High Court Kerala High Court

K.K.Kunjumohammad vs State Of Kerala on 22 August, 2008

Kerala High Court
K.K.Kunjumohammad vs State Of Kerala on 22 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1696 of 2008()


1. K.K.KUNJUMOHAMMAD, DEPUTY COLLECTOR
                      ...  Petitioner

                        Vs



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

2. LAND REVENUE COMMISSIONER,

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :22/08/2008

 O R D E R
                   J.B. KOSHY & THOMAS P.JOSEPH, JJ.
                   ------------------------------------------------------------
                                W.A.NO: 1696 OF 2008
                   -----------------------------------------------------------
                    Dated this the 22nd August, 2008.

                                       JUDGMENT

Koshy, J.

Petitioner retired from the Land Revenue Department as Deputy

Colector in the year 1981. He was promoted to the above post on

12.5.1980. Contention of the petitioner is that as per the special rules

for Kerala Land Revenue published as per S.R.O.No: 552/80 which came

into effect from 25.5.1974, the passing of criminal judicial test was made

compulsory for promotion. But several persons without the above

qualification was promoted even though the petitioner was qualified.

The final seniority list was published on 9.11.1995. Petitioner did not

challenge the same. The writ petition was filed only in the year 2008.

The learned Judge dismissed the case on the question of latches on the

part of the petitioner. We see no ground to interfere with the same and

the writ appeal is dismissed.

J.B.KOSHY
Judge

THOMAS P. JOSEPH
Judge

jj

K.K.DENESAN & V. RAMKUMAR, JJ.

—————————————————-

M.F.A.NO:

—————————————————–

JUDGMENT

Dated: