High Court Kerala High Court

K.Vijayan Chettiar vs The Chief Engineer (Hrm) on 2 June, 2009

Kerala High Court
K.Vijayan Chettiar vs The Chief Engineer (Hrm) on 2 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4834 of 2005(A)


1. K.VIJAYAN CHETTIAR,
                      ...  Petitioner
2. D.MURALEEDHARAN, -DO-  -DO-
3. M.P.SOMASUINDARAM,  -DO-  -DO-
4. SABU MATHEW,   -DO- -DO-,
5. G.ANILKUMAR, -DO-   -DO-
6. V.P.MOHANAN,   -DO- -DO-
7. K.P.NANDAKUMAR,  -DO-   -DO-

                        Vs



1. THE CHIEF ENGINEER (HRM),
                       ...       Respondent

2. SAJEEVAN P.K.,

3. C.SUNDARAN,

                For Petitioner  :SRI.KRB.KAIMAL (SR.)

                For Respondent  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :02/06/2009

 O R D E R
                             P.N.RAVINDRAN, J.
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   W.P.(C) Nos. 4834 and 6300 of 2005
                =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 2nd day of June, 2009

                               JUDGMENT

Heard the learned counsel appearing for the petitioners and the

learned standing counsel appearing for the respondents.

2. The petitioners are employees of the Kerala State Electricity

Board. They have filed this writ petition, aggrieved by the stand taken by

the Board that promotion to the category of Meter Readers will be made

only from among employees in the feeder categories who were qualified as

on 7-2-2003. I have by judgment delivered on 10-2-2009 in W.P.(C) No.

10602 of 2006 held that employees in the feeder categories cannot be

denied promotion merely for the reason that they were not qualified as on 7-

2-2003. It was held that as no cut off date had been fixed by the Board in

the circular issued by it inviting applications, all employees in the feeder

categories who were qualified on the date on which the circular was issued

are entitled to be promoted, based on their seniority, to the 25% quota

earmarked for in-service candidates holding posts carrying a scale of pay

below the scale of pay of Meter Reader.

The issue raised in this writ petition is covered in favour of the

WPC 4834/2005 & Con. case 2

petitioners by the decision of this Court in W.P.(C) No. 10602 of 2006. The

writ petitions are accordingly allowed and the respondents are directed to

promote the petitioners to the category of Meter Reader with effect from the

date on which their immediate juniors were promoted as per orders dated

15-1-2005 and 22-3-2005. This shall be done within three months from the

date of which the petitioners produce a certified copy of this judgment. The

petitioners will also be entitled to all consequential benefits, including

seniority and emoluments.

P.N.RAVINDRAN,
JUDGE.

mn.