High Court Kerala High Court

K.V.Balaraman vs The State Of Kerala on 21 February, 2007

Kerala High Court
K.V.Balaraman vs The State Of Kerala on 21 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10291 of 2004(A)


1. K.V.BALARAMAN, S/O. VELAYI,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PUBLIC INSTRUCTION,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :21/02/2007

 O R D E R
                               KURIAN JOSEPH, J.

                  ----------------------------------------------

                        W.P.(C) No.10291 of 2004

                  ----------------------------------------------

                       Dated 21st  February,  2007.

                                 J U D G M E N T

The writ petition is filed mainly with the following

prayer :-

“Issue a writ of mandamus or other appropriate writ order or

direction commanding the 2nd respondent to restore the seniority

of the petitioner taking into consideration from the date of first

appointment as Assistant Educational Officer i.e. 8.11.1958 and

allow consequential promotion benefits in the higher posts as

and when vacancies arose during the period from 8.11.1958 to

31.3.1981.”

It is seen that the petitioner had pursued his grievance before the

Government. But the request was turned down as per Exts.P5

and that is under challenge. It is the contention of the petitioner

that since he was first appointed as Assistant Educational Officer

on 8.11.1958, he is the senior most in the list and his seniority

should be fixed just below the person who was promoted as

gazetted Headmaster on 7.11.1958. According to the petitioner,

hundreds of vacancies of gazetted Headmasters arose during the

period from 8.11.1958 to 31.3.1981 and many of them are his

juniors. Learned Government Pleader submits that the seniority

assigned to the non-gazetted Assistant Educational Officers is only

with effect from 22.5.1980 and even if the petitioner is assigned

rank No.1 in the seniority list of non-gazetted Assistant

WP NO. 10291/04 2

Educational Officers, he is not going to get any additional benefits

since the first non-gazetted Assistant Educational Officer’s

promotion on a notional basis as District Educational Officer was

only in July, 1986. Therefore, there is no merit in the writ petition.

It is accordingly dismissed. However, I make it clear that in case

the petitioner is able to point out any case of his junior non-

gazetted Assistant Educational Officer getting promotion

overlooking his claim, it will be open to him to point out the same

before the Government, in which case, the case of the petitioner

will be examined afresh.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C)No. of 2002

———————————————-

J U D G M E N T

Dated 21st February, 2007.