High Court Kerala High Court

P.Ismail vs State Of Kerala on 19 February, 2010

Kerala High Court
P.Ismail vs State Of Kerala on 19 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 288 of 2010()


1. P.ISMAIL, RTD.DEPUTY COLLECTOR,
                      ...  Petitioner
2. K.P.RAMACHANDRAN NAMBIAR,
3. M.K.KUTTYKRISHNAN, RTD.DEPUTY COLLECTOR,
4. C.SEKHARAN NAMBIAR,
5. P.V.BALAKRISHNAN NAMBIAR,
6. K.P.BHASKARAN, RTD.DY.COLLECTOR
7. V.T.KUMARAN, RTD.TAHSILDAR,
8. T.MADHAVAN NAMBIAR, DEEPAM
9. R.PADMANABHAN ADIYODI,
10. C.GOVINDAN NAMBIAR, ALEENA,
11. N.BALAKRISHNAN, RTD.DY.COLLECTOR,
12. P.K.GANGADHARAN NAMBIAR,
13. P.A.JAYATHILAKAN, RTD.DY.COLLECTOR
14. K.G.UNNIKRISHNAN, RTD.DEPUTY COLLECTOR,
15. A.KRISHNAN, RTD.DY.COLLECTOR,
16. K.SREEDHARAN, RTD DY.COLLECTOR,
17. V.K.SREEDHARAN NAMBIAR,
18. A.M.GOPALAKRISHNAN, RTD.DEPUTY COLLECTOR
19. B.MADHAVA HOLLA, RTD.DEPUTY COLLECTOR
20. K.SREEDHARAN, RTD.DEPUTY COLLECTOR,
21. O.RAGHAVAN, RTD.DY.COLLECTOR,
22. H.GOPALAKRISHNA SHETTY,
23. C.KUMARAN, RTD.DEPUTY COLLECTOR,
24. K.VIDYARATNA, RTD.DY.COLLECTOR,
25. K.SHEIK KASSIM, RTD.DY.COLLECTOR,
26. A.PARVATHY, RTD.DY.COLLECTOR,
27. U.RAVINDRAN, RTD.TAHSILDAR,
28. MOHANAN PONNAMBATH,
29. B.BALAKRISHNAN, AGGITHYA,
30. K.C.GOPINATH, RTD.DEPUTY COLLECTOR,
31. T.BALAKRISHNAN NAIR, RTD.DY.COLLECTOR,
32. U.SATHI, RTD.TAHSILDAR, `SREERANG'
33. P.VALSARAJAN, RTD.DEPUTY COLLECTOR,
34. A.VASU, RTD.DY.COLLECTOR,
35. C.KAMALAMMA, RTD.TAHSILDAR,
36. P.M.BALAKRISHNAN, RTD.TAHSILDAR,
37. N.V.VASUDEVAN, RTD.HUZUR SHERISTADAR,
38. T.C.SAMBHU NAMBOODIRI,
39. P.DAYA, RTD.TAHSILDAR
40. K.S.MURALEEDHARAN NAIR,

                        Vs



1. STATE OF KERALA, REP.BY THE
                       ...       Respondent

2. THE PRINCIPAL SECRETARY TO GOVERNMENT

3. THE PRINCIPAL SECRETARY TO GOVERNMENT

4. THE COMMISSIONER OF LAND REVENUE

5. THE KERALA PUBLIC SERVICE COMMISSION

6. THE UNION PUBLIC SERVICE COMMISSION,

7. THE UNION OF INDIA, REP.BY THE

8. ANIL.X., I.A.S., C/O.PRINCIPAL SECRETARY

9. RANI GEORGE, REGISTRAR OF

10. K.SASIDHASRA, I.A.S., DIRECTOR OF

11. T.T.ANTONY, SECRETARY, P.R.T.,

12. B.MOHANAN, ELECTION DEPUTY COLLECTOR

13. M.SIVASANKAR, I.A.S, DIRECTOR

14. K.AJAYAKUMAR, I.A.S., DIRECTOR,

15. SHAJAHAN.A., I.A.S., DISTRICT COLLECTOR

16. BABY.V.K., I.A.S., DISTRICT COLLECTOR,

17. S.RAVEENDRAN, I.A.S., DIRECTOR OF

18. C.REGHU, SPECIAL SECRETARY,

19. MATHEW.A.C., SECRETARY,

20. MINI ANTONY, DISTRICT COLLECTOR,

21. JAMES.A.T., I.A.S., DISTRICT COLLECTOR,

22. LALITHAMBIKA.S., DIRECTOR,

23. K.GOPALAKRISHNA BHAT, I.A.S.,

24. P.G.THOMAS, C/O.PRINCIPAL SECRETARY

25. E.DEVADASAN, I.A.S., MANAGING DIRECTOR

26. M.NANDAKUMAR, I.A.S., DIRECTOR OF

27. MUHAMMED SAGIR P.S., I.A.S.,

28. ALI ASGAR PHASHA.P.M., DIRECTOR,

29. P.M.FRANCIS, I.A.S., DEPUTY SECRETARY,

30. K.V.MOHAN KUMAR, I.A.S.,

                For Petitioner  :SRI.P.P.JACOB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :19/02/2010

 O R D E R

K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.

““““““““““““““““““““““““““`
W.A. No. 288 of 2010
““““““““““““““““““““““““““`
Dated this the 19th day of February, 2010

J U D G M E N T

Balakrishnan Nair, J.

Appellants are aggrieved by Ext.P6 seniority list.

The challenge against it is raised on the ground that

promotions/appointments to the post of Revenue Divisional

Officer in the Kerala Revenue Service was ordered from time

to time without reference to the cadre strength. As a result,

direct recruitments were made in excess of the quota set apart

for the same. The same affected the legitimate chances of the

appellants for being appointed as Revenue Divisional Officers.

Ext.P6 was published in 1997. All the appellants have retired

from service as Tahsildar/Deputy Collector. In view of the delay

in challenging the seniority list and owing to efflux of time, no

relief can be granted to the appellants at this distance of time.

WA.288/2010
: 2 :

The learned Single Judge dismissed the writ petition mainly

on the ground of delay. We find no reason to take a different

view. Accordingly, the writ appeal is dismissed.

Sd/-

(K.BALAKRISHNAN NAIR, JUDGE)

Sd/-

(P.N.RAVINDRAN, JUDGE)

aks

// True Copy //

P.A. To Judge