High Court Kerala High Court

K. Vijayan vs State Of Kerala on 28 January, 2008

Kerala High Court
K. Vijayan vs State Of Kerala on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 146 of 2008(P)


1. K. VIJAYAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DIRECTOR,

3. ADMINISTRATIVE OFFICER,

4. K.V. PUSHPARAJAN,

5. B. CHITHARANJAN,

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :28/01/2008

 O R D E R
                             V.GIRI, J

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

                        W.P.(C). 146/2008

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

          Dated this  the  28th   day of January, 2008


                           JUDGMENT

Petitioner challenges Ext.P16 order passed by the

Government and Ext.P17, which is consequential to

Ext.P16. Several contentions have been raised

challenging Ext.P16. It is contended that settled seniority

has been unsettled, purportedly by accepting the petitions

under Rule 27B of Part-II of KS and SSR. It is contended

that such petitions under Rule 27B were not maintainable

at all. Apparently, Government had proceeded to

consider Exts.P3 and P4 statutory representations marked

in Writ Petition No.16264/2006 without considering

whether the petitions were maintainable or not and within

the time stipulated in Rule 27B. No doubt, Writ petition

No.16264/2006 was disposed by this Court under Ext.P18

judgment. But notice was not given to the petitioner

herein who was an affected person.

2. Learned Government Pleader, on instructions,

submits that the petitioner’s contention that Ext.P16 was

W.P.(C).146/2008

2

passed without notice to him and without hearing him

is correct. Mr.Jaju Babu, learned counsel for the

contesting respondents, also affirms this in as much as

the order itself has been passed without hearing the

affected persons. In my view, it is unsustainable and I

declare it to be so.

3. In the result, writ petition is disposed of directing

the first respondent to treat Ext.P16 as a notice of show

cause and hear all the affected persons including the

petitioner and the contesting respondents. If there are

other affected persons, who are not parties to this Writ

petition, they shall also be given notice. Copies of the

representations marked as Exts.P3 and P4 and Writ

Petition No.16264/2006 shall also be supplied to the

petitioner and other affected persons. They shall be

given permission to file objections thereto. Fresh orders

thereafter, shall be passed in this regard by the

Government taking note of all the contentions of the

petitioner including the maintainability of the statutory

W.P.(C).146/2008

3

representations referred to in Ext.P18. Needless to say

the contentions of the contesting respondents will also

be adverted to before any order is passed in this regard.

Fresh order shall be passed in the place of Exts.P16 and

P17 within a period of three months from the date of

receipt of a copy of this judgment.

V.GIRI,

Judge

mrcs