High Court Kerala High Court

C.V.Pappachan vs State Of Kerala on 21 June, 2010

Kerala High Court
C.V.Pappachan vs State Of Kerala on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23406 of 2007(J)


1. C.V.PAPPACHAN,
                      ...  Petitioner
2. K.T.CHACKO,
3. P.P.THOBIYAS,
4. KURIKESH MATHEW,

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. JOSE KURIAN,

4. K.M.GEORGE,

5. NAJEEB MOHAMMED N.,

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.KRB.KAIMAL (SR.)

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No. 23406 of 2007 (J)
              ---------------------------------
              Dated, this the 21st day of June, 2010

                           J U D G M E N T

Ext.P9 order to the extent the petitioners are shown as

Assistant Commandants on supernumerary basis in the Armed

Police Battalion is under challenge.

2. Short facts are that by Exts.P1 & P2 orders issued by the

1st respondent, the petitioners were promoted as Assistant

Commandants on supernumerary basis invoking Rule 39 of the

General Rules. While continuing as such, complaining of delay in

the matter of regularisation in the services, they approached this

Court in O.P.No.6668/1996. That Original Petition was disposed of

by Ext.P3 judgment dated 17/02/2003 directing that appointments

and promotions of the petitioners be regularised.

3. Meanwhile, Exts.P1 & P2 orders were challenged before

this Court in O.P.Nos.19716/1995 and 3750/1994. Those Original

Petitions were dismissed by Exts.P4 & P5 judgments upholding

Exts.P1 & P2. Subsequently, in compliance with the directions in

WP(C) No.23406/2007
-2-

Ext.P3 judgment, promotion of the petitioners was regularised by

Ext.P6 order dated 21/03/2005 Accordingly, they continued in

service, their probation was declared and higher grade was also

granted.

4. Still later, Government of Kerala issued Ext.P9 order

dated 23/06/2007 proposing to treat the petitioners as Assistant

Commandants on supernumerary basis. It is on the issuance of

Ext.P9, this Writ Petition was filed challenging the proposal to treat

them on supernumerary basis.

5. Another colleague of the petitioners’, who was also

proposed to be shown as supernumerary in a provisional seniority

list, approached this Court in WP(C) No.9039/2009. That Writ

Petition was disposed of by this Court by judgment dated

17/06/2010. In that judgment, mainly for the reason that the

judgment secured by the petitioner therein upholding orders

appointing, promoting and regularising him had become final, this

Court held that the Government could not have treated the his post

as a supernumerary one.

The reasoning adopted by this Court for sustaining the

WP(C) No.23406/2007
-3-

challenge in WP(C) No.9039/2009, applies with all force to this case

also. Therefore, for the reason as assigned in the judgment in

WP(C) No.9039/2009, this writ petition deserves to be allowed.

Accordingly, Ext.P9 to the extent it proposes to treat the petitioners

as supernumerary Assistant Commandants cannot be sustained and

is set aside. The petitioners will be entitled to pay consequential

benefits.

This writ petition is allowed as above.

(ANTONY DOMINIC, JUDGE)
jg