High Court Kerala High Court

Manoharan. M. vs State Of Kerala on 17 September, 2007

Kerala High Court
Manoharan. M. vs State Of Kerala on 17 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 1033 of 2004()


1. MANOHARAN. M., S/O. APPUKUTTY,
                      ...  Petitioner
2. K. BALAKRISHNAN, S/O. UNNI NAIR,
3. P. RAVEENDRAN, S/O. MADHAVAN NAIR,

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. BIJU XAVIER, LOWR DIVISION  CLERK,

                For Petitioner  :SRI.WILSON URMESE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :17/09/2007

 O R D E R
        K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            W.A.No.1033 OF 2004
       - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
            Dated this the 17th day of September, 2007

                                   JUDGMENT

Radhakrishnan, J

Original petition was preferred by the appellant herein

seeking a writ of certiorari to quash Ext.P3 order of reversion

and also for a declaration that the petitioners were entitled to

be promoted as U.D. Clerks in preference to the seniors who

had acquired the test qualifications only subsequently after

the occurrence of the vacancy.

2. Second respondent has filed a statement in which it is

stated that during the pendency of the Writ Appeal

preliminary seniority list of U.D. Clerks was revised by

publishing another seniority list and objections were called

for. The appellants had also filed their objections which were

considered and their seniority had been reassigned in

accordance with the same. First appellant Sri.M.Manoharan

who was rank No.287 in the preliminary list has now been

assigned rank No.265, considering the date of acquisition of

W.A.No.1033 OF 2004
:: 2 ::

test qualification and the availability of vacancies. The rank

of others were also changed accordingly.

3. In the above circumstances, the grievances of the

appellants stands redressed. Writ appeal is disposed of with

liberty to the appellants to approach the appropriate

authority, if they are still aggrieved.

Writ appeal is disposed of as above.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE
jes