High Court Kerala High Court

C.R.Soman vs Director Of Technical Education on 23 May, 2008

Kerala High Court
C.R.Soman vs Director Of Technical Education on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1964 of 2006()


1. C.R.SOMAN, LECTURER IN ELECTRONICS
                      ...  Petitioner

                        Vs



1. DIRECTOR OF TECHNICAL EDUCATION,
                       ...       Respondent

2. SENIOR JOINT DIRECTOR (POLYTECHNIC

3. KERALA PUBLIC SERVICE COMMISSION,

4. BINDU.P., LECTURER IN ELECTONICS,

5. JAYA.J.B., JAYALAYAM, S R P MARKET P.O.,

6. LEEMA.G., LECTURER IN ELECTRONICS,

7. ANNIE.J. ZENATH.M.S., LECTURER IN

8. SHAJU LUIS.A., AYINICKAL HOUSE,

9. GEETHA.A.S., VALIYAPARAMBIL HOUSE,

10. K.A.RAJMOHAN, ARCHANA, THIRUVANGOOR P.O.

11. PARVATHI BHASKAR, LAECTURER IN

12. BINDU.C.K., LECTURER IN ELECTRONICS,

13. REGI SAROJ.S.M., LECTURER IN ELECTRONICS

14. JASMINE K.S., LECTURER IN ELECTRONICS,

15. STELLA MARIA, LECTURER IN ELECTRONICS,

16. BEENA.M.S., LECTURER IN ELECTRONICS,

17. MINI.C, KUNNATHU VEEDU, KOIPPADU,

18. SHARMILA.A, DEVINIVAS,

19. SANJAY K.CYRIAC, KANIYARAKATHU,

20. USHA RANI.T.D, LECTURER IN ELECTRONICS,

21. MOHAMED NAVAS.V, VAZHAPPALLY,

22. AMEER AZHAR.N.V., AMEER MANZIL,

23. SHAMNAD.P. SHAFI, P.S. HOUSE,

24. SOJU.S.S., LECTURER IN ELECTRONICS,

25. ASSAINAR.M.C., LECTURER IN ELECTRONICS,

26. GEORGEKUTTY.P.P., LECTURER IN

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/05/2008

 O R D E R
                  J.B.KOSHY & P.N.RAVINDRAN, JJ.
                        --------------------------------------
                         W.A.No.1964 OF 2006
                        -------------------------------------
                          Dated 23rd May, 2008

                                 JUDGMENT

Koshy,J.

Writ petitioners joined the Department of Technical

Education as Workshop Instructors on 20.2.1997. Their probation was

declared on 20.2.1999. They acquired B.Tech qualification on 8.10.1998.

They were promoted as Lecturers by order dated 19.2.2000. It is the

contention of the appellant that when they were qualified and entitled to

be promoted, direct recruitment should not have been made. By Ext.P11

order, 10 candidates were appointed against reported vacancies, before

petitioners were qualified. Thereafter, 12 candidates were advised by

letter dated 21.6.1999 and they were appointed by Ext.P12 order dated

2.7.1999. Petitioners submitted Exts.P13 to P16 representations. They

were appointed as Lecturers only by Ext.P9. It is their case that after

their probation was declared, they ought to have been appointed and

when their probation was declared and they were fully qualified,

vacancies ought not have been reported and, therefore, they claim

seniority. Learned Single Judge found that 10 vacancies were reported

in 1998. Petitioners cannot claim any seniority as vacancies occurred

before declaration of their probation on 20.2.1999 and those 10

WA.1964/2006 2

candidates were also appointed in the vacancies that arose prior to

the acquisition of qualification by the petitioners. It is the case of the

appellant that respondents 14 to 26 were appointed in the vacancies

that arose after 20.2.1999, i.e., after acquisition of qualification by

the petitioners and after declaration of their probation. They are

claiming seniority above respondents 14 to 26. In the impugned

judgment, appointment of only 10 candidates were considered.

Review petition was dismissed because subsequent appointments

were not specifically argued in the writ petition. Petitioners are

entitled to seniority in the respective appointments made after their

probation was declared. In fact, respondents 14 to 26 are also made

parties in the writ petition. Despite service of notice, there is no

appearance for respondents 14 to 26. Petitioners have already given

representations which were rejected by Ext.P18 order. Even in

Ext.P18 only the question of 10 vacancies was considered. Even if the

seniority is refixed, they may get only notional posting. Therefore, we

direct the authority to consider the question of seniority of the

petitioners over the persons who were appointed after 20.2.1999.

Petitioners also shall forward a copy of this judgment to the authority

concerned with a further representation pointing out the dates they

are claiming for appointments and seniority and the first respondent

WA.1964/2006 3

shall pass orders on the same within two months from the date of

receipt of a copy of this judgment with notice to all affected parties.

The appeal is disposed of accordingly.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks