High Court Kerala High Court

Rajeev.P.B vs State Of Kerala on 23 August, 2007

Kerala High Court
Rajeev.P.B vs State Of Kerala on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26054 of 2005(B)


1. RAJEEV.P.B.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. PRINCIPAL SECRETARY TO GOVT. OF KERALA,

                For Petitioner  :SRI.ALEXANDER THOMAS

                For Respondent  :SRI.KRB.KAIMAL

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/08/2007

 O R D E R
                    ANTONY DOMINIC,J.
                      -------------------------
               W.P ( C) Nos. 26054, 29062 &
                        27639 of 2005
                     --------------------------
            Dated this the 9th day of August, 2007


                       J U D G M E N T

The prayer in these writ petitions is to declare that the

respondents are bound to make promotions of Last Grade

Servants (Peons) to the post of Typist Gr.II pursuant to Exhibit

P5 on the basis of the qualifications as laid down in the Kerala

Secretariat Subordinate Service Special Rules. The petitioners

are last grade Servants aspiring for promotion to the post of

Typists Gr.II. Government Order dated 8.12.2004 Computer

Word processing has been prescribed as an essential

qualification for the posts of Typist in Public Service

appointments. It is the complaint of the petitioners that before

they could acquire the additional qualification as laid down in

Exhibit -P2, recruitment process was initiated by notification

dated 12.7.2005 It is in the aforesaid background that writ

petitions have been filed. At the stage of admission this Court

interim orders were passed to consider the case of the

petitioners. But thereafter, the order was modified directing

W.P ( C) No. 26054 of 2005 & conn. cases
2

that vacancies shall not be filled up except with the permission

of this court. The aforesaid interim order was thereafter

modified by order dated 23.2.2006. Against the interim order

though an appeal was filed that was dismissed and the dismissal

was confirmed by the Apex Court by dismissing S.L.P. No. 6950

of 2006 dated 28.4.2006.

2. When the cases came up for orders before this court,

counsel for the petitioner sought for a direction to the 2nd

respondent to consider the representations filed by them.

3. I have heard the counsel on both sides. The request

of the petitioner is not opposed by the learned Government

Pleader also. In the aforesaid situation, I dispose of this writ

petition directing the 2nd respondent to consider and pass orders

on the representations filed by the petitioners as expeditiously

as possible, at any rate, within two months from the date of

receipt of a copy of this judgment. As already noted, by virtue

of the interim order, this court had prevented the filling up of

the vacancies notified and the said order will continue until

orders are passed as above. Before orders are passed all parties

W.P ( C) No. 26054 of 2005 & conn. cases
3

shall be given notice and an opportunity of hearing. I make it

clear that I have not considered the merits of the contentions

raised by the petitioner and these contentions are left open.

(ANTONY DOMINIC, JUDGE)

ma

W.P ( C) No. 26054 of 2005 & conn. cases
4

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007