High Court Kerala High Court

M.P.Abdul Rasheed vs State Of Kerala on 7 October, 2008

Kerala High Court
M.P.Abdul Rasheed vs State Of Kerala on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1441 of 2008()


1. M.P.ABDUL RASHEED, ASSISTANT DISTRICT
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF INDUSTRIES AND

3. M.SALIM, ASST.DISTRICT INDUSTRIES

4. K.N.KRISHNAKUMAR,

5. A.N.SREEDHARAN,

6. K.S.PRADEEPKUMAR,

7. R.RAMESH CHANDRAN,

8. T.ABDUL VAHAB,

9. N.MOHANAN,

10. S.SURESH KUMAR,

11. P.S.SURESH KUMAR,

12. SIMON ZACHARIA,

13. D.RAJENDRAN, TECHNICAL OFFICER,

14. SMT.HELEN JEROME, TECHNICAL OFFICER,

15. E.SALAHUDEEN, TECHNICAL OFFICER,

16. G.RAJ MOHAN, TECHNICAL OFFICER,

17. K.S.ANIL KUMAR, TECHNICAL OFFICER,

18. C.SANJAYAN, TECHNICAL OFFICER,

19. N.RAJU, ASSISTANT REGISTRAR,

20. R.RAMACHANDRAN PILLAI,

21. N.MANILAL,

22. ABDUL RAHIMAN PITCHA,

23. P.RADHAKRISHNAN, ASST.REGISTRAR,

24. K.T.ABDUL MAJEED,

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

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble the Chief Justice MR.H.L.DATTU
The Hon'ble MR. Justice A.K.BASHEER

 Dated :07/10/2008

 O R D E R

H.L. DATTU, C.J. & A.K. BASHEER, J.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

W.A. No. 1441 of 2008

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 7th day of October, 2008
Judgment
H.L. Dattu, C. J:

Petitioner No.8 in W.P.No.31047 of 2007 is the appellant in this writ

appeal. He calls in question the correctness or otherwise of the orders passed by

the learned single Judge in W.P(C).No.31047/2007 dated 23/5/2008.

2. Petitioners in the writ petition had called in question Ext.P16 order

passed by the State Government in G.O (Ms)No.88/07/ID dated 6/7/2007 and the

consequential circular issued dated 12/9/2007.

3. Ext.P16 order was questioned by the petitioners primarily on the ground

that the said order is contrary to the statutory rules relating to Kerala State

Industries Service Rules. Secondly, even assuming the Government has the power

to merge the post of Technical Supervisor with that of Assistant District Industries

Officer, it can only be done only by an amendment of the statutory rules and not by

an executive order.

4. This Court, while entertaining the writ appeal, had granted an interim

order of stay, staying the orders passed by the learned single Judge.

5. During the pendency of this writ appeal, the State has promulgated

Special Rules for Kerala Industries Service by issuing notification No. G.O (P)

143/2008/ID dated 17th September 2008. The Special Rules are given

retrospective effect, with effect from 1.3.1997.

WA.1441/2008 2

6. The rules provide for merger of posts and method and manner of

promotions requires to be carried out in Kerala Industries Service etc.

7. In view of the promulgation of the Special Rules for Kerala Industries

Service, it may not be necessary for us to go into the merits or demerits of the

grounds urged by the appellant in the memorandum of appeal. In our view, in

view of the promulgation of the Special Rules for Kerala Industries Service which

has been brought into force with effect from 1.3.1997, the writ appeal filed by

the appellant has in fact become infructuous. Accordingly while disposing of the

appeal as having become unnecessary/infructuous, we reserve liberty to the

appellant, if he so desires, to question the vires of the Special Rules in the Kerala

Industries Service issued under notification dated 17th September 2008, by filing

an appropriate petition before an appropriate forum.

Ordered accordingly.

H.L. DATTU
Chief Justice

A.K. BASHEER
Judge

an/dk.