High Court Kerala High Court

C.Sivasankaran vs The State Of Kerala on 17 October, 2007

Kerala High Court
C.Sivasankaran vs The State Of Kerala on 17 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24399 of 2007(D)


1. C.SIVASANKARAN, AGED 55,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR, SCHEDULED CASTE

3. THE DISTRICT SCHEDULED CASTE

4. THE SCHEDULED CASTE DEVELOPMENT OFFICER,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/10/2007

 O R D E R
                                   V.GIRI, J.
                             --------------------------
                       W.P.(C). NO. 24399 OF 2007
                               ---------------------
                  Dated this the 17thday of October, 2007
                               J U D G M E N T

The challenge in this writ petition is against Exts.P5, P9 and P13.

Ext.P13 is an order passed by the Government declining to grant the

benefit of higher grade to the petitioner after completion of 18 years and 23

years of service. According to the petitioner, he is entitled to higher grade

in the scale applicable to such higher grade employees on a par with the

wardens of SC Development Department and similarly situated persons.

Ext.P13 came to be passed pursuant to a direction issued by this Court.

2. Learned counsel for the petitioner submits that the concerned

officer of the Government had actually heard the petitioner pursuant to

Ext.P11. But it seems that Ext.P13 order is passed by another officer.

This contention is found to be correct and learned Government Pleader

also accepts that the order has been passed by an officer other than the

person who had heard the petitioner.

In the circumstances, without going into other contentions raised by

the writ petitioner, Ext.P13 is set aside. The petitioner shall be heard

afresh by an appropriate officer of the Government and fresh orders

thereon shall be passed, as already directed in W.P.(C) No.85/2006, within

two months from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

V.GIRI, JUDGE
vps