High Court Kerala High Court

Sabu.S. vs The Kerala State Backward Classes on 22 July, 2008

Kerala High Court
Sabu.S. vs The Kerala State Backward Classes on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11380 of 2008(D)


1. SABU.S., ASSISTANT MANAGER,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE BACKWARD CLASSES
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

                For Petitioner  :SRI.P.C.SASIDHARAN

                For Respondent  :SRI.C.S.MANILAL

The Hon'ble MR. Justice V.GIRI

 Dated :22/07/2008

 O R D E R
                           V. GIRI, J.
              = = = = = = = = = = = = = = = = = = =
               W.P(C) NO.11380 OF 2008
              = = = = = = = = = = = = = = = = = = =
         Dated this the 22nd day of July,         2008

                        J U D G M E N T

——————–

The petitioner is working as an Assistant Manager in the

first respondent Corporation. According to him he is qualified

and eligible to be considered for promotion to the post of

Regional Manager. In terms of the special rules applicable to

the first respondent, the post of Regional Manager is to be

filled up in the following manner:

“Regional Manager a) By promotion from Deputy

Manager/Assistant Manager/

Assistant Manager (Accounts)

or

b) Direct recruitment or

c) By deputation from State

Government service”.

Therefore, one of the methods of appointment to the post of

Regional Manager is by promotion from Assistant

Manager/Assistant Manager (Accounts) in the Corporation.

W.P(C) NO.11380 OF 2008

-: 2 :-

Petitioner points out that one of the qualifications prescribed

for promotion to the post of Regional Manager in the case of

Assistant Manager is 7 years’ experience. Petitioner was

appointed as an Assistant Manager in the year 2000 and

acquired the eligibility for being considered for promotion to

the post of Regional Manager on 3.11.2007. He submits that

there are currently 4 sanctioned posts of Regional Manager in

the Corporation in Kollam, Ernakulam, Kozhikode and Kannur.

On the premise that there are no qualified Assistant

Managers, to be considered for promotion to the post of

Regional Manager, currently all the 4 Regional Managers in the

Corporation are persons appointed on deputation from

outside. Petitioner submits that since he has acquired 7 years’

experience as Assistant Manager, he is entitled to be

considered for promotion to the post of Regional Manager in

terms of the special rules.

2. A statement has been filed by the first respondent.

Reference is made to Exhibit R1(a) decision taken by the Board

of Directors of the first respondent. It is contended that the

Board has taken a decision to abolish the post of Regional

W.P(C) NO.11380 OF 2008

-: 3 :-

Manager and it will be re-designated as District Manager.

Both these require amendment of the special rules. In the

circumstances, approval of the Government has been sought

for in relation to Exhibit R1(a) decision. Government’s

approval has not been obtained. Exhibit R1(b) to which

reference is made in this regard is pending consideration

before the Government. Petitioner has filed a reply affidavit

reiterating his contentions.

3. What is contemplated even under Exhibit R1(a) is

not abolition of the post of Regional Manager, but a re-naming

of the post of Regional Manager as District Manager.

4. I heard learned counsel for the petitioner, Shri

P.C.Sasidharan, learned counsel for the first respondent

Corporation, Shri Manilal and learned Special Government

Pleader, Shri Santhosh Kumar.

5. The stand taken by the first respondent that the

petitioner’s claim for being considered to the post of Regional

Manager cannot be considered on the premise that there is a

proposal to re-name the post of Regional Manager to that of

District Manager or even abolition of the post of Regional

W.P(C) NO.11380 OF 2008

-: 4 :-

Manager is not sustainable. Admittedly, the decision taken

by the first respondent in that regard either to abolish the

post of Regional Manager or re-name the same to that of

District Manager requires the approval of the Government. It

also necessitates amendment of the special rules which again

requires the approval of the Government. Again it is not the

case of the first respondent that there is no Regional Manager

in the first respondent Corporation currently functioning in

such capacity from the date of Exhibit R1(a). The case of the

petitioner that there are currently 4 Regional Managers who

are working on deputation from outside is not controverted.

If that be so, there are vacancies in the post of Regional

Manager currently available and if the petitioner is qualified in

terms of the special rules he is entitled to be considered for

being posted to the said post.

In the result, the Writ Petition is disposed of directing

the first respondent to consider the case of the petitioner for

promotion to the post of Regional Manager, in accordance with

the special rules for the Kerala State Backward Classes

Development Corporation. Orders in this regard shall be

W.P(C) NO.11380 OF 2008

-: 5 :-

passed within a period of four weeks from the date of receipt

of a copy of this judgment.

V. GIRI, JUDGE.

vsv