High Court Kerala High Court

T.Keeran vs The Commissioner on 12 January, 2007

Kerala High Court
T.Keeran vs The Commissioner on 12 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31802 of 2006(J)


1. T.KEERAN, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER, DEPARTMENT OF RURAL
                       ...       Respondent

2. THE ASSISTANT DEVELOPMENT COMMISSIONER

3. BLOCK DEVELOPMENT OFFICER,

4. THE DISTRICT COLLECTOR,

5. GOVERNMENT OF KERALA REPRESENTED BY

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :12/01/2007

 O R D E R
                                  K.K.DENESAN, J

                          -------------------------------

                          W.P.(C)NO. 31802 of 2006

                          -------------------------------


                  Dated this the 12th   day  of January, 2007



                                      JUDGMENT

Against Ext.P5 letter dated 27.9.2006, sent by the second

respondent to the third respondent informing the latter that the

petitioner is not entitled to count the period of his provisional service

for the purpose of increment, the petitioner has filed Ext.P6 appeal

before the 5th respondent challenging the grounds for rejection stated

in Ext.P5 and the interpretation placed on the relevant Government

orders. It is contended that Ext.P5 is unsustainable and therefore, the

Government has to interfere into the matter and direct the

subordinate authorities to grant the benefit of increment to the

petitioner reckoning provisional service also.

2. As per rule 24 of the Kerala Civil Services (Classification &

Appeal) Rules 1960, the Government is vested with the power to

consider the grievances highlighted by the petitioner in relation to the

decisions taken by the subordinate authorities. Hence, there shall be

an order directing the 5th respondent to consider Ext.P6, take

appropriate decision and communicate the same to the petitioner, as

early as possible, in any event, within three months from the date of

W.P.(C)No.31802/2006 2

receipt of a copy of the judgment. The petitioner shall produce a copy

of the judgment along with a copy of the writ petition before the 5th

respondent for information and compliance.

The writ petition is disposed of with the above directions.

K.K.DENESAN, JUDGE

css/

W.P.(C)No.31802/2006 3