High Court Kerala High Court

K.Mohanan vs State Of Kerala on 19 July, 2007

Kerala High Court
K.Mohanan vs State Of Kerala on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25565 of 2006(R)


1. K.MOHANAN, ASST.DIRECTOR (BALLISTICS),
                      ...  Petitioner

                        Vs



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

2. THE DEPARTMENTAL PROMOTION COMMITTEE

3. THE DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/07/2007

 O R D E R
                       KURIAN JOSEPH , J

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

                  W.P.(C) NO. 25565 OF 2006

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

           Dated this the  19th day of July, 2007.


                             JUDGMENT

The writ petition is filed with the following prayers:

i. issue a writ of certiorari or other appropriate writ, order

or direction calling for the records leading to Exts.P9 and

P10 and quash the same to the limited extent they deny

inclusion of the name of the petitioner in the select list of

Scientific Assistant for promotion as Assistant Director

(Balistics) for the year 1995 towards the vacancy which

arose as per Ext.P1.

ii. declare that the petitioner is entitled for inclusion in the

select list of Scientific Assistants (Ballistics) for

promotion as Asst. Director (Ballistics) in the Forensic

Laboratory for the year 1995 and also for promotion in

the vacancy which arose as per Ext.P1.

iii. issue a writ of mandamus or other appropriate writ,

order or direction directing the respondents 1 and 3 to

include the petitioner’s name in the Select list of

Scientific Assistant (Ballistics) fit for promotion Assistant

Director (Ballistics) in the Forensic Science Laboratory

for the year 1995 and promote him as Assistant Director

(Ballistics) with effect from the date of occurrence of

vacancy as per Ext.P1 with all consequential benefits

including arrears of salary, seniority and consequential

retrospective promotion as Joint Director forthwith.

W.P.(C) No. 25565/2006 : 2 :

2. It is stated in the counter affidavit that the suspension

period has been regularised for all purposes as duty. It is also

stated in the counter affidavit that only due to the suspension

followed by the disciplinary action, the D.P.C did not consider his

name. Now that snag has been removed as per Ext.P6, the

petitioner is entitled to be considered for retrospective promotion

to the post of Assistant Director in respect of vacancies which

arose as per Ext.P1. As far as further promotion is concerned,

he should complete two years service from the date of his initial

appointment as Assistant Director. By the time of such deemed

duty also, the petitioner cannot stake any claim over the 4th

respondent since the 4th respondent had already been promoted

before the petitioner completed two years of deemed duty as

Assistant Director. Not only that, it is seen that there is Ext.R4

(h) select list of Assistant Directors fit for promotion as Joint

Directors. There is no challenge on that though the petitioner is

excluded and the 4th respondent is included. Therefore, there

arises no question of retrospective promotion of the petitioner

over the 4th respondent in the cadre of Joint Director. However,

W.P.(C) No. 25565/2006 : 3 :

for the inclusion of the petitioner in the 1995 list, the matter

requires reconsideration.

3. In view of the developments referred to above, there will be

a direction to the 2nd respondent to take appropriate action in

the matter of retrospective promotion to the post of Assistant

Director in the light of the observations contained in this

judgment within a period of two months from the date of

production of a copy of this judgment.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv

W.P.(C) No. 25565/2006 : 4 :