IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20750 of 2008(T)
1. C.RAJAPPAN ASARI, S/O.CHELLAPPAN ASARI
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 20750 of 2008
--------------------------
Dated this the 10th July, 2008
J U D G M E N T
Petitioner retired from Security Service as an
Assistant Security officer on 30.9.2000. He was promoted
to said post by Exhibit P1 order dated 13.4.2000 while he
was working as Head Guard. According to the petitioner
similarly situated persons were promoted as Security
officers on a provisional basis and they had also retired
from service. Accordingly on the basis of Exhibits P2 and
P3 orders dated 15.11.2002 and 13.4.2005, petitioner
sent a representation to the Honourable Chief Minister as
per Exhibit P4 dated 12.7.2006 six year after his
retirement. This was met with Exhibit P5. He was
promoted to the said post in 2000 and was granted such
promotions as he was eligible. His request for
retrospective effect was turned down. The plea for review
by the petitioner is also rejected under Exhibit P7.
Exhibits P5 and P7 have been challenged in this writ
W.P ( C) No. 20750 of 2008
2
petition.
2. In my view, petitioner’s claim for retrospective
effect of his promotion to the post of Asst. Security Officer
and further promotions on the said post is highly belated.
Representation sent to the Chief Minister six years after his
retirement was not adequate as such.
In these circumstances, I do not think it is justified on
the part of the petitioner to require the Government to go
back for a period of another 10 years and find out whether
the petitioner should have been promoted as Asst. Security
Officer and then proceed to give due promotion as such.
The writ petition is dismissed.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 20750 of 2008
3
W.P ( C) No. 20750 of 2008
4