IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 2339 of 2008()
1. ABDUL SALAM J. HEAD OF SECTION (RETIRED)
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF TECHNICAL EDUCATION,
3. THE PRINCIPAL, GOVERNMENT ENGINEERING
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/01/2010
O R D E R
K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.
------------------------------
W.A.No.2339/2008
------------------------------
Dated this, the 18th day of January, 2010
JUDGMENT
Balakrishnan Nair, J.
The appellant was the writ petitioner. He was working as
Head of Section in a Polytechnic. His next promotion post is
that of Principal. He was included in the Departmental
Promotion Committee (for short “DPC”) list published by the
Government as per Ext.P1 notification dated 14.6.1999, for
appointment to the post of Principal during the year 1999-2000.
Altogether 28 persons were included in the said select list and
the appellant was rank No.10 therein. Soon after the
publication of the rank-list, this Court stayed the appointments
from it. Finally, the stay was vacated on 9.2.2000.
Immediately thereafter, by Ext.P2 order dated 22.2.2000, 21
persons were promoted to the post of Principal. But, in the
meantime, the appellant attained the age of superannuation on
31.10.1999. Therefore, he became ineligible for promotion on
WA No.2339/2008
– 2 –
the date on which promotions were ordered as per Ext.P2. The
appellant submitted that the vacancies arose earlier and
therefore, he should have been promoted with retrospective
effect. At least for the purpose of computing the pensionary
benefits, he may be given the said benefit of promotion, it was
claimed. His representation in this regard was rejected by the
Government by Ext.P5 communication dated 9.5.2007.
Challenging Ext.P5 and seeking consequential reliefs the Writ
Petition was filed. The learned Single Judge, after hearing both
sides, dismissed the Writ Petition. The learned Judge took the
view that by Ext.P2, promotions were ordered with prospective
effect. Since on the date of promotion the appellant/writ
petitioner was not eligible for promotion, there is nothing wrong
in denying him the benefit of promotion, which he claimed on
the strength of Ext.P1. Feeling aggrieved by the said decision,
this Writ Appeal is preferred by the appellant.
2. We heard the learned counsel on both sides. It is one
of the fundamental principles of service jurisprudence that the
claim of the incumbent for promotion should be considered with
WA No.2339/2008
– 3 –
reference to the date of occurrence of the vacancy. For various
reasons, there will be delay in actually ordering the promotions.
If that date is to decide the fate of the incumbents, the same
will work out serious prejudice. That is why this Court as well
as the Apex Court has repeatedly held that while considering the
title for promotion, the date of occurrence of the vacancy is
relevant. In this case, it is true, promotions could have been
ordered only after 9.2.2000, the date on which this Court
vacated the interim order of stay. But, the appellant’s claim
should have been considered, if there was a vacancy available
before 31.10.1999, for promoting him according to his position
in the rank-list. Having regard to his position in Ext.P1 and the
number of promotions ordered under Ext.P2, we think, the turn
of the appellant must have arisen before 31.10.1999, the date
of his superannuation. So, this is a matter to be examined by
the Government, which is the appointing authority.
In the result, the Writ Appeal is allowed. Ext.P5 is
quashed. The 1st respondent is directed to consider the claim of
WA No.2339/2008
– 4 –
the appellant for promotion to one of the vacancies available
before 31.10.1999, having regard to his position in Ext.P1 DPC
list. This, the 1st respondent shall do within three months from
the date of production/receipt of a copy of this judgment. If the
appellant is found to be eligible for promotion before
31.10.1999, he shall be promoted notionally. Having regard to
the said notional promotion, his terminal benefits shall be re-
computed and released to him within two months thereafter.
K. Balakrishnan Nair,
Judge.
C.T.Ravikumar,
Judge.
nm.