High Court Kerala High Court

S.Prasanth vs The Director Of Urban Affairs on 18 July, 2008

Kerala High Court
S.Prasanth vs The Director Of Urban Affairs on 18 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1428 of 2008()


1. S.PRASANTH, ARCHANA, MAYYANAD P.O.,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF URBAN AFFAIRS,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE SECRETARY

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :18/07/2008

 O R D E R
                  J.B.KOSHY & P.N.RAVINDRAN, JJ.
                         --------------------------------------
                          W.A.No.1428 OF 2008
                         -------------------------------------
                           Dated 18th July, 2008

                                  JUDGMENT

Koshy,J.

While working as a Development Officer in the Life Insurance

Corporation of India, petitioner was advised by the Public Service

Commissioner to the post of Assistant Engineer/Assistant Town Planning

Officer Grade II in the Municipal Common service. As per the advice

memo dated 5.9.2003, posting orders were issued on 13.10.2003.

Petitioner requested for extension of joining time by 45 days. That

extension was granted. According to the petitioner, he was not able to

get relieving order from the LIC. and, therefore, he wanted further time.

He did not join within the 45 days granted. Then, Ext.P1 was issued

stating that unless he join duty within 45 days, appointment order will be

rejected. The above order was issued on 28.10.2003. Again on 9.1.2004

he was informed that unless he join duty within 10 days, he will not be

allowed to join duty. The statement that as identity particulars were not

received by him, he was not able to join duty also cannot be considered

as genuine. On 11.3.2004, he requested the Government for three

months’ time to join duty. That was declined on 12.4.2004. We are of

the opinion that petitioner was given sufficient time to join duty. If non-

W.A.1428/2008 2

joining vacancies are not reported before the expiry of the list, even

the NJD vacancies cannot be filled up and he cannot spoil the chance

of another person by waiting for pensionable service in the LIC. We

are of the opinion that learned Judge has considered the matter in its

proper perspective. Even though the statement in the impugned

judgment that the petitioner requested for two years’ time is not

correct, the undue delay in not joining duty beyond 45 and 10 days

allowed by the Government was properly justified.

The appeal is dismissed.

J.B.KOSHY
JUDGE

P.N.RAVINDRAN
JUDGE

tks