High Court Kerala High Court

Rajeshkumar.M vs The State Of Kerala on 13 September, 2010

Kerala High Court
Rajeshkumar.M vs The State Of Kerala on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20522 of 2010(M)


1. RAJESHKUMAR.M, VILLAGEMAN,
                      ...  Petitioner
2. PRICE.D, VILLAGEMAN, VILLAGE OFFICE,
3. A.SULAIMAN, LAST GRADE SERVANT,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE COMMISSIONER OF LAND REVENUE,

3. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :13/09/2010

 O R D E R
                          S. SIRI JAGAN, J.
                    ------------------------------
                    W.P.(C) No.20522 OF 2010
                   -------------------------------
         Dated this the 13th day of September, 2010

                           J U D G M E N T

The petitioners seek the following relief in this writ petition.

“i) Issue a writ of mandamus or any other writ order or
direction directing the 2nd Respondent to consider Exhibit P3
and grant to the petitioners candidates promotion to the
post of LDC/Village Assistant in the existing vacancies
earmarked for Villagemen as per Rules with effect from the
date of occurrence of such vacancies and grant to the
petitioner all consequential monetary and other benefits”

2. The learned Government Pleader submits that in

respect of identical relief, this Court has passed judgment dated

29.7.2010 in W.P.(c)No.20518/10 and therefore, this writ

petition also may be disposed of in terms of that judgment. The

said judgment reads as follows:

“The prayers in the writ petition are the following:

‘(i) Issue a writ of mandamus or any
other writ order or direction directing the 1st
and 2nd respondents to identify the number of
vacancies of LDC/VA to be filled up by
promotion from the post of
Villagemen/Lastgrade Servants/Attenders as
per Ext.P1 and P2 and fill up all those
vacancies from among Villagemen/Lastgrade
Servants/Attenders from the date on which the
vacancy arose and the candidates qualified and
grant to them all consequential benefits
including assignment of seniority in the cadre

W.P.(c)No.20522/10 2

of LDC/VA, forthwith:

(ii) Issue a writ of mandamus or
any other writ order or direction directing
the 1st and 2nd respondents to prepare
integrated state wise seniority list of
Villagemen/Lastgrade Servants/Attenders
for promotion to the post of LDC/VA,
forthwith’.

2. By judgment dated 26/7/2010 in WP(C)
No.20473/10, this Court has already disposed of a similar
writ petition accepting the contention of the respondents
that before the preparation of the state wise integrated
seniority list, Special Rules will have to be finalised.
Therefore the second prayer in the writ petition will have
to await the finalisation of the Special Rule and the first
prayer in the writ petition can only be considered
thereafter.

Writ petition is disposed of as above”

In the above circumstances, this writ petition is also disposed

of in terms of that judgment.

S. SIRI JAGAN, JUDGE

acd

W.P.(c)No.20522/10 3

W.P.(c)No.20522/10 4