High Court Kerala High Court

State Of Kerala vs Rev.Dept.Staff Welfare … on 27 January, 2011

Kerala High Court
State Of Kerala vs Rev.Dept.Staff Welfare … on 27 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 116 of 2011()



1. STATE OF KERALA
                      ...  Petitioner

                        Vs

1. REV.DEPT.STAFF WELFARE ASSOCIATION
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :27/01/2011

 O R D E R
   J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.A.No. 116 OF 2011
          - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 27th day of January, 2011

                             JUDGMENT

J.Chelameswar, C.J.

This appeal is preferred by the State aggrieved by

an order in I.A. No.922 of 2011 in W.P.(C) No.1364 of 2011

dated 19.01.2011.

2. Heard Sri.Benny Gervasis, the learned Senior

Government Pleader appearing on behalf of the appellants and

Sri.P.Chandrasekhar, the learned counsel appearing on behalf

of sole respondent.

3. The abovementioned writ petition is filed

challenging Ext.P12 Government Order, G.O.(Rt)

No.4630/2010/RD dated 14.10.2010. By the said order, the

Government withdrew the orders issued vide G.O.(Rt)

No.3847/2009/RD dated 20.10.2009. Ultimately the issue is

regarding the seniority of the employees of the Revenue

Department of the State of Kerala in various categories who

WA No. 116 of 2011
-:2:-

were transferred on their own request from one district to

another district. The policy of the Government varied in this

regard from time to time creating enough confusion and

litigation. Initially when W.P.(C) No.1364 of 2011 is filed, by

an interim order dated 14.01.2011, this Court stayed all

further proceedings pursuant to the impugned order(Ext.P12).

Subsequently the State filed I.A. No.922 of 2011 praying that

the interim order be vacated. By the order under appeal, the

learned Judge dismissed the said I.A. Hence the appeal.

4. In the background of the abovementioned facts,

we do not see any reason to interfere with the interim order.

We deem it appropriate to dispose of the appeal with a limited

relief to the appellants that the appellants may proceed with

the preparation of the seniority list pursuant to the impugned

order in the Writ Petition(Ext.P12), but at the same time shall

not take any consequential action based on such seniority list

to be prepared. The Writ Appeal is accordingly disposed of at

the admission stage.

WA No. 116 of 2011
-:3:-

The learned counsel appearing on both sides agreed

that in view of the nature of the dispute and the number of

persons effected by the dispute, the writ petition itself be

heard at an early date. Registry is therefore directed to list

W.P.(C) No.1364 of 2011 along with W.P.(C) No.8123 of 2010

and connected cases before appropriate Bench on 22.02.2011.

J.Chelameswar,
Chief Justice.

P.R.Ramachandra Menon,
Judge.

ttb