IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24639 of 2009(Y)
1. NARAYANANKUTTY.D,JUNIOR SUPERINTENDENT,
... Petitioner
2. ANILKUMAR NOCHIYIL,JUNIOR SUPERINTENDENT
Vs
1. DIRECTOR OF PANCHAYATHS OFFICE OF THE
... Respondent
2. SECRETARY TO GOVERNMENT,DEPARTMENT OF
3. SURESH.S,JUNIOR SUPERINTENDENT,
For Petitioner :SRI.M.V.AMARESAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :26/08/2009
O R D E R
P.N.RAVINDRAN
------------------------------------------------
W.P.(C) No. 24639 of 2009-Y
------------------------------------------------
Dated this the 26th day of August, 2009
JUDGMENT
Heard Sri.M.V.Amaresan, the learned counsel appearing for
the petitioner and Smt.Anu Sivaraman, the learned senior
Government Pleader appearing for the official respondents. In the
nature of the order that I propose to pass, I do not deem it necessary
to issue notice to or hear the third respondent.
2. The petitioners, who are presently working as Junior
Superintendents in various Grama Panchayats have filed this writ
petition challenging the seniority list appended to Ext.P4
proceedings. They have also sought incidental reliefs. Ext.P4 is the
final seniority list of Secretaries of Grama Panchayats. The
objections filed by the petitioners were also considered before the
seniority list appended to Ext.P4 was finalised. Under Rule 27B of
Part II of the KS&SSR, an appeal lies to the Government from Ext.P4
seniority list. The period of limitation prescribed for filing such an
appeal is six months from the date on which the seniority list is
W.P.(C) No.24639/2009-Y
– 2 –
finalised. Ext.P4 seniority list was finalised on 10-8-2009. The
period of limitation for filing an appeal has not expired. Since the
petitioners have an effective and meaningful alternative remedy, I am
of the opinion that they should invoke the said remedy, instead of
seeking the intervention of this Court.
I accordingly dispose of this writ petition with the direction that
in the event of the petitioners filing appeals before the Government
invoking the power of the Government under Rule 27B of Part II of
the KS&SSR, the Government shall consider the same and pass
orders thereon expeditiously along with other appeals, if any filed
therefrom. The directions issued by this Court in W.P.(C) No.23443
of 2009 shall govern this case also.
Sd/-
P.N.RAVINDRAN, JUDGE.
dkr
/ TRUE COPY /
PA TO JUDGE.