High Court Kerala High Court

Ouseph P.O vs State Of Kerala on 21 May, 2009

Kerala High Court
Ouseph P.O vs State Of Kerala on 21 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 28122 of 2000(W)



1. OUSEPH P.O.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SANTHALINGAM (SR.)

                For Respondent  :SRI.VAKKOM N.VIJAYAN

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

 Dated :21/05/2009

 O R D E R
                     P.N.RAVINDRAN, J.
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   O.P. No. 28122 of 2000
         =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 21st day of May, 2009

                          JUDGMENT

Ext.P5 order passed by the 1st respondent, whereby the

services of respondents 3 to 7 were regularized, is under

challenge in this Original Petition. Ext.P5 order was passed on

28-7-2000. This Original Petition was filed immediately

thereafter on 3-10-2000 apprehending that by such

regularization, the petitioners’ rank and seniority will be

adversely affected. Ext.P5 order is dated 28-7-2000. The

petitioners have now retired from service. Therefore, according

to me, at this distance of time, they cannot have any subsisting

grievance. The Original Petition is accordingly closed as

infructuous.

21st May, 2009. P.N.RAVINDRAN,
JUDGE.

At the request of Sri. P.Santhalingam, the learned Senior

Advocate appearing for the petitioners, the Original Petition was

posted today for being spoken to. I heard the learned counsel

appearing for the petitioners and also the learned counsel

appearing for the respondents.

2. Ext.P5 order passed by the 1st respondent, whereby the

services of respondents 3 to 7 were regularized, is under

OP 28122/2000 -2-

challenge in this Original Petition. Ext.P5 order was passed on

28-7-2000. This Original Petition was filed immediately

thereafter on 3-10-2000 apprehending that by such

regularization, the petitioners’ rank and seniority will be

adversely affected.

3. When this Original Petition was admitted, this Court did

not stay the operation of Ext.P5. Therefore, Ext.P5 has taken

effect. Nearly nine years have passed after Ext.P5 order was

passed. The petitioners have also retired from service.

Therefore, the continuance of the party respondents in service

will not any longer be adverse to their interests. However, the

petitioners have a grievance that by reason of Ext.P5 the party

respondents became their seniors and were promoted to higher

posts, earlier than the petitioners.

4. In view of the fact that the petitioners are no longer in

service, I am of the opinion that this is a matter which the

petitioners can bring to the notice of the competent authority

among the respondents by filing an appropriate representation.

If the petitioners file such a representation before the

Government within one month from today, the Government shall

consider the same and pass orders thereon within three months

OP 28122/2000 -3-

from the date on which such representation is filed, after

affording the petitioners a reasonable opportunity of being

heard. I make it clear that I have not in any manner interfered

with Ext.P5 and that the party respondents will be entitled to all

the benefits flowing therefrom.

This Original petition is disposed of as above.

23rd May, 2009                        P.N.RAVINDRAN,
                                      JUDGE.

mn.

OP 28122/2000      -4-


                     P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-
                  O.P. No. 28122 of 2000
                 =-=-=-=-=-=-=-=-=-=-=-=-=




                         Judgment
                    21st day of May, 2009