High Court Kerala High Court

K.M.Mathew vs The State Of Kerala on 28 May, 2008

Kerala High Court
K.M.Mathew vs The State Of Kerala on 28 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1129 of 2006()


1. K.M.MATHEW, ASSISTANT EXECUTIVE
                      ...  Petitioner

                        Vs



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

2. THE CHIEF ENGINEER (ADMINISTRATION),

                For Petitioner  :SRI.N.NANDAKUMARA MENON (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :28/05/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
W.A. No. 1129 of 2006

—————————————
Dated this the 28th day of May, 2008

Judgment

Koshy,J.

Appellant/Petitioner was working as Assistant Engineer

in Public Works Department. He applied for leave without

allowances with effect from 28.11.1992 for a period of ten years.

That was granted. The application was allowed by the Government

as per Ext.P1 for a period of five years originally and the same was

extended for another period of five years as per Ext.P2 order. It is

the case of the petitioner that petitioner requested for curtailing the

leave and for joining duty. That request was not considered.

According to the petitioner, therefore, he joined duty after the

expiry of the leave. By Ext.X2, petitioner requested as follows:

“I was working abroad on leave without
allowance for 10 years vide GOs cited. The
leave is expiring on 27.11.2002 and I have to
report on duty by 28.11.2002. Accordingly I am
reporting on duty as on 28.11.2002 and request
further necessary action to post at or near
Tiruvalla. This is in continuation of my request
dated 25.8.2002 (Ext.X1).”

W.A.No. 1129/2006 2

Accordingly, he rejoined duty. It is the contention of the petitioner

that since he has written a letter in 1999 for rejoining duty by

Exts.P3, P6 and P7, he should be given promotions with effect from

the date when juniors were promoted. As per rule 4 of Appendix

XIIA when a person is on leave, the vacancy that arose during the

period of leave can be filled up by other eligible person. During the

period of leave, he was not entitled to get promotion in that

vacancy. He was working in Kuwait as Project Co-ordinator in a

construction company for the entire period of ten years. He came

back after expiry of the leave. He is not entitled to retrospective

promotions as requested by him. We fully agree with the view of

the learned single Judge. The appeal is dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.No. 1129/2006 3

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
W.A. No. 1129 of 2006

————————————-

Judgment

Dated:28th May, 2008