High Court Kerala High Court

R.Balachandran vs The State Of Kerala Represented By … on 28 January, 2008

Kerala High Court
R.Balachandran vs The State Of Kerala Represented By … on 28 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2154 of 2008(F)


1. R.BALACHANDRAN, RATIONING INSPECTOR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE COMMISSIONER, FOOD AND CIVIL

3. THE DIRECTOR, FOOD AND CIVIL SUPPLIES,

                For Petitioner  :SRI.R.RAJASEKHARAN PILLAI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :28/01/2008

 O R D E R
                                V.GIRI, J

                              -------------------

                          W.P.(C).2154/2008

                              --------------------

            Dated this  the  28th day of January, 2008


                              JUDGMENT

The challenge in this writ petition is essentially

against Ext.P5 which is a provisional seniority list of

Officers in the cadre of Rationing Inspectors for

deputation to the Kerala State Civil Supplies Corporation

as on 31.12.2007. Learned Government Pleader points out

that Ext.P5 is only a provisional list and the petitioner has

filed his objections thereto. Learned counsel for the

petitioner, Mr. Rajasekharan Pillai, points out that the

petitioner is entitled to be promoted as Assistant Taluk

Supply Officer and actually his juniors have already been

promoted. He further submits that he had been promoted

as Assistant Taluk Supply Officer, he would not have been

included in Ext.P5 list. It is further submitted that once

his seniority is finalized, it is quite possible that the

petitioner would be excluded therefrom.

2. After having heard both sides, Writ petition is

disposed of directing the third respondent to finalize the

W.P.(C).2154/2008

2

seniority list of the officers in the Cadre of Rationing

Inspectors for deputation to the Kerala State Civil

Supplies Corporation within a period of two months

from the date of receipt of a copy of this judgment, after

hearing the petitioner and any other affected person.

3. It is made clear that if the petitioner is deputed to

the Civil Supplies Corporation, in the meanwhile, it shall

be subject to the final seniority list. It is further made

clear that if the petitioner is found eligible for promotion

to the post of Assistant Taluk Supply Officer, in the

course of implementation of the directions contained in

Ext.P1 judgment, and even if the petitioner is included

in the final seniority list to be published in terms of the

directions issued, the same will be reviewed on the basis

of his promotion as Assistant Taluk Supply Officer.

V.GIRI,

Judge

mrcs