High Court Kerala High Court

Ranjuithkumar K.V.3Rd Grade … vs State Of Kerala on 8 June, 2010

Kerala High Court
Ranjuithkumar K.V.3Rd Grade … vs State Of Kerala on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17666 of 2010(G)


1. RANJUITHKUMAR K.V.3RD GRADE OVERSEER,
                      ...  Petitioner
2. ANESHKUMAR P.G., 3RD GRADE OVERSEER,
3. SHUBI V.V., 3RD GRADE OVERSEER, OFFICE

                        Vs



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

2. THE CHIEF ENGINEER (IRRIGATION AND

3. THE CHIEF ENGINEER (MECHANICAL)

                For Petitioner  :SRI.P.BHASKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.17666 of 2010 (G)
             ---------------------------------
                Dated, this the 8th day of June, 2010

                          J U D G M E N T

The petitioners are Third Grade Overseers, aspiring promotion

to the post of Second Grade Overseers, in the Irrigation Department.

As per the Special Rules now prevailing, the post is to be filled up in

the ratio of 3:1 between direct recruitment and promotion. The

petitioners submit that the 8th Pay Revision Commission by Ext.P2

suggested amendment of the ratio into 1:1. According to the

learned counsel for the petitioners, the matter is pending

consideration of the Department.

2. The petitioners’ complaint is that at present, a valid rank

list is available and that the Department is proposing to make

appointments from the existing rank list by applying the ratio 3:1.

The petitioners submit that if appointments are made as above, that

will reduce their chances of promotions. It is with this grievances,

this writ petition has been filed, mainly praying that the amendment

to the Special Rules should be expedited and that in the meanwhile,

WP(C) No.17666/2010
-2-

the post shall not be filled up applying the provisions of the existing

Special Rules.

3. Going by the pleadings itself, it is obvious that as at

present, the amendment to the Special Rules has not come into

effect and the existing ratio is 3:1. Having regard to the fact that

there exists a valid rank list published by the Public Service

Commission, it is open to the Irrigation Department to make

appointments applying the Special Rules as it now stands.

Therefore, the prayer of the petitioner to direct the respondents not

to fill up the vacancies applying the Special Rules as it stands today,

cannot be granted.

Be that as it may, it is directed that the respondents will take

action for expeditious completion of the steps they have taken for

the amendment to the Special Rules.

This writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
jg
//TRUE COPY//

PA TO JUDGE.