High Court Kerala High Court

G.Sreekumar vs State Of Kerala on 31 August, 2010

Kerala High Court
G.Sreekumar vs State Of Kerala on 31 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25841 of 2010(E)


1. G.SREEKUMAR, U.D.CLERK,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. THE DIRECTOR

3. THE ADMINISTRATIVE OFFICER

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :31/08/2010

 O R D E R
                              S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 25841 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
              Dated this, the 31st day of August, 2010.

                            J U D G M E N T

The petitioner is working as an Upper Division Clerk at I.T.I.,

Purakkad. He was appointed as a L.D. Clerk under the compassionate

employment scheme of the Government. Along with the petitioner, 7

other persons were also appointed as L.D. Clerks under the same

scheme. The Government directed that the seniority of these persons

shall be on the basis of the date of their applications. According to

the petitioner, going by the said norm, the petitioner should be serial

no. 1. But the 2nd respondent has now published a provisional

gradation list of U.D. Clerks, in which others were shown as seniors to

the petitioner. The petitioner filed Ext. P4 objections. The

petitioner’s grievance is that without finalising the gradation list,

promotions are being attempted to be made. It is under the said

circumstances, the petitioner has filed this writ petition. However,

the petitioner now submits that the 2nd respondent be directed to pass

final orders regarding the seniority position considering Ext. P4

objections filed by the petitioner.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, this writ petition is

disposed of with a direction to the 2nd respondent to consider Ext. P4

objections of the petitioner against the provisional gradation list and

pass final orders on the same as expeditiously as possible, at any rate,

within three months from the date of receipt of a copy of this

judgment. Any promotions made in the meanwhile would be subject

to the decision to be taken pursuant to Ext. P4 objections, and, if,

W.P.C. No. 25841/2010. -: 2 :-

ultimately, the petitioner’s contentions are accepted, promotions shall

be revised accordingly.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.