High Court Kerala High Court

V.V.Babu vs State Of Kerala on 20 February, 2007

Kerala High Court
V.V.Babu vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 627 of 2007(Y)


1. V.V.BABU,
                      ...  Petitioner
2. A.K.VISWAMBHARAN,
3. M.M.STALIN,
4. P.P.VENU,
5. T.C.AYYAPPAN,
6. K.C.HARIHARAN,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPUTY INSPECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.S.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :20/02/2007

 O R D E R
                         K.K. DENESAN, J.



                = = = = = = = = = = = = = = =

                  W.P.(C) No. 627 OF 2007 Y

                = = = = = = = = = = = = = = =



              Dated this the 20th February, 2007



                         J U D G M E N T

The petitioners are Sub Inspectors of Police. It

is contended that they have not been assigned the

correct date of promotion as Sub Inspectors of Police

on regularisation of similarly situated incumbents in

that category and consequently, they are not assigned

proper seniority in the provisional seniority list

published by the 3rd respondent vide Ext. P6.

Petitioners 1 to 5 have filed objections against the

provisional seniority list as discernible from Exts. P9

to P12 and P7. Petitioner No. 6 has not filed any

objection. Pending consideration of the objections and

pending finalisation of Ext. P6 seniority list, the 3rd

respondent has prepared Ext. P8 promotion list for

promoting Sub Inspectors of Police as Circle Inspectors

of Police. It is the contention of the petitioners

that juniors find place in Ext. P8 and the petitioners

have been overlooked for no fault of them.

2. In order to go deeper into the above contention

it is necessary that the 3rd respondent shall consider

the merit of the objections raised by petitioners 1 to

5 in the representations filed by them as stated above

WPC No.627 /2006 -2-

and shall come out with the final seniority list as

early as possible. Accordingly, there shall be an

order directing the 3rd respondent to consider Exts. P9

to P12 and P7 on merits and in accordance with law, if

necessary after affording an opportunity of being heard

to the petitioners 1 to 5 and any other Sub Inspector

of Police who may be affected by the decision of the 3rd

respondent and finalise Ext. P6 provisional seniority

list within two months from the date of receipt of a

copy of the judgment. Depending upon the order to be

passed on the above objections as also the ranks to be

assigned or re-assigned to the incumbents shown

therein, the claim of the petitioners for inclusion in

Ext. P8 shall be taken up immediately. The writ

petition is disposed of with the above directions.

The petitioner shall produce a copy of the

judgment and a copy of the writ petition before the 3rd

respondent for information and compliance.

K.K. DENESAN

JUDGE

jan/