High Court Kerala High Court

Babu N Joseph vs State Of Kerala on 30 September, 2008

Kerala High Court
Babu N Joseph vs State Of Kerala on 30 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28578 of 2008(B)


1. BABU N JOSEPH, (SENIOR HYDRO-GEOLOGIST)
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, GROUND WATER DEPARTMENT,

                For Petitioner  :SRI.C.M.ANDREWS

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/09/2008

 O R D E R
                               P.N.Ravindran, J.
                      =====================
                        W.P(C).No.28578 of 2008
                      =====================

             Dated this the 30th day of September, 2008.

                               JUDGMENT

The petitioner is a Senior Hydro-Geologist in the Ground Water

Department. He is presently working on deputation as Project Manager in

the Kerala Rural Water Supply and Sanitation Agency. According to the

petitioner, though the post of Superintending Engineer (Data Centre) in

the National Hydrology Project is a post in Branch V as per the Kerala

Ground Water Department Special Rules, 1993, the said post is being

filled up by giving cross branch promotion to Engineers in Branch II

Mechanical Wing. The petitioner submits that on account of this cross

branch promotion Civil Engineers in the Hydrology Branch are at a

disadvantage for the reason that they loose their chances of promotion

to the post of Director, Ground Water Department. Complaining about

this cross branch promotion in violation of the Special Rules, the

association of which the petitioner is a member and office bearer

submitted Ext.P3 representation dated 10.8.2000 before the Secretary to

Government, Irrigation Department. The petitioner submits that he has

supplemented Ext.P3 representation by filing Ext.P6 representation

before the Additional Chief Secretary, Water Resources Department. The

main prayer in this Writ Petition is for a writ in the nature of mandamus

commanding the respondents to take a decision on Ext.P3 representation

WP(C) 28578/08 -: 2 :-

taking note of the points raised by the petitioner in Ext.P6 within a time

limit to be fixed by this Court. The petitioner submits that though he had

along with another person earlier approached this Court by filing

O.P.No.14090 of 2000 and it was disposed of by Ext.P4 judgment dated

22.9.2000 directing the Government to consider Exts.P3 representation

and pass orders thereon, till date orders have not been passed in the

matter. The learned counsel for the petitioner submits that an appeal

was preferred from Ext.P4 judgment by officers in the Mechanical Branch

and that was disposed of by Ext.P5 judgment delivered on 8.1.2004. The

petitioner further submits that evidently because of the said fact disposal

of Ext.P3 was held up.

2. I have heard Sri.C.M.Andrews, the learned counsel appearing for

the petitioner and Smt. Anu Sivaraman, the learned Government Pleader

appearing for the respondents. By Ext.P4 judgment, which was upheld

in Ext.P5 by a Division Bench of this Court, the Government was directed

to consider Ext.P3 representation submitted by the petitioner and to

pass orders thereon. By Ext.P5, the appellant in the appeal disposed of

by the said judgment was also directed to be heard before orders are

passed on Ext.P3. For reasons best known to the Government, orders

have not been passed till date on Ext.P3. The petitioner has in Ext.P6

alerted the Government about the said fact and prayed for expeditious

orders in the matter.

3. Having regard to the fact that the issue raised by the petitioner

WP(C) 28578/08 -: 3 :-

in Ext.P3 which was supplemented by Ext.P6 is of substantial importance,

I dispose of this Writ Petition with a direction to the Additional Chief

Secretary to Government, Water Resources Department to consider

Exts.P3 and P:6 representations and pass orders thereon after notice to

and affording the petitioner and the appellant in Ext.P5 judgment an

opportunity of being heard. This shall be done within three months from

the date on which the petitioner produces a certified copy of this

judgment along with a copy of this Writ Petition.

P.N.Ravindran,
Judge.

ess 30/9