High Court Kerala High Court

Jose Melvin P.L vs State Of Kerala on 19 October, 2006

Kerala High Court
Jose Melvin P.L vs State Of Kerala on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27586 of 2006(H)


1. JOSE MELVIN P.L.,
                      ...  Petitioner
2. PETER P.V.,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. CHIEF CHEMICAL EXAMINER TO GOVERNMENT,

3. THE ACCOUNTANT GENERAL (A & E),

4. RAJALAKSHMI,

5. ASHOK KUMAR,

6. JOSEPH,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

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

 Dated :19/10/2006

 O R D E R
                             K.K.DENESAN, J.
                    -----------------------------
                        WP(C)No. 27586 OF 2006
                    -----------------------------
                 Dated this the 19th October, 2006.

                                  JUDGMENT

The petitioners are Junior Scientific Officers in the

Regional Chemical Examiner’s Laboratory. The question

raised by the petitioners for consideration is one relating

to the assignment of seniority to direct recruits and in-

service persons which attracts the proviso to Rule 27(a)

introduced as per G.O(P) 41/90 dated 17.9.1990. It is

contended that in-service persons promoted temporarily

under Rule 31(a)(i) of Part II K.S & S.S.R are shown as

seniors to direct recruits by assigning them date of

promotion on a regular basis in the posts which ought to

have been earmarked for direct recruits by maintaining 1:1

ratio prescribed by the special rules. The contention of

the petitioners is that the proviso to Rule 27(a) referred

to above has been wrongly applied thereby prejudicing the

rights of the petitioners but assigning seniority over

respondents 4 to 6 with effect from the date of their

temporary appointment. It is the grievance of the

petitioners that formal orders declaring the probation of

the petitioners was delayed till 21.8.2006. Probation was

declared pursuant only to direction issued by this Court as

per Ext.P1 judgment dated 29.6.2006. The question of

WPC 27586/2006 2

seniority is kept open to be decided in appropriate

proceedings. Hence the petitioners have filed Exts.P6 and

P7 representations before the second respondent to rectify

the error committed in the matter of fixation of seniority

and to assign the petitioners due rank in terms of Rule 27

(a) of K.S & S.S.R.

2. The second respondent has not passed orders on

Exts.P6 and P7. This is one of the grievances of the

petitioners.

3. I have heard counsel for the petitioners and Govt.

Pleader for the respondents.

4. Since the question raised for consideration as per

Exts.P6 and P7 is one relating to inter se seniority

dispute, the second respondent shall issue notice to the

petitioners as also respondents 4 to 6, afford them an

opportunity of being heard and pass orders on the above

representations within two months from the date of receipt

of a copy of the judgment. The second respondent, if finds

that any other Junior Scientific Officer is likely to be

affected by the decision on Exts.P6 and P7, shall afford

such Officers also an opportunity of being heard. The

petitioner shall produce a copy of the judgment along with

a copy of the writ petition for due compliance. Writ

petition is disposed of accordingly.

WPC 27586/2006    3





                       K.K.DENESAN
                             Judge
jj