High Court Kerala High Court

Thomas C.C vs Union Of India on 19 October, 2010

Kerala High Court
Thomas C.C vs Union Of India on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP (CAT).No. 322 of 2010()



1. THOMAS C.C.
                      ...  Petitioner

                        Vs

1. UNION OF INDIA
                       ...       Respondent

                For Petitioner  :SRI.T.C.GOVINDA SWAMY

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :19/10/2010

 O R D E R
                C .N. RAMACHANDRAN NAIR, &
                    K. SURENDRA MOHAN, JJ.
                 --------------------------------------------
                    O.P. (CAT) No. 322 of 2010
                 --------------------------------------------
               Dated this the 19th day of October, 2010

                               JUDGMENT

Ramachandran Nair, J.

Petitioner after retirement as Law Officer, South-Western

Railway, filed O.A. before the Tribunal contending that he should have

been promoted to the post of Senior Law Officer on 29.3.2007. The

Tribunal however noticed that petitioner as Chief Law Assistant was

functioning in the capacity of Assistant Law Officer and the actual

promotion as Asst. Law Officer was given to him only on 29.3.2004.

He was promoted as Law Officer on 4.2.2006. Petitioner’s case is that

he did not have the qualifying service for promotion to the post of

Senior Law Officer because his promotion to the post of Asst. Law

Officer as well as to the post of Law Officer was delayed by the

Railways. According to the petitioner he was the only person eligible

to be considered for promotion. However, on facts, the tribunal found

that the petitioner was not the seniormost person eligible to be

considered for promotion. Further, selection to the post of Senior Law

OP (CAT) 322/2010 2

Officer was a selection process and on account of administrative delay

there was delay in effecting promotion. It is the finding of the Tribunal

that petitioner cannot complain of any arbitrary or discriminatory

action on the part of the railways because he has no right to be

appointed to the post created by the Railways. A review application

later filed before the Tribunal was also dismissed and O.P. (CAT) is

filed challenging the order in the O.A. and against rejection of Review

Petition.

2. Before us also, petitioner raised the very same contentions that

were raised before the Tribunal. We do not find any merit in the case

because, merely because Railways created a post of Senior Law

Officer, the same does not mean that it should be filled up by a person

who is not qualified, though he may be senior. According to the

petitioner, even as of now, the post remains vacant and nobody is

appointed. We do not think that there is any need for us to find the

reason why the Railways keep the post vacant. Since petitioner retired

more than 2-1/2 years back, he cannot complain of filling of vacancy

after his retirement. So long as he has not established his eligibility for

OP (CAT) 322/2010 3

promotion, we cannot find fault with the order of the Tribunal in the

O.A.

O.P. (CAT) is accordingly dismissed.

(C.N.RAMACHANDRAN NAIR)
Judge.

(K. SURENDRA MOHAN)
Judge.




kk

OP (CAT) 322/2010    4