High Court Kerala High Court

C.Anil Chandran vs State Of Kerala on 14 June, 2010

Kerala High Court
C.Anil Chandran vs State Of Kerala on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36424 of 2005(J)


1. C.ANIL CHANDRAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CHIEF ENGINEER,

3. K.K.SUBRAMONIAN,

4. K.S.BADARUDEEN,

5. M.K.RAGHAVAN,

6. K.SURESHAN,

7. C.SATHEESAN, ASSISTANT ENGINEER,

8. K.K.CHANDRABABU,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.K.P.DANDAPANI (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/06/2010

 O R D E R
                        ANTONY DOMINIC, J
                       -------------------
                 W.P.(C)s.36424/2005 & 4508/2006
                       --------------------
                Dated this the 14th day of June, 2010

                             JUDGMENT

The issue raised in these writ petitions are connected and

therefore these cases were heard together and are being disposed

of by this common judgment. I will first make reference to the

facts pleaded in W.P.(C).36424/2005.

2. Petitioner was appointed as Overseer Grade-III in the Irrigation

Department under the Compassionate Employment Scheme.

Subsequently he was promoted as Assistant Engineer (Mechanical)

in the Irrigation Department by Ext.P1 order dated 1.3.1995.

Respondents 3 to 8 being diploma holders also joined service as

Overseer Grade-III and were promoted as Assistant Engineer

(Mechanical) with effect from 15.3.1995. Challenge in this writ

petition is against Ext.P12 order dated 14.3.2005 by which the

seniority of respondents 3 to 8 was re-assigned in the cadre of

Assistant Engineer with effect from 1.8.1993.

3. Petitioner submits that in Exs.P4, P5 and P7 provisional

seniority lists of Assistant Engineers, petitioner was consistently

W.P.(C).36424/05 & 4508/06
2

shown as senior to respondents 3 to 8. These seniority lists were

finalized by Ext.P9 seniority list for the period from 1.4.1990 to

31.10.1998. In that seniority list also, petitioner in W.P.(C).

36424/2005 is assigned as Sl.No.37 and the petitioners in W.P.(C).

4508/2006 is assigned as Sl.No.38 and 39 respectively where as

the party respondents in these writ petitions were shown as still

juniors. It is stated that Ext.P9 seniority list was published on

22.11.2001.

4. Long thereafter representations were made by party

respondents in July and August, 2004, objecting to the seniority

settled in favour of the petitioners herein. It would appear that

respondents 3 to 8 also approached this Court complaining of delay

in considering their representations by filing W.P.(C).37212/2004.

That writ petition was disposed of directing consideration of their

representations. It was accordingly that Ext.P12 order dated

14.3.2005 was passed by the Chief Engineer, assigning

retrospective promotion to the party respondents in the cadre of

the Assistant Engineer with effect from 1.8.1993 as a result thereof,

respondents 3 to 8 have gained seniority over the petitioners

contrary to the seniority settled as per Ext.P9. It is in these

W.P.(C).36424/05 & 4508/06
3

circumstances, order dated 14.3.2005 was passed which has been

produced as Ext.P4 in W.P.(C).4508/2006.

5. Petitioners contend that Ext.P9 seniority list having been

finalized and published on 22.11.2001, seniority position should

not have been reopened, at any rate after a period of almost four

years. It is also contended that their settled seniority has been

reopened without putting the petitioners on notice.

6. However, in the counter affidavit filed by the 2nd respondent

what they contend is that the total sanctioned strength of Assistant

Engineers (Mechanical) is 49 and that the strength allocated

between Graduates, Diploma and Certificate holders is in the ratio

of 29:15:5 (6:3:1). It is stated that while publishing the seniority

list, there should have been 15 Diploma holders as Assistant

Engineer (Mechanical) and that instead, there were only 6 and

remaining 9 were kept vacant with effect from 1.4.1990 and that it

is on that basis, retrospective promotion has been assigned.

7. However finalised seniority list was published by Exts.P8 and

P9 as early as on 22.11.2001. Respondents 3 to 8 did not pursue

W.P.(C).36424/05 & 4508/06
4

their remedies against the seniority list by approaching this Court or

any statutory forums. Therefore, that seniority has become final. In

such a case, when seniority has been settled, it could not have been

reopened to the prejudice of the petitioners and that too without

notice to them. Admittedly, Ext.P12 has been issued by the Chief

Engineer giving retrospectivity to the promotions to respondents 3

to 8 without notice to the petitioners. In effect by Ext.P12, the

entire seniority settled in favour of the petitioners have been

unsettled which ought not have been done by the Chief Engineer.

8. Therefore, I am satisfied that Ext.P12 in W.P.(C).36424/2005,

which is also produced as Ext.P4 in W.P.(C).4508/2006 is illegal

and deserves to be set aside and I do so. Necessarily, orders

reassigning the seniority to the petitioners shall be passed. This

shall be done as expeditiously as possible at any rate within two

months of production of a copy of this judgment.

Writ petitions are disposed of as above.

ANTONY DOMINIC,
Judge

mrcs