High Court Kerala High Court

K.S.Jayin vs The Kerala State Electricity … on 17 September, 2007

Kerala High Court
K.S.Jayin vs The Kerala State Electricity … on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25249 of 2007(E)


1. K.S.JAYIN, S/O.K.C.SKARIA, AGE 44 YEARS
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER

3. SRI.C.A.PADMANABHAN,

                For Petitioner  :SRI.P.P.JNANASEKHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :17/09/2007

 O R D E R
                            V. GIRI , J
             ==========================
                   W.P.(C) NO. 25249 OF 2007
             ==========================
           Dated this the 17th day of September, 2007.


                            JUDGMENT

The essential grievance of the petitioner is in relation to

Ext.P4 provisional seniority list of Engineering Graduates(Civil) in

the Kerala State Electricity Board appointed against the quota of

10% reserved for in-service Engineering Graduates. According to

the learned counsel for the petitioner, Ext.P4 seniority list was

considered by this Court in O.P Nos. 15051/2000 and

3262/2001 vide Exts.P5 and P7. He further contends that this

Court had declared the principle that in respect of persons who

have been directly recruited to the post of Assistant Engineer

against the 10% quota available to the engineering graduates,

who are already in service, their date of first effective advise has

to be treated as the basis for fixing the seniority of the direct

recruits, in terms of Rule 27(c) of KS & SSR Part I.

2. Ext.P4 as such has not been set aside by this Court.

Directions have been given in favour of the petitioners in the said

W.P.(C) NO. 25249/2007 : 2 :

two writ petitions. In my opinion, it is essential that the

Electricity Board finalises Ext.P4 list within a time frame and in

doing so the board is bound to look into objections preferred by

the petitioner and other aggrieved persons and also take note of

Exts.P5 and P7 judgments and the law declared therein.

Learned Standing Counsel for Electricity Board submits that

Ext.P4 will be finalised in accordance with law, taking note of the

observations contained in Exts.P5 and P7 as also the objections

preferred by the aggrieved persons including that of the

petitioner within a maximum period of six months from today.

This submission is recorded.

3. Learned counsel for the petitioner submits that taking

note of the directions contained in Exts.P5 and P7 judgments,

certain similarly situated persons have been promoted by the

Board as Assistant Executive Engineers with reference to the date

of first effective advise. He prays that the petitioner be

considered for provisional promotion in the meanwhile.

4. In the circumstances, the Chief Engineer, 2nd

respondent, may look into Ext.P6 and take appropriate decision

W.P.(C) NO. 25249/2007 : 3 :

with regard to the claim of the petitioner within a period of six

weeks from the date of receipt of a copy of this judgment. He

shall keep in mind the directions contained in Exts.P5 and P7

judgment. If the claim of the petitioner is found sustainable,

then he may be given provisional promotion pending finalisation

of Ext.P4 seniority list. Obviously all such promotions are to be

reviewed and regularised after finalisation of Ext.P4 seniority list.

The writ petition is disposed of accordingly.

V. GIRI, JUDGE.

rv

W.P.(C) NO. 25249/2007 : 4 :