High Court Kerala High Court

R.Sasidharan vs The State Of Kerala on 4 November, 2008

Kerala High Court
R.Sasidharan vs The State Of Kerala on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32350 of 2008(A)


1. R.SASIDHARAN,
                      ...  Petitioner

                        Vs



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

2. THE COMMANDANT GENERAL,

3. THE STATION OFFICER,

                For Petitioner  :SRI.T.R.RAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :04/11/2008

 O R D E R
                         P.N.RAVINDRAN, J
                       -----------------------------
                 W.P.(C) NO: 32350 of 2008
                       -----------------------------
             Dated this 4th day of November, 2008

                          J U D G M E N T

The petitioner is presently working as Assistant Station

Officer in the Fire Rescue Services Department. He entered

service as Fireman on 1-6-1984 and was promoted as Leading

Fireman by order dated 19-5-2003. He was thereafter promoted

as Assistant Station Officer in June 2008.

2. The petitioner’s grievance is that the qualifying course

prescribed by the State Government for promotion of Fireman to

the post of Leading Fireman as per Government Order dated

17-8-1988 was not being held till June 1999 and that though the

petitioner had appeared for and passed the qualifying course in

the first attempt and in the first available opportunity after entry

in service, for the reason that he did not pass qualifying course, he

has not been given the benefit of the first time bound higher grade

in the scale of pay of Leading Fireman. The petitioner submits

that for no fault of his and only for the reason that the Government

did not conduct the qualifying course for nearly 11 years after it

was introduced, he cannot be penalized. The petitioner

submits that pointing out these other aspects and claiming the

W.P.(C) NO: 32350 of 2008

2

benefit of grade promotion on completion of 10 years of service

as Fireman in the scale of pay of Leading Fireman, he has moved

the government in Exts.P1 and P2 representations dated

15-9-2007 and 23-7-2007 respectively. In this writ petition the

petitioner prays that the Government may be directed to

consider the request made by him in Exts.P1 and P2 and take a

decision thereon within a time limit to be fixed by this Court.

3. The question whether the qualifying course was not

held as stated by the petitioner nearly 11 years after it was

introduced as a qualification for promotion of Fireman as

Leading Fireman and whether the petitioner passed it in the first

available opportunity, are all matters which the respondents

have to decide at least in the first instance. Such being the

situation, I dispose of this writ petition with a direction to the

Secretary to Government, Department of Home Affairs to

consider the request made by the petitioner in Ext.P1 and P2, in

the light of the relevant Government Orders and take a decision

thereon in consultation with the second respondent. This

shall be done within 3 months from the date of receipt of

a copy of this judgment. Needless to say, the petitioner shall

W.P.(C) NO: 32350 of 2008

3

also be afforded a reasonable opportunity of being heard in the

matter.

P.N.RAVINDRAN,
JUDGE

bps