High Court Kerala High Court

N.K.Nagarajan vs Additional Director General Of … on 5 November, 2008

Kerala High Court
N.K.Nagarajan vs Additional Director General Of … on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30088 of 2008(F)


1. N.K.NAGARAJAN, AGED 46 YEARS, (HC 802)
                      ...  Petitioner

                        Vs



1. ADDITIONAL DIRECTOR GENERAL OF POLICE,
                       ...       Respondent

2. DEPUTY INSPECTOR GENERAL OF POLICE,

3. STATE OF KERALA, REP. BY SECRETARY,

4. JOSE, HC-W.844,

                For Petitioner  :SRI.VIJU THOMAS

                For Respondent  : No Appearance

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

 Dated :05/11/2008

 O R D E R
                       P.N.RAVINDRAN, J.

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

                    W.P.(C) No.30088 of 2008

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

                Dated this the 5th November, 2008.

                         J U D G M E N T

The petitioner is presently working as Assistant Sub

Inspector of Police. While he was serving as Head Constable, the

punishment of barring of two increments with cumulative effect

was imposed on him by the Deputy Inspector General of Police,

by order passed on 24.12.2003. On an appeal filed by the

petitioner, the Additional Director General of Police modified the

punishment and limited it to barring of increment for one year

without cumulative effect. The appellate order was passed on

12.1.2005. According to the petitioner, the punishment took

effect and the period of one year expired on 12.1.2006. His

grievance is that he, therefore, ought to have been considered for

promotion to the post of Assistant Sub Inspector of Police, when

the Departmental Promotion Committee met on 14.11.2006. The

petitioner further contends that when the Departmental

Promotion Committee met on 14.11.2006, his case was illegally

W.P.(C) No.30088/2008

2

overlooked, on the ground that minor punishment had been

imposed on him. Later, he was promoted as Assistant Sub

Inspector of Police, as per orders passed in the year 2007. The

petitioner has, complaining about his supercession for promotion

to the post of Assistant Sub Inspector of Police in the year 2006,

submitted Exts.P3 and P5 representations before the Deputy

Inspector General of Police, Kannur Range and the Inspector

General of Police, North Zone, Kozhikode, respectively.

2. While the matters stood thus, the petitioner’s

promotion to the post of Assistant Sub Inspector of Police was

regularised with effect from 11.10.2007, as per Ext.P6 order

dated 30.6.2008. He is also presently included in the select list

of Assistant Sub Inspectors of Police fit for promotion as Sub

Inspector of Police for the year 2008. Aggrieved by the date of

regularisation in the post of Assistant Sub Inspector of Police only

with effect from 11.10.2007 and the consequential lowering of his

rank in the select list of Assistant Sub Inspectors of Police fit for

promotion to the post of Sub Inspector of Police, he has filed

W.P.(C) No.30088/2008

3

Ext.P8 representation before the Inspector General of Police,

Kannur Range. In this writ petition, the petitioner prays inter alia

for a direction to the respondents to include his name in Ext.P2

select list of Head Constables fit for promotion as Assistant Sub

Inspectors of Police for the year 2006 and consequently at the

appropriate place in Ext.P7 select list of Assistant Sub Inspectors

of Police fit for promotion as Sub Inspectors of Police.

3. The authority competent to consider the

grievance voiced by the petitioner in this Writ Petition and in

Exts.P3, P5 and P8 representations is the Additional Director

General of Police, North Zone, Kozhikode, who is also the

Chairman of the Departmental Promotion Committee. The

petitioner has not yet moved the said authority for redressal of

his grievance. The petitioner submits that at the point of time

when Exts.P3, P5 and P8 representations were submitted, the

Deputy Inspector General of Police, Kannur Range and the

Inspector General of Police, North Zone, Kozhikode, were the

competent authorities and by a change in the rules, the power to

W.P.(C) No.30088/2008

4

redress his grievances stand vested with the Additional Director

General of Police, North Zone, Kozhikode. Since the petitioner is

yet to move that authority, the reliefs sought for by the

petitioner cannot be granted in these proceedings.

However, as the petitioner has got a grievance

regarding his supercession for promotion to the post of Assistant

Sub Inspector of Police and his ranking in Ext.P7 select list, I

dispose of this Writ Petition with a direction to the petitioner to

file an appropriate representation before the first respondent.

This shall be done within a period of one month from today. The

first respondent shall, on receipt of such a representation,

consider the same and take a decision thereon, in accordance

with law, within a period of three months thereafter. The

petitioner’s contentions on the merits are left open.

P.N.RAVINDRAN,
JUDGE

nj.