High Court Kerala High Court

Kerala State Electricity Board- vs James Wilson on 18 June, 2007

Kerala High Court
Kerala State Electricity Board- vs James Wilson on 18 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 389 of 2007()


1. KERALA STATE ELECTRICITY BOARD-
                      ...  Petitioner
2. THE CHIEF ENGINEER (HUMAN RESOURCES

                        Vs



1. JAMES WILSON, S/O.V.X.WILSON,
                       ...       Respondent

2. P.B.SURESH,

3. JOSEPH E.J., ASSISTANT ENGINEER (CIVIL),

                For Petitioner  :SRI.N.N.SUGUNAPALAN(SR.)SC,KSEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/06/2007

 O R D E R
         K.S.RADHAKRISHNAN & ANTONY DOMINIC, JJ.

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

                 W.A. Nos.389, 390 & 415 OF 2007

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

               Dated this the 18th day of June, 2007


                              J U D G M E N T

Radhakrishnan, J.

In all these cases respondents were appointed as Sub

Engineers through direct recruitment. The only question to be

decided is whether their seniority has to be fixed reckoning the

date of their joining duty or dates of advise by the PSC. It is an

admitted position that parties in these cases were appointed as

Sub Engineers on the advise of the PSC and hence the seniority

has to be reckoned as per Rule 27(c) of the K.S & S.S.R. Learned

Single Judge has rightly held so in the facts and circumstances of

the case. We are not called upon to decide the interse seniority

between the direct recruits and promotees to the post of Sub

Engineers in these cases and hence we express no opinion.

Writ appeals are disposed of as above.

K.S.RADHAKRISHNAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp