High Court Kerala High Court

Nishat T.S vs The Commissioner Of Land Revenue on 13 September, 2007

Kerala High Court
Nishat T.S vs The Commissioner Of Land Revenue on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 26320 of 2007(G)


1. NISHAT T.S.,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF LAND REVENUE,
                       ...       Respondent

2. THE DEPARTMENTAL PROMOTION COMMITTEE

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

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

 Dated :13/09/2007

 O R D E R
       K.S.RADHAKRISHNAN & A.K.BASHEER, JJ
                        -------------------
       W.P.(C).Nos. 4731/07, 26320/07 & W.A.2199/07
                        --------------------
        Dated this the 13th day of September, 2007

                        JUDGMENT

Radhakrishnan, J

Writ Appeal 2199/2007 is preferred against the

judgment in W.P.(C).24932/2007 directing the concerned

authorities to take steps to include the petitioners

therein in the list of approved probationers based on their

seniority. Appellants herein, included in the seniority list

of approved probationers, claim that they are eligible for

promotion as Tahsildars earlier than the respondents.

According to the appellants the writ petitioners cannot

have a march over them.

2. Commissioner, Land Revenue, has reported that

the Departmental Promotion Committee was convened on

5.9.2007. Petitioners’ names were also considered by that

Committee and the process for publication of the select

list is now in progress. The names of petitioners in W.P.

(C).24932/2007 were not considered by the Committee

since the collection of details in respect of those officials

from the District Collector’s could not be completed. It is

also submitted that there is no move to place the

W.P.(C)s.26230/07, 4731/07 &
W.A.2199/07 2

petitioners in W.P.(C).24932/2007 as seniors and to rank

them above the appellants

3. Appellants in W.A.2199/2007 are the

petitioners in W.P.(C).4731/2007, which has been

preferred seeking a writ of certiorari to quash Ext.P5

select list of Deputy Tahsildars for promotion as

Tahsildars and also for a writ of mandamus directing the

respondent to revise the seniority lists of H.C/R.I and

Deputy Tahsildars on the basis of the revised seniority

list of U.D.C/V.O.s to be finalized as directed in Ext.P4

order and also for other consequential reliefs.

According to the petitioners, the select list is issued

without waiting for the revised seniority list and if the

select list is prepared after the revised seniority list is

issued, they will also find a place in the select list. The

petitioners in W.P.(C).24932/2007 were not considered

for promotion by the departmental promotion committee.

4. Writ Petition 26320/2007 was preferred

seeking a writ of mandamus directing the second

respondent to include the name of the petitioner in the

list of approved probationers of Deputy Tahsildars and

W.P.(C)s.26230/07, 4731/07 &
W.A.2199/07 3

consider the petitioner for promotion to the post of

Tahsildar while considering the case of the petitioners

in Ext.P11 judgment in accordance with his seniority.

5. We find it unnecessary to interfere in these

matters at present. Considering the facts and

circumstances, we leave it to the appropriate authority

to consider their grievance in accordance with law.

K.S.RADHAKRISHNAN
Judge

A.K.BASHEER
Judge

mrcs