High Court Kerala High Court

P.Selvarajan vs Khadi And Village Industries … on 17 July, 2008

Kerala High Court
P.Selvarajan vs Khadi And Village Industries … on 17 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20099 of 2006(P)


1. P.SELVARAJAN,
                      ...  Petitioner

                        Vs



1. KHADI AND VILLAGE INDUSTRIES COMMISSION,
                       ...       Respondent

2. THE DIRECTOR,

3. THE STATE DIRECTOR,

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :SRI.K.KESAVANKUTTY

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR

 Dated :17/07/2008

 O R D E R
                 C.N. RAMACHANDRAN NAIR, J.
                 --------------------------------------------
                      W.P.C. NO. 20099 OF 2006
                 --------------------------------------------
                 Dated this the 17th day of July, 2008

                               JUDGMENT

Petitioner, who has passed SSLC and completed certificate

course in Civil Engineering was appointed as a Fibre Instructor in the

Khadi & Village Industries Commission. He became Foreman,

Assistant Development Officer and then Development Officer and

retired from that post on 29.6.2001. However petitioner’s case is that

being a second seniormost Development Officer, he was entitled to be

appointed as Assistant Director, which post was wrongly denied to

him. It is conceded that another person who was senior to the

petitioner, and No.1 in the list of Development Officers was not

appointed in the post of Asst. Director. Obviously the claim of the

petitioner arose after the retirement of the person senior to him.

However, standing counsel for the Khadi Commission submitted that

new rules framed came into force on 26.6.1998, where under

educational qualification for the post of Asst. Director is Master’s

degree in Physics, Chemistry, etc., or Degree in Engineering.

Petitioner was not promoted because he did not have the required

educational qualification for the post of Asst. Director. Petitioner’s

2

case is that rules have only prospective effect and even prior to coming

into force of the rules, vacancies were available, which should have

been filled up by the petitioner. I do not think petitioner is entitled

because none in the list below him is appointed as Asst. Director

overlooking him. There is nothing to indicate that respondents are

bound to fill up every vacancy of Asst. Director as and when the same

arises. In fact, the person who was senior to the petitioner in the cadre

of Development Officer did not even choose to make claim for

promotion as Asst. Director probably for want of educational

qualification. In the circumstances there is no justification for this

Court to go into the question as to whether there were vacancies

available prior to coming into force of the rules 10 years back and

whether respondents were bound to fill those vacancies first by person

senior to petitioner and then by petitioner. W.P. therefore fails and is

dismissed.

(C.N. RAMACHANDRAN NAIR)
Judge
kk

3