High Court Kerala High Court

P.I.Sadanandan Nair vs State Of Kerala on 2 December, 2008

Kerala High Court
P.I.Sadanandan Nair vs State Of Kerala on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35471 of 2008(W)


1. P.I.SADANANDAN NAIR, JUNIOR
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. SHAHUL HAMEED, JUNIOR SUPERINTENDENT,

                For Petitioner  :SRI.BABU JOSEPH KURUVATHAZHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :02/12/2008

 O R D E R
                     ANTONY DOMINIC, J

    -----------------------------------------------------------
                    W.P.(C).No.35471/2008
    -----------------------------------------------------------
          Dated this the 2nd day of December, 2008


                           JUDGMENT

Petitioner submits that he commenced service as LDC

on 28.10.1983 and the 3rd respondent on 2.12.1983. It is

stated that in Ext.P1 seniority list of LDC, in Ext.P4

provisional seniority list of UDC and in Ext.P5 provisional

seniority list of Head Clerk, the petitioner was senior to the

3rd respondent. However, in Ext.P6, seniority in the cadre of

UDC was reassigned and the 3rd respondent has been

assigned seniority over the petitioner. According to the

petitioner, this is erroneous and therefore he has filed

Exts.P8 and P9 before the 2nd respondent.

In this writ petition he seeks rectification of the

seniority. If as stated by the petitioner, he has a grievance

against the seniority that is assigned in favour of the 3rd

2

respondent, it is essentially for the 2nd respondent to deal

with it. Now that the petitioner submits that he has

approached the 2nd respondent by filing Exts.P8 and P9,I

direct the second respondent to consider Exts.P8 and P9 if

these representations have been received and are pending.

This shall be done by the 2nd respondent with notice to the

petitioner and the 3rd respondent, as expeditiously as

possible and at any rate within 8 weeks from the date of

production of a copy of the judgment.

Petitioner shall produce a copy of the judgment along

with a copy of the writ petition before the 2nd respondent

for compliance.

Writ Petition is disposed of as above.

ANTONY DOMINIC
JUDGE

vi.

3