IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2186 of 2008()
1. THE KERALA STATE BACKWARD CLASSES
... Petitioner
Vs
1. SABU.S., ASSISTANT MANAGER,
... Respondent
2. STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI.N.NANDAKUMARA MENON (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :27/11/2008
O R D E R
J.B.KOSHY & THOMAS P. JOSEPH, JJ.
--------------------------------------
W.A.No.2186 of 2008
--------------------------------------
Dated this the 27th day of November, 2008.
JUDGMENT
Koshy, J.
Heard both sides.
2. First respondent/petitioner was working as Assistant Manager in the
appellant Corporation. As per the Special Rules he was eligible to be considered
for promotion to the post of Regional Manager on 3.11.2007 when he completed
seven years’ service as Assistant Manager. The provisions of Special Rules
regarding the promotion were stated in the impugned judgment. It is also stated
that there are four Regional Managers on deputation. It is true that as per the
Special Rules, Regional Managers can be appointed on deputation from State
Government Service. The operative portion of the impugned judgment would
say that first respondent also should be considered for the post of Regional
Manager in the Kerala State Backward Classes Development Corporation
because he is qualified. The Corporation filed this appeal contending that the
existing Regional Managers were re-designated as District Managers and now
there is no post of Regional Managers. If the post is re-designated, the
judgment should be considered in that spirit and instead of as Regional
Manager, he can be promoted as District Manager. We see no ground to
interfere with the impugned judgment. It is submitted that confidential reports
WA No.2186/2008
2
are available with the employer. It is for the employer to consider it according to
law. However, we grant three weeks further time to the appellant Corporation
for implementation of the judgment.
Writ Appeal is dismissed with the above observation.
J.B.KOSHY,
JUDGE.
THOMAS P.JOSEPH,
JUDGE.
cks