High Court Kerala High Court

K.S.Saraladevi vs State Of Kerala Rep.By The … on 12 November, 2007

Kerala High Court
K.S.Saraladevi vs State Of Kerala Rep.By The … on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32216 of 2007(I)


1. K.S.SARALADEVI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP.BY THE SECRETARY
                       ...       Respondent

2. THE TRANSPORT COMMISSIONER,

3. THE REGIONAL TRANSPORT OFFICER,

                For Petitioner  :SRI.K.RAMAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/11/2007

 O R D E R
                            V. GIRI ,J.
                   -------------------------------
                    WP(C).NO.32216 of 2007
                  ---------------------------------
         Dated this the 12th day of November, 2007

                            JUDGMENT

Petitioner, who retired from service, had raised a claim for

promotion to the cadre of Joint Regional Transport Officer. It was

accepted in part as per Ext.P3 order by which the petitioner is

given notional promotion with effect from 9.11.2006 subject to the

condition that she will not be eligible for any arrears. Petitioner

sought for review of that portion by Ext.P4 which was rejected in

Ext.P5. Petitioner sought for information of the vacancy position

during the period from 1.4.2006 to 31.10.2006. In Ext.P6, it is

stated that there were four vacancies of Joint Regional Transport

Officer during the period from 1.4.2006 to 31.10.2006. Grant of

monitory benefits with reference to a prior date will depend upon

whether there were actually vacancies in the concerned posts, but

these posts were filled up by some other persons in relation to

whom the petitioner may have a better claim. In the

circumstances, petitioner’s claim for arrears will be re-considered

with reference to the vacancy position of Joint Regional Transport

Officer as is existed during the period from 1.4.2006 to

31.10.2006. Petitioner shall file a representation, indicating these

W.P.(C)32216/2007 -2-

aspects before the first respondent, within a period of month from

the date of receipt of a copy of this judgment. On the basis of the

vacancy position, it should be considered whether the petitioner

could have been promoted to the post of Joint Regional Transport

Officer in any one of the vacancies which existed during the said

period (provided it was available). If it is found that the petitioner

had been illegally denied promotion, then the petitioner would be

entitled to monetary benefits depending upon the date on which

she is given notional promotion. First respondent shall pass

orders in accordance with law within a period of four months

thereafter, after hearing the petitioner.

V. GIRI, JUDGE

css/