High Court Kerala High Court

B.Prasannakumar vs State Of Kerala on 2 July, 2007

Kerala High Court
B.Prasannakumar vs State Of Kerala on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 20221 of 2007(G)


1. B.PRASANNAKUMAR,
                      ...  Petitioner
2. A.B.PUSHPADHARAN,
3. R.LALU,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR, GROUND WATER DEPARTMENT,

3. A.NAJUMUDHEEN,

4. K.M.CHANDHREN,

5. V.P.BALAKRISHNAN,

6. THULASIDHARAN PILLAI,

7. A.MOOSA,

8. K.P.MOHANADASAN,

9. M.MAJEED,

10. K.SASINDHARAN,

11. G.SOMANATHA PILLA,

12. M.VIJAYAKUMAR,

13. K.T.PUSHPAN,

14. P.ASHOKAN,

15. JAMES MANUEL.C.M.,

                For Petitioner  :SRI.G.G.MANOJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :02/07/2007

 O R D E R
                 K.BALAKRISHNAN NAIR, J.

             -------------------------

                     W.P.(C). No.20221 of 2007

             -------------------------

                  Dated this the 2nd  day of July, 2007.



                               JUDGMENT

The petitioners have approached this court

challenging Ext.P8 proceedings and also the accompanying

seniority list, Ext.P9, of Driller/Driller Mechanic as on 1.3.2005.

As per the earlier seniority list, the petitioners were assigned

seniority in the said cadre above respondents 3 to 15. The

basis of preparation of the seniority list was the date of joining

duty in the said post. But, recently, when the draft seniority list

was published, several persons filed objections stating that

seniority should be fixed with reference to the date of first

effective advice as provided in Rule 27(c) of the Kerala State

and Subordinate Services Rules. The said contention was

upheld and the seniority list was revised basing on the date of

advice, instead of the date of joining duty. The petitioners,

who joined duty earlier, though juniors in the advice list, are

aggrieved by the present re-arrangement of the seniority list.

So, this writ petition is filed challenging Exts.P8 and P9.

W.P.(C). No.20221 of 2007

:: 2 ::

2. The main ground of attack is that there is

considerable delay in revising the seniority list and therefore,

the petitioners are entitled to sit back.

3. The petitioners have raised only the above

technical contention. On merits, they do not have any case.

The Government themselves, at the time of finalisation of the

list, have decided to correct the mistake committed by them.

I think, this court is not justified in interfering with the said

decision under Article 226 of the Constitution of India.

Accordingly, the writ petition fails and it is

dismissed.

Sd/-

(K.BALAKRISHNAN NAIR)

JUDGE

sk/

//true copy//

P.S. To Judge