High Court Kerala High Court

N.Sainudeen Labba vs State Of Kerala And Another on 14 June, 2010

Kerala High Court
N.Sainudeen Labba vs State Of Kerala And Another on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18262 of 2010(G)



1. N.SAINUDEEN LABBA
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.V.ANIL (K/1480/98)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.18262 of 2010 (G)
              ---------------------------------
               Dated, this the 14th day of June, 2010

                            J U D G M E N T

The petitioner joined service as Police Constable on

04/11/1951 and retired as a Circle Inspector on 31/12/1984.

Complaint in this writ petition is that before retirement, his juniors

were promoted as Circle Inspectors and Deputy Superintendents of

Police. It appears that he made a complaint to that effect on

16/11/1981, which was replied by Ext.P1 dated 22/03/1982, that

the complaint will be considered. Nothing appears to happen

thereafter, and according to the petitioner, subsequent complaints

also did not yield any result. It is in these circumstances, this writ

petition is filed praying that his seniority should be refixed and his

pension should be revised.

In my view, the claim now made is highly belated, and that

apart, if it is considered that will upset the seniority position of

several others, which are settled for the last several years. For this

reason, I am not inclined to consider the request made at this

distance of time.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg