High Court Kerala High Court

D.Radhamma vs The State Of Kerala on 12 August, 2009

Kerala High Court
D.Radhamma vs The State Of Kerala on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23016 of 2009(V)


1. D.RADHAMMA, RETD.PROJECT OFFICER (COIR)
                      ...  Petitioner
2. T.SUMANGALA,

                        Vs



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

2. THE DIRECTOR OF INDUSTRIES AND

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :12/08/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                  -----------------------------
                     W.P(C) No. 23016 of 2009-V
                  ------------------------------
               Dated this the 12th day of August, 2009.

                            J U D G M E N T

Heard Sri.M.V.Bose, the learned counsel appearing for the

petitioner and Smt.Anu Sivaraman, the learned Senior Government

Pleader appearing for the respondents.

2. The petitioners are pensioners. They retired from service

on 31.5.2007 and 31.10.2007 respectively, while working as Project

Officers in the Industries Department. While they were in service, the

petitioners had moved the Director of Industries and Commerce seeking

promotion to the post of Deputy Director/Manager. The said requests

were rejected. The decision rejecting the request was communicated to

the first petitioner by Ext.P3 letter dated 9.4.2007 and to the second

petitioner by Ext.P4 letter dated 9.8.2007. The petitioners did not

challenge Exts.P3 and P4 in time. As per the Special Rules in force, the

feeder category for promotion to the post of Deputy Director/Manager

was Assistant Director. The petitioners were not in the feeder category.

It was for this reason their request for promotion to the category of

Deputy Director/Manager was rejected.

3. Long after the petitioners retired from service, the

Government issued Ext.P5 order wherein inter alia it is stipulated that in

W.P(C) No. 23016 of 2009-V 2

the absence of qualified hands in the category of Assistant Director, the

vacancies in the cadre of Deputy Director/Manager shall be filled up by

candidates who have successfully completed their probation in the

category of Assistant District Industries Officer, in a phased manner.

Thereupon the petitioners again moved the Government seeking

promotion. The said requests were rejected and the decision

communicated to the second petitioner by Ext.P10 letter dated 16.6.2009

and the first petitioner by Ext.P11 letter dated 30.6.2009. In Exts.P10

and P11 the Government have taken the stand that as the revised orders

were issued only on 31.1.2009, the petitioners who retired from service

much prior to the introduction of the new rules, cannot claim promotion.

Exts.P3, P4, P10 and P11 are under challenge in this writ petition.

3. The learned counsel appearing for the petitioners contended

that as a large number of vacancies of Deputy Director/Manager were in

existence in the Industries Department, the Director of Industries ought

to have considered their request for notional promotion based on Ext.P5

order atleast with reference to the vacancies which were in existence

immediately prior to the date on which the petitioners retired from

service. In my opinion, the said claim is plainly untenable. The post

which the petitioners were holding namely, the post of Project Officer was

equated to the post of Assistant District Industries Officer and made the

W.P(C) No. 23016 of 2009-V 3

feeder category for promotion to the category of Deputy

Director/Manager and that too in the absence of qualified hands in the

category of Assistant Director only long after the petitioners’ retired from

service. In such circumstances the request made by the petitioners was

rightly rejected by the Director of Industries.

I accordingly hold that there is no merit in this writ petition. The

writ petition fails and is accordingly dismissed. No costs.

P.N.RAVINDRAN
JUDGE
ab