IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 288 of 2010()
1. P.ISMAIL, RTD.DEPUTY COLLECTOR,
... Petitioner
2. K.P.RAMACHANDRAN NAMBIAR,
3. M.K.KUTTYKRISHNAN, RTD.DEPUTY COLLECTOR,
4. C.SEKHARAN NAMBIAR,
5. P.V.BALAKRISHNAN NAMBIAR,
6. K.P.BHASKARAN, RTD.DY.COLLECTOR
7. V.T.KUMARAN, RTD.TAHSILDAR,
8. T.MADHAVAN NAMBIAR, DEEPAM
9. R.PADMANABHAN ADIYODI,
10. C.GOVINDAN NAMBIAR, ALEENA,
11. N.BALAKRISHNAN, RTD.DY.COLLECTOR,
12. P.K.GANGADHARAN NAMBIAR,
13. P.A.JAYATHILAKAN, RTD.DY.COLLECTOR
14. K.G.UNNIKRISHNAN, RTD.DEPUTY COLLECTOR,
15. A.KRISHNAN, RTD.DY.COLLECTOR,
16. K.SREEDHARAN, RTD DY.COLLECTOR,
17. V.K.SREEDHARAN NAMBIAR,
18. A.M.GOPALAKRISHNAN, RTD.DEPUTY COLLECTOR
19. B.MADHAVA HOLLA, RTD.DEPUTY COLLECTOR
20. K.SREEDHARAN, RTD.DEPUTY COLLECTOR,
21. O.RAGHAVAN, RTD.DY.COLLECTOR,
22. H.GOPALAKRISHNA SHETTY,
23. C.KUMARAN, RTD.DEPUTY COLLECTOR,
24. K.VIDYARATNA, RTD.DY.COLLECTOR,
25. K.SHEIK KASSIM, RTD.DY.COLLECTOR,
26. A.PARVATHY, RTD.DY.COLLECTOR,
27. U.RAVINDRAN, RTD.TAHSILDAR,
28. MOHANAN PONNAMBATH,
29. B.BALAKRISHNAN, AGGITHYA,
30. K.C.GOPINATH, RTD.DEPUTY COLLECTOR,
31. T.BALAKRISHNAN NAIR, RTD.DY.COLLECTOR,
32. U.SATHI, RTD.TAHSILDAR, `SREERANG'
33. P.VALSARAJAN, RTD.DEPUTY COLLECTOR,
34. A.VASU, RTD.DY.COLLECTOR,
35. C.KAMALAMMA, RTD.TAHSILDAR,
36. P.M.BALAKRISHNAN, RTD.TAHSILDAR,
37. N.V.VASUDEVAN, RTD.HUZUR SHERISTADAR,
38. T.C.SAMBHU NAMBOODIRI,
39. P.DAYA, RTD.TAHSILDAR
40. K.S.MURALEEDHARAN NAIR,
Vs
1. STATE OF KERALA, REP.BY THE
... Respondent
2. THE PRINCIPAL SECRETARY TO GOVERNMENT
3. THE PRINCIPAL SECRETARY TO GOVERNMENT
4. THE COMMISSIONER OF LAND REVENUE
5. THE KERALA PUBLIC SERVICE COMMISSION
6. THE UNION PUBLIC SERVICE COMMISSION,
7. THE UNION OF INDIA, REP.BY THE
8. ANIL.X., I.A.S., C/O.PRINCIPAL SECRETARY
9. RANI GEORGE, REGISTRAR OF
10. K.SASIDHASRA, I.A.S., DIRECTOR OF
11. T.T.ANTONY, SECRETARY, P.R.T.,
12. B.MOHANAN, ELECTION DEPUTY COLLECTOR
13. M.SIVASANKAR, I.A.S, DIRECTOR
14. K.AJAYAKUMAR, I.A.S., DIRECTOR,
15. SHAJAHAN.A., I.A.S., DISTRICT COLLECTOR
16. BABY.V.K., I.A.S., DISTRICT COLLECTOR,
17. S.RAVEENDRAN, I.A.S., DIRECTOR OF
18. C.REGHU, SPECIAL SECRETARY,
19. MATHEW.A.C., SECRETARY,
20. MINI ANTONY, DISTRICT COLLECTOR,
21. JAMES.A.T., I.A.S., DISTRICT COLLECTOR,
22. LALITHAMBIKA.S., DIRECTOR,
23. K.GOPALAKRISHNA BHAT, I.A.S.,
24. P.G.THOMAS, C/O.PRINCIPAL SECRETARY
25. E.DEVADASAN, I.A.S., MANAGING DIRECTOR
26. M.NANDAKUMAR, I.A.S., DIRECTOR OF
27. MUHAMMED SAGIR P.S., I.A.S.,
28. ALI ASGAR PHASHA.P.M., DIRECTOR,
29. P.M.FRANCIS, I.A.S., DEPUTY SECRETARY,
30. K.V.MOHAN KUMAR, I.A.S.,
For Petitioner :SRI.P.P.JACOB
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :19/02/2010
O R D E R
K.BALAKRISHNAN NAIR & P.N.RAVINDRAN, JJ.
““““““““““““““““““““““““““`
W.A. No. 288 of 2010
““““““““““““““““““““““““““`
Dated this the 19th day of February, 2010
J U D G M E N T
Balakrishnan Nair, J.
Appellants are aggrieved by Ext.P6 seniority list.
The challenge against it is raised on the ground that
promotions/appointments to the post of Revenue Divisional
Officer in the Kerala Revenue Service was ordered from time
to time without reference to the cadre strength. As a result,
direct recruitments were made in excess of the quota set apart
for the same. The same affected the legitimate chances of the
appellants for being appointed as Revenue Divisional Officers.
Ext.P6 was published in 1997. All the appellants have retired
from service as Tahsildar/Deputy Collector. In view of the delay
in challenging the seniority list and owing to efflux of time, no
relief can be granted to the appellants at this distance of time.
WA.288/2010
: 2 :
The learned Single Judge dismissed the writ petition mainly
on the ground of delay. We find no reason to take a different
view. Accordingly, the writ appeal is dismissed.
Sd/-
(K.BALAKRISHNAN NAIR, JUDGE)
Sd/-
(P.N.RAVINDRAN, JUDGE)
aks
// True Copy //
P.A. To Judge