IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA No. 1987 of 2006()
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Petitioner
2. THE EXECUTIVE DIRECTOR(ADMN.),
Vs
1. K.CHERIYA MOHAMMED,
... Respondent
2. S.BALACHANDRAN, ASSISTANT WORKS MANAGER,
3. N.SATHYASEELAN, ASSISTANT WORKS MANAGER,
For Petitioner :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC
For Respondent : No Appearance
The Hon'ble MR. Justice K.A.ABDUL GAFOOR
The Hon'ble MR. Justice K.R.UDAYABHANU
Dated :11/12/2006
O R D E R
K.A.ABDUL GAFOOR &
K.R.UDAYABHANU, JJ.
---------------------------------------------------
W.A.No.1987 of 2006
---------------------------------------------------
Dated this the 11th day of December, 2006.
JUDGMENT
Abdul Gafoor, J.
It is an admitted case by the appellant
before us that the Departmental Promotion
Committee has met on 1.2.2001 and 6.2.2001.
There is no case for the appellant that the writ
petitioner was not a senior-most incumbent, nor
that he was, in any way, unsuitable for the post in
question. Necessarily, he was liable to be
promoted in any of the vacancies that had
occurred on 1.2.2001. No explanation in this
regard is offered. In such circumstances, the
direction given by the learned single Judge cannot
be stated to be unjustified. Clause 11 of Annexure
1 which deals with the review of the select list
does not have any relevance to be considered
W.A.NO.1987/06
:: 2 ::
when, at the threshold itself, the eligible
incumbent had never been considered.
Writ appeal fails, dismissed.
Sd/-
(K.A.ABDUL GAFOOR)
JUDGE
Sd/-
(K.R.UDAYABHANU)
JUDGE
sk/
//true copy//
P.S.to Judge.
K.A.ABDUL GAFOOR &
K.R.UDAYABHANU, JJ.
———————————————-
W.A.No.1987 of 2006
JUDGMENT
11th December, 2006.
————————————————