High Court Kerala High Court

C.E.Santhakumari vs The State Of Kerala on 7 January, 2010

Kerala High Court
C.E.Santhakumari vs The State Of Kerala on 7 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1825 of 2009()


1. C.E.SANTHAKUMARI,
                      ...  Petitioner
2. M.G.RAJASHREE, SENIOR SUPERINTENDENT,
3. T.S.JAYAPRAKASH, ACCOUNTS OFFICER,
4. LEELAMMA AUGUSTINE,
5. SUMAYYA HUSSAIN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER AND SECRETARY FOR

3. T.A.HUSSAIN KUTTY,

4. V.MOHANAKRISHNAN,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :07/01/2010

 O R D E R
     K. BALAKRISHNAN NAIR & C.T.RAVIKUMAR, JJ.

                  ------------------------------
                      W.A.NO.1825/2009
                  ------------------------------

               Dated this, the 7th day of January, 2010


                           JUDGMENT

Balakrishnan Nair, J.

The petitioners are the appellants. They challenge the

order vacating the interim stay granted in their favour. The

appellants were employees of the Revenue Department before

they joined the Rural Development Department. There was

some dispute as to whether the change in seniority in the

Revenue Department should be carried to the Rural

Development Department also. This Court, by Annexure R2(a)

judgment, produced in the Writ Petition, declared that any

change in the seniority in the Revenue Department as a result of

amendment of the Special Rules governing appointment to the

posts in that Department will not have any effect on the

seniority position of the employees in the Rural Development

Department. The matter was carried in appeal. During the

pendency of the Writ Appeal there was an interim order and on

WA No.1825/2009

– 2 –

the strength of it, the existing seniority list was followed for

promotion. Based on the seniority position in that list, Exts.P7

and P7(a) lists prepared by the Departmental Promotion

Committee were also published. Persons named therein,

including the appellants herein were promoted, subject to the

result of the Writ Appeal. The Writ Appeal was finally dismissed

by Ext.R2(b) judgment dated 14.1.2009. In implementation of

Annexure R2(a) judgment, which was affirmed in Annexure R2

(b) judgment, revised seniority list Annexure R2(d) was

published. Relying on Annexure R2(d), a fresh DPC list was

published in the official gazette dated 14.10.2009. Now, based

on that, persons included in that list are promoted. As a result,

the appellants will be facing reversion. Since the learned Single

Judge vacated the stay already granted, now they will be

reverted. Hence this appeal.

2. The learned senior counsel Sri.K.Ramakumar submitted

that the appellants are continuing in their promoted post since

2008. They are entitled to sit back. The learned senior counsel

also submitted that during the pendency of the Writ Appeal, the

WA No.1825/2009

– 3 –

earlier list was operated and they were promoted. The said fact

was not brought to the notice of the Division Bench at the time

of dismissal of the appeal. The select list was also not

challenged.

3. If we say something on the merits of the points

canvassed by the learned senior counsel, the same will affect

one side or the other. But, having regard to the principles of

balance of convenience, prima facie, we are of the view that the

persons now promoted should be allowed to continue in the

promotion post in preference to the appellants. Further, what is

challenged is only an interim order. Therefore, unless that

order is shown to be plainly arbitrary or perverse, the appellate

court is not supposed to interfere with the same.

4. In view of the above position, the Writ Appeal is

dismissed. But, it is clarified that the learned Single Judge, who

is hearing the Writ Petition, shall consider the grounds urged by

the appellants uninfluenced by the prima facie view taken by us

WA No.1825/2009

– 4 –

in this judgment.

K. Balakrishnan Nair,
Judge.

C.T.Ravikumar,
Judge.

nm.