High Court Kerala High Court

K.Sulaiman vs State Of Kerala on 11 July, 2007

Kerala High Court
K.Sulaiman vs State Of Kerala on 11 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27771 of 2004(F)


1. K.SULAIMAN, 2ND GRADE OVERSSER,
                      ...  Petitioner

                        Vs



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

2. CHIEF ENGINEER, IRRIGATION AND

3. MR.AJAYAKUMAR V., 1ST GRADE OVERSEER,

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :11/07/2007

 O R D E R
                                      KURIAN JOSEPH , J

                        ==================================

                                 W.P.(C) NO.  27771 OF 2007

                        ==================================

                              Dated this the 11th day of July, 2007.


                                          JUDGMENT

The petitioner approached this Court with certain grievances

regarding the denial of promotion to the post of Overseer Grade- I. He

submitted a representation before the Chief Engineer and the same has

been turned down as baseless. According to the petitioner, a perusal of

the promotion list could show that juniors to the petitioner have been given

promotion earlier than the petitioner and they have been given seniority

also. During the pendency of the writ petition, it is submitted that the

petitioner has also been promoted as Overseer Grade-I. The surviving

dispute is only with regard to the seniority. Since the impugned order is

passed by the Chief Engineer, it will be open to the petitioner to move the

1st respondent . The writ petition is disposed of as follows:

In the event of petitioner approaching the 1st respondent within a

period of two months from today, the grievance regarding seniority will be

considered by the 1st respondent with notice to the petitioner and the 3rd

respondent and any other affected parties and appropriate action, in

accordance with law, in the matter will be taken within another four months.

KURIAN JOSEPH, JUDGE.

rv