High Court Kerala High Court

Abraham K.P vs Kerala State Electricity Board on 19 October, 2007

Kerala High Court
Abraham K.P vs Kerala State Electricity Board on 19 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27079 of 2007(W)


1. ABRAHAM K.P.
                      ...  Petitioner
2. K.V.SHEEJO,

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M.)

3. KERALA PUBLIC SERVICE COMMISSION

4. KUSUM KUMAR.P.P.

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/10/2007

 O R D E R
                 ANTONY DOMINIC, J
                         -------------------
            W.P.(C)s.27079/2007 & 13397/2007
                        --------------------
          Dated this the 19th day of October, 2007

                        JUDGMENT

The grievance of the writ petitioners is in

relation to the seniority list of Electricity Worker/Mazdoor

which is marked as Ext.P4 in W.P.(C).27079/2007.

According to the learned counsel, the seniority list is

maintained in such a way that a senior in the District wise

list, on promotion, will become junior in the State wise list.

Since it is the accepted position that State wise seniority

list is prepared and maintained on the basis of the

judgment of this Court in W.A.2617/1998 (Ext.P6),

complaint raised by the petitioners cannot be accepted.

In view of this, I see no justification to entertain these

writ petitions.

Both the writ petitions are dismissed.

ANTONY DOMINIC
Judge

mrcs