High Court Kerala High Court

Byju.V.Y vs Kerala State Electicity Board on 9 December, 2008

Kerala High Court
Byju.V.Y vs Kerala State Electicity Board on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 34336 of 2008(K)


1. BYJU.V.Y, SREE NILAYAM, ANCODE,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM), KERALA STATE

3. THE STATE OF KERALA, REPRESENTED BY THE

4. VINOD.T, THETTIYARAKALA PUTHENVEEDU,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/12/2008

 O R D E R
                         P.N.RAVINDRAN, J

                     -------------------------------------
                      W.P.(C) NO:34336 of 2008
                     -------------------------------------

            Dated this the 9th day of December, 2008

                              JUDGMENT

The petitioner who is presently working as Meter Reader in the

Kerala State Electricity Board, challenges Ext.P3 provisional

gradation list of Meter Readers appointed/promoted during the

period from 11-02-03 to 31-01-08. The petitioner was appointed as

Meter Reader under the compassionate appointment scheme

evidenced by Ext.P2 by memo dated 18-12-2004 and he joined duty

on 27-12-2004. According to the petitioner, he is entitled to

seniority with effect from 18-12-2004, the date of the appointment

order. Reliance is placed on Ext.P4 Government order dated

28-5-1991 in support of the said contention.

2. The pleadings disclose that after Ext.P1 appointment order

was issued and the petitioner joined duty, 482 candidates directly

recruited from the open market were advised by the Kerala Public

Service Commission as per advise memos dated 28-12-2004. After

the direct recruits joined duty, Ext.P3 provisional gradation list was

published wherein the direct recruits were given seniority with

effect from the date of advice. The petitioner contends relying on

Ext.P4 Government order that his seniority has to be reckoned from

wpc:34336 of 2008
2

18-12-2004, the date of Ext.P1 appointment order. The learned

standing counsel appearing for the respondents also submits that

Ext.P4 Government order has not been adopted by the Board.

3.The petitioner was admittedly appointed under the Dying-in-

Harness Scheme. Ext.P2 is a copy thereof. Sub clause (7) of

Paragraph 9 of Ext.P2 states that if a list of candidates for

appointment in the Board prepared by the Kerala Public Service

Commission is in force, the candidates included in that list will have

priority over the candidates included in the list prepared for

appointment under the Dying-in-Harness Scheme. Paragraph 11 of

Ext.P2 states that the seniority of persons under the Dying-in-

Harness Scheme shall be determined by the date on which they join

duty pursuant to such appointment. What the petitioner claims is

seniority with effect from the date of the order of appointment. In

my opinion, the petitioner who got appointment by virtue of Ext.P2

cannot turn round and contend relying on Ext.P4 Government order

that his seniority should be reckoned with effect from the date of the

order of appointment and not from the date on which he joined duty.

4. In my considered opinion, the claim made by the petitioner

cannot be sustained. He was given appointment under Ext.P2

regulations framed under Section 79 read with Section 15 of the

wpc:34336 of 2008
3

Electricity (Supply) Act, 1948. In view of the stipulations in Ext.P2

regulations, the petitioner cannot claim seniority over candidates

appointed through the Kerala Public Service Commission. The writ

petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE

bps