High Court Kerala High Court

Rajan Nair vs The Cochin Devaswom Board on 5 January, 2010

Kerala High Court
Rajan Nair vs The Cochin Devaswom Board on 5 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2713 of 2009()


1. RAJAN NAIR, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. THE COCHIN DEVASWOM BOARD,
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :05/01/2010

 O R D E R
                      K. BALAKRISHNAN NAIR
                                       &
                          C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                          W.A. NO. 2713 OF 2009
                   ---------------------------------------------
                  Dated this the 5th day of January, 2010


                                 JUDGMENT

Balakrishnan Nair, J.

The appellant was the writ petitioner. He was an employee of the

Cochin Devaswom Board. He joined the service of the said Board as

Kalavara of the Elamkunnapuzha Temple in 1954. According to the

appellant, the post of Kalavara was re-designated as Masappadi and

thereafter, he was posted as Masappadi in Ayyampilly Temple. He

continued in that post till his retirement on 28.2.1995. An employee

continuing in the same post without promotion is entitled to get higher

grade on completion of 13 years of service as per Ext.P1 order. The

appellant/petitioner claimed the benefit of that order. But, that was

rejected by Ext.P3 proceedings. That decision was reconsidered and

again affirmed by Ext.P8. Challenging Exts.P3 and P8 and praying for a

direction to grant him higher grade on completion of 13 years of service,

taking into account his service as Kalavara, the Writ Petition was filed.

2. The respondent resisted the prayers by pointing out that

W.A. NO. 2713/2009 2

Masappadi is a promotion post of Kalavara and as evident from Ext.R1(a),

extract of the service book, the appellant was promoted as Masappadi

from the post of Kalavara in 1976. Since the appellant has already got one

promotion, he is not entitled to get the benefit of Ext.P1. The learned

Single Judge accepted the said contention and dismissed the Writ Petition

and hence, this appeal.

3. We heard the learned counsel for the appellant and also the

learned Standing Counsel for the Board. The view taken by the learned

Single Judge, relying on Ext.R1(a), cannot be said to be illegal or

irrational. We find that no ground has been raised in the appeal to

dislodge the said finding. That being so, the appellant, being a person

who got promotion, cannot get the benefit of Ext.P1.

In the result, the Writ Appeal fails and it is accordingly dismissed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 2713/2009 3

K. BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A.NO.2713/2009

JUDGMENT

5th January, 2010

W.A. NO. 2713/2009 4