CUM CONVENER,

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  : No Appearance

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

 Dated :14/08/2008

 O R D E R
                       P.N.RAVINDRAN,J.
                       -------------------------
                  W.P ( C) No. 24553 of 2008
                       --------------------------
               Dated this the 14th August, 2008

                         J U D G M E N T

The petitioner is presently working as Assistant

Director of Agriculture. The next promotion post is that of

Deputy Director of Agriculture. The petitioner’s grievance

is that overlooking her seniority and merit,her juniors

have been included in Exhibit-P2 select list for promotion

to the cadre of Deputy Director of Agriculture. The

petitioner submits that among the persons selected for

appointment to the post of Deputy Director of Agriculture,

Serial Nos. 12 to 27 are her juniors and that for no

justifiable reason she was not considered for promotion to

the post of Deputy Director or included in the select list.

The petitioner has submitted Exhibit-P3 representation to

the Convener of the Departmental Promotion Committee

objecting to the non-inclusion of her name in the select

list and seeking revision of the select list under Rule 28

(b) (i) (8) (a) of Part II of the K.S.& S.S.R. The learned

W.P ( C) No. 24553 of 2008
2

counsel for the petitioner submits that Exhibit-P3

representation was submitted to the Convener of the

Departmental Promotion Committee within one month from

the date on which Exhibit-P2 select list was published in the

official gazette.

2. When the writ petition came up for admission

today, the learned counsel for the petitioner submitted that

as the Convener of the Departmental Promotion Committee

is yet to take a decision in the matter the writ petition may

be disposed of with a direction to the second respondent,

the Convener of the Departmental Promotion Committee to

consider Exhibit-P3 and pass orders thereon within a time

limit to be fixed by this Court. The learned counsel for the

petitioner also submitted that the petitioner may be

permitted to supplement Exhibit-P3 by filing an additional

representation.

3. I have heard Smt.M.R. Sreelatha, the learned

Senior Government Pleader appearing for the respondents

also. Rule 28 (b) (i) (8) (a) of Part II of the K.S. & S.S.R

enables the officer whose name has not been included in

W.P ( C) No. 24553 of 2008
3

the select list to make a written representation to the

Convener of the Departmental Promotion Committee to

revise the select list and to include his/her name therein.

It is a statutory remedy available to an employee in the

event of supersession. As the petitioner has availed that

remedy and within the time prescribed therefor, it cannot

be rendered infructuous by the delay in its disposal. In my

opinion, the grievance voiced by the petitioner in Exhibit-P3

merits consideration at the hands of the second respondent.

In the circumstances, the writ petition is disposed of

with a direction to the second respondent to consider

Exhibit-P3 and the further representation which the

petitioner shall file within two days from today and pass

necessary orders thereon, within a period of two months

from the date of receipt of a copy of this judgment. The

petitioner shall produce a copy of this judgment before the

second respondent, for compliance.

(P.N.RAVINDRAN, JUDGE)

ma

W.P ( C) No. 24553 of 2008
4

W.P ( C) No. 24553 of 2008
5