IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27771 of 2004(F)
1. K.SULAIMAN, 2ND GRADE OVERSSER,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. CHIEF ENGINEER, IRRIGATION AND
3. MR.AJAYAKUMAR V., 1ST GRADE OVERSEER,
For Petitioner :SRI.N.SUKUMARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :11/07/2007
O R D E R
KURIAN JOSEPH , J
==================================
W.P.(C) NO. 27771 OF 2007
==================================
Dated this the 11th day of July, 2007.
JUDGMENT
The petitioner approached this Court with certain grievances
regarding the denial of promotion to the post of Overseer Grade- I. He
submitted a representation before the Chief Engineer and the same has
been turned down as baseless. According to the petitioner, a perusal of
the promotion list could show that juniors to the petitioner have been given
promotion earlier than the petitioner and they have been given seniority
also. During the pendency of the writ petition, it is submitted that the
petitioner has also been promoted as Overseer Grade-I. The surviving
dispute is only with regard to the seniority. Since the impugned order is
passed by the Chief Engineer, it will be open to the petitioner to move the
1st respondent . The writ petition is disposed of as follows:
In the event of petitioner approaching the 1st respondent within a
period of two months from today, the grievance regarding seniority will be
considered by the 1st respondent with notice to the petitioner and the 3rd
respondent and any other affected parties and appropriate action, in
accordance with law, in the matter will be taken within another four months.
KURIAN JOSEPH, JUDGE.
rv