High Court Kerala High Court

Sreenivasan vs The Travancore Devaswom Board on 23 July, 2010

Kerala High Court
Sreenivasan vs The Travancore Devaswom Board on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23038 of 2010(D)


1. SREENIVASAN, PART TIME SWEEPER
                      ...  Petitioner
2. SUSEELAN, SIVANANDAN, PART TIME SWEEPER

                        Vs



1. THE TRAVANCORE DEVASWOM BOARD
                       ...       Respondent

2. THE CHIEF ENGINEER (GENERAL)

3. THE DEVASWOM COMMISSIONER

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2010

 O R D E R
                     ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 23038 OF 2010 (D)
                =====================

              Dated this the 23rd day of July, 2010

                        J U D G M E N T

Petitioners are Part Time Sweepers in the Maramath wing

of the Devaswom Board. Despite absence of avenues of

promotion, they claimed promotion. According to them, while

the temple employees were getting promotions, they were

discriminated Finally, they approached this Court and filed WP

(C) No.29209/09 and by judgment dated 9/11/09, the writ

petition was dismissed. They filed WA No.130/10 and that writ

appeal was also dismissed by Ext.P1 judgment. In the judgment,

this Court held that whether there should be a full time post of

Sweeper in the Maramath wing is a matter for the Devaswom

Board to decide.

2. It would appear that, subsequently, the petitioners

filed representations to the Board claiming promotion to the post

of Lascar. The said representation was forwarded to the Chief

Engineer and the Chief Engineer appears to have submitted

Ext.P2 report to the Devaswom Commissioner. Referring to the

decision of the Board dated 6/10/2008 to the effect that the post

WPC No. 23038/10
:2 :

of Lascar and the post of sweeper are different and that there is

no Rule for promoting sweepers to the post of Lascar, the Chief

Engineer closed the file. It is stated in the report that it is a

matter for the Board to reconsider. What the petitioners now

say is that in view of what is stated in Ext.P2 report of the Chief

Engineer, the Board should be directed to reconsider their

claims for promotion.

3. Essentially, it is a matter of policy, and it is for the

Board to decide whether they have to review their decision dated

6/10/2008 or to create the post of full time sweeper as claimed

by the petitioners. Ext.P2 does not show that the Board is seized

of this issue. Therefore, if at all the petitioners are desirous of

moving the Board, it is upto to them to make representations, in

which event, it is up to the Board to decide on the issue and in

such a matter, this Court cannot issue any direction as sought for

by the petitioners.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp