High Court Kerala High Court

Mercykutty George vs The Commissioner Of Land Revenue on 27 February, 2009

Kerala High Court
Mercykutty George vs The Commissioner Of Land Revenue on 27 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6494 of 2009(F)


1. MERCYKUTTY GEORGE, W/O. SAM ISSAC
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF LAND REVENUE
                       ...       Respondent

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :27/02/2009

 O R D E R
                        T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                          W.P.(C). No.6494/2009-F
                      ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                 Dated this the 27th day of February, 2009

                            J U D G M E N T

The petitioner is a Special Village Officer in the Revenue

Department. She started her carrier as Lower Division Clerk on

10/07/1989, which is evidenced by Ext.P1. She has passed DOM test in

March 1999. She also passed Account Test Lower in 2004 which is

evidenced by Ext.P2, and also Revenue Test (Travancore) and Chain Survey

test which is evidenced by Exts.P3 and P4. The petitioner contends that

number of officers who joined service along with and after the petitioner,

have been promoted to the post of Upper Division Clerks/Special Village

Officers and Deputy Tahsildars/Junior Superintendents. The petitioner

submits that she has been singled out and has been denied promotion stating

that she has not completed her period of probation satisfactorily. She is

claiming promotion as Upper Division Clerks/Special Village Officers from

09/12/1997, the date on which her juniors were promoted. Ultimately, she

was promoted as Special Village Officer on 29/04/2004 temporarily. She

thereafter filed Ext.P6 representation seeking for retrospective promotion.

2. But subsequently, her juniors, namely, Beebas V.M.,

Chandrakaladharan P., Anil George etc. has been promoted as Deputy

W.P.(C) No.6494/2009
-:2:-

Tahsildars/Junior Superintendents as per Ext.P7 order. Again by Ext.P8

order, several juniors to the petitioner have been promoted as Deputy

Tahsildars/Junior Superintendents.

3. Seeking for appropriate orders to get retrospective promotion to

various cadres, she has filed Ext.P9 representation before the respondent.

4. In the result, the respondent will consider and pass orders on

Ext.P9 after hearing the petitioner and any other persons affected within a

period of three months from the date of receipt of the copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms