High Court Kerala High Court

G.Sathyaseelan vs State Of Kerala on 22 December, 2009

Kerala High Court
G.Sathyaseelan vs State Of Kerala on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33596 of 2005(Y)


1. G.SATHYASEELAN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF SURVEY AND LAND RECORDS,

3. REVEENDRAN PILLAI P.,

4. PAPPACHEN P.V.,

                For Petitioner  :SMT.I.SHEELA DEVI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/12/2009

 O R D E R
                        S.SIRI JAGAN,J.
                      -------------------------
                  W.P ( C) No.33596 of 2005
                      --------------------------
             Dated this the 22nd December,2009

                        J U D G M E N T

The petitioner entered service of the Government of

Kerala in the Revenue Department as a Second Grade

Surveyor on 17.5.1972. He was promoted as Head

Surveyor on 20.7.2000. He was later promoted as

Superintendent of Survey on 29.6.2005. In the post of

Head Surveyor, the petitioner was senior to respondents 3

and 4. By Ext.P6, the petitioner was assigned the date of

promotion as Superintendent of Survey as 1.9.2002.

Overlooking the seniority of the petitioner, respondents 3

and 4 were promoted as Assistant Director and then as

Deputy Director. The petitioner is aggrieved by such

supersession in the matter of promotion and therefore he

is seeking the following reliefs.

“i. Issue a writ in the nature of
mandamus or any other appropriate writ,
direction or order directing the 2nd respondent
to assign seniority to the petitioner in the cadre
of Superintendent Assistant Director and Deputy
Director above 3rd and 4th respondents and
grant him all consequential benefits arising
therefrom.

W.P ( C) No.33596 of 2005
2

ii. Issue a writ in the nature of
mandamus or any other appropriate writ,
direction or order directing the respondents to
promote the petitioner provisionally as Deputy
Director of Survey with immediate effect since
his juniors have been promoted as per Ext.P9
order;

iii Issue a writ in the nature of
mandamus to the 1st respondent to convene a
proper D.P.C and to issue select list for
promotion as Assistant Director and Deputy
Director of Survey with entitled dates with all
consequential benefits including fixation of pay
and arrears of salary.”

2. Petitioner contends that by Ext.P9, respondents

3 and 4 who were juniors to the petitioner in service were

promoted ahead of the petitioner as Assistant Director and

Deputy Director, which is unsustainable. He further

submits that although there were vacancies, the petitioner

was not promoted as Deputy Director.

3. A counter affidavit has been filed by the 1st

respondent contending that although the petitioner was

senior to respondents 3 and 4 in the post of Head Surveyor,

he became junior to them in the post of Superintendent of

Survey since he did not satisfactorily complete the

probation in the post of Head Surveyor before respondents

3 and 4, consequent to which respondents 3 and 4

W.P ( C) No.33596 of 2005
3

happened to be promoted earlier than the petitioner in the

post of Superintendent of Survey. Therefore, in the cadre

of Superintendent of Survey, respondents 3 and 4 became

senior to the petitioner and consequently for promotion to

the post of Assistant Director and Deputy Director,

respondents 3 and 4 had to be considered ahead of the

petitioner which only was done. It is also denied in the

counter affidavit that there was any vacancy to which the

petitioner could have been promoted before his date of

retirement on 31.5.2006.

4. I have considered the rival contentions in detail.

5. Admittedly, respondents 3 and 4 were promoted

to the cadre of Superintendent of Survey ahead of the

petitioner years ago. Petitioner did not care to challenge

their promotion at the right time. As such, it is too late

the day for the petitioner to contend that respondents 3

and 4 could not have been promoted in the post of

Assistant Director and Deputy Director ahead of the

petitioner. The petitioner could not produce any

satisfactory materials on record to prove before me that

W.P ( C) No.33596 of 2005
4

petitioner was denied promotion to a vacancy which arose

before his retirement on 31.5.2006. Without a vacancy, the

petitioner cannot seek a direction to promote him.

In the above circumstances, there is no merit in the

prayer for promotion of the petitioner prior to his date of

retirement also. Therefore, there is no merit in the writ

petition and accordingly the same is dismissed.

S.SIRI JAGAN, JUDGE

ma

W.P ( C) No.33596 of 2005
5

W.P ( C) No.33596 of 2005
6