High Court Kerala High Court

M.K.Roy vs State Of Kerala on 15 November, 2007

Kerala High Court
M.K.Roy vs State Of Kerala on 15 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 30143 of 2007(L)


1. M.K.ROY, S/O.M.O.KOCHAPPAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF PANCHAYATHS,

                For Petitioner  :SRI.MILLU DANDAPANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :15/11/2007

 O R D E R
                               V. GIRI ,J.
                     -------------------------------
                     WP(C).NO. 30143 of 2007
                    ---------------------------------
            Dated this the 12th day of November, 2007

                            JUDGMENT

Petitioner claims that he is the only B.Tech Overseer in the

Panchayath Department. He aspires for promotion to the post of

Assistant Engineer. As per the special rules, there is a ratio of 6:4 to

be maintained between direct recruits and promotees in the cadre of

Assistant Engineers. Further, even among the promotees, a ratio of

6:3:1 is to be maintained between degree holders/diploma holders and

certificate holders. Petitioner contends that the internal ratio is not

been maintained in the department and though there are actually 8

vacancies, they had not been filled up in terms of the special rules. The

grievance voiced in this regard by the petitioner also was directed to

be considered by the government as per Ext.P3 judgment.

Government passed Ext.P4 order directing the Director of Panchayats

to take action to fill up 24 posts, which was then identified to be in

existence in the cadre of Assistant Engineer, by reverting 19 junior

most transfer appointees to the post of Ist Grade Overseer. As and

when the direct recruits report for duty, Government had directed the

Director of Panchayats to ensure the maintenance of the internal ratio

of 6:3:1 among the degree holders/diploma and certificate holders in

the quota earmarked for promotees as such. It cannot be said that in

Ext.P4, government has not addressed the issue raised by the

petitioner. But the learned counsel for the petitioner submits that

further action pursuant to Ext.P4 has not been taken so far. 8 more

vacancies have arisen subsequent to Ext.P4. He submits that the

internal ratio among the promotees have not been maintained.

2. After having heard the learned counsel for the Government

Pleader also, the writ petition is disposed of directing the petitioner to

point out the specific case of vacancies which have arisen subsequent

to Ext.P4 ( or even otherwise) and the manner in which the internal

ratio will have to be operated. If such a representation is filed by the

petitioner within a period of one month, it shall be looked into and the

second respondent shall take a decision in terms of Ext.P4 within a

period of six weeks thereafter.

V. GIRI, JUDGE

css/