High Court Kerala High Court

Sherly George vs The Secretary To Government on 24 August, 2007

Kerala High Court
Sherly George vs The Secretary To Government on 24 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24533 of 2007()


1. SHERLY GEORGE,UPPER DIVISION CLERK,
                      ...  Petitioner
2. F.A.SHYLA,U.D CLERK,

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF AGRICULTURAL

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/08/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 24533  OF 2007 U
            = = = = = = = = = = = = = = = =

           Dated this the 24th  August, 2007

                    J U D G M E N T

This writ petition is filed seeking to quash Ext.

P16 and to declare that the 1st petitioner is entitled

for promotion with effect from 13-2-1986 and the 2nd

petitioner, on 11-6-1986. Petitioners also seek a

direction to the respondents to grant all consequential

benefits.

2. The 1st petitioner entered service as a Lower

Division Clerk on 3-9-1984 and on passing departmental

tests in 1986, her probation was declared on 10-2-1987.

The 2nd petitioner also commenced service as a Lower

Division Clerk on 28-11-1984 and on passing

departmental test in February 1986, her probation was

declared with effect from 25-2-1987. On 13-2-1986

though the 1st petitioner was promoted as Upper Division

Clerk, she was reverted by Ext. P1 order dated 14-7-

1988 and was later promoted with effect from 27-2-1997.

3. In so far as the 2nd petitioner is concerned,

W.P.(C) No. 24533 OF 2007 2

she was not included in Ext. P2 seniority list and

hence was not considered for promotion. However, by

Ext. P4 order dated 3-4-1988 she was promoted as an

Upper Division Clerk with effect from 1-4-1987. Ext.

P5 is an order cancelling Ext. P4 order of promotion of

the 2nd petitioner based on a complaint made by the 1st

petitioner and another employee called Geetha and by

this order the 2nd petitioner’s promotion was made

effective from 4-5-1998. Her request for review of the

order was rejected by Ext. P7 and her pay was also

fixed accordingly. Thereafter Ext. P10 memo was issued

proposing to recover Rs.67,995/- drawn by the 2nd

petitioner excessively. She had also filed an appeal

against Ext. P7 order. That was rejected by Ext. P11

and her representation against Ext. P10 memo proposing

recovery, was also rejected by Ext. P12. At that

stage, the 2nd petitioner filed O.P. No. 2865 of 2003

challenging Exts. P11 and P12 and the case was disposed

of by Ext. P14 judgment directing reconsideration of

the matter. She again represented by Ext. P15 and on

its rejection by Ext. P16 which included an order for

recovery of Rs.67,995/-, this writ petition has been

W.P.(C) No. 24533 OF 2007 3

filed by both the petitioners, seeking the reliefs

mentioned earlier.

4. In so far as the 1st petitioner is concerned,

she seeks a declaration that she is entitled for

promotion with effect from 13-2-1986. From the facts

narrated earlier, it is evident that the 1st petitioner

was promoted initially to the category of Upper

Division Clerk with effect from 13-2-1986. Thereafter

by Ext. P1 order dated 14-7-1988 she was reverted as a

Lower Division Clerk and thereafter her promotion was

made effective from 27-2-1997. Facts also show that

the cancellation of Ext. P4 order of promotion of the

2nd petitioner as per Ext. P5 was made on the basis of

a complaint made by the 1st petitioner and another

employee. After Ext. P1 order, she did not make any

complaint or take any action against her reversion or

the order promoting her with effect from 27-2-1997. It

is only after almost two decades that she is making

this claim for the first time. If this claim is to be

allowed now that will be unsettling the settled

position of various employees and that is not

permissible. Apart from the delay that is involved,

W.P.(C) No. 24533 OF 2007 4

the persons who are likely to be affected by such pre-

poning of her promotion, are also not made parties to

this writ petition. Primarily for the delay and laches

in challenging Ext. P1 and the order making her

promotion effective from 27-2-1997, she is not entitled

to any relief.

5. In so far as the 2nd petitioner is concerned

though by Ext. P4 she was promoted as Upper Division

Clerk with effect from 1-4-1987, based on a complaint

made by the 1st petitioner and another person, Ext. P4

was cancelled by Ext. P5 and the promotion of the 2nd

petitioner was made effective from 4-5-1998. It is

this order that ultimately led to Ext. P16 which is

challenged in this writ petition. She is claiming that

she should be promoted in the vacancy on 11-6-1986.

While examining her claim for such promotion it is to

be noted that the probation of the 2nd petitioner was

declared only on 25-2-1987. For the period upto 24-2-

1987 the 2nd petitioner was only a probationer and none

of her juniors superseded her as Upper Division Clerk.

6. She is also not eligible to get promotion

during June, 1986 to August 1986 in the unfilled

W.P.(C) No. 24533 OF 2007 5

vacancies since none of her juniors were qualified for

promotion till the date of declaration of her

probation. Therefore the provisions of Rule 28A(1)

does not come to her assistance. It is also seen that

between 25-2-1987, when her probation was declared and

4-5-1998 the date from which she was actually promoted

as per Ext. P5, only her seniors were qualified and

were given promotion. Thus none has superseded her

during this period giving rise to any complaint. In

this factual background, 2nd petitioner cannot have any

sustainable claim to insist that she should be given

promotion with effect from 11-6-1986.

For the aforesaid reasons I do not find anything

illegal in Ext. P16 warranting interference under

Article 226 of the Constitution of India. The writ

petition therefore fails and is dismissed.

ANTONY DOMINIC
JUDGE

jan/-