High Court Kerala High Court

Shri Binu P.Ulahannan vs Kerala State Electricity Board on 5 October, 2007

Kerala High Court
Shri Binu P.Ulahannan vs Kerala State Electricity Board on 5 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37694 of 2004(K)


1. SHRI BINU P.ULAHANNAN,
                      ...  Petitioner
2. SHRI BINU VARGHESE,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. CHIEF ENGINEER (HRM),

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.ASOK M CHERIAN

The Hon'ble MR. Justice A.K.BASHEER

 Dated :05/10/2007

 O R D E R
                             A.K. Basheer, J.
                - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P(C) No. 37694 of 2004
               - - - - - - - - - - - - - - - - - - - - - - - - - -
             Dated this the 5th day of October, 2007.
                           J U D G M E N T

Petitioners are stated to be working now as Sub Engineers in

the Kerala State Electricity Board. Their grievance appears to be that

they had been denied promotion to the post of Sub Engineer under

the 60% quota set apart for the category of Overseers. It is the

contention of the petitioners that they ought to have got promotion

as Sub Engineers long prior to the actual date of their promotion.

For the sake of convenience the prayers in the writ petition are

extracted hereunder:

“(a) issue a writ of mandamus commanding

the respondents to fill up the vacancies under

60% promotion quota of Sub Engineers

(Ele.) in accordance with the occurrence of

vacancies.

(b) issue a writ of mandamus commanding

the respondents to fill up the backlog of 829

vacancies under 60% promotion quota by

promoting the Overseers as on 31/12/1998.

(c) issue a writ of mandamus directing the

respondents to assign retrospective effect to

the petitioners’ promotion to the post of Sub

Engineer atleast with effect from

31/12/1998.”

WP.37694/04 2

2. In the counter affidavit it is contended by the Board that all the

contentions raised by the petitioners are totally misconceived and

untenable. The Board has also taken exception to the list of Sub

Engineers who allegedly belonged to the 60% promotion category.

While Ext.P4 contains the names of the Sub Engineers who had retired

on superannuation between January 1, 1993 and December 31, 1998,

Ext.P5 is the list of Sub Engineers who were promoted as Assistant

Engineers from 1/1/1993 to 31/12/1998. It is admitted by the

petitioners that these two lists (Exts.P4 and P5) have been prepared by

them on the basis of the materials gathered from Ext.P3 gradation list

prepared by the Board and other materials gathered from the office of

the Board. It is contended by the Board in the counter affidavit that

petitioners were given promotion as and when they became eligible for

promotion on the basis of the seniority in the gradation list of

Overseers. The contentions raised by the petitioners undoubtedly fall in

the realm of disputed questions of fact. This Court under Article 226

need not and cannot work out the remedy that the petitioners now seek

in these writ petitions. In my view the petitioners have to necessarily

approach their employer and seek redressal of their grievances.

3. Learned counsel points out that petitioner No.1 had preferred

Ext.P6 representation in this regard before respondent No.2

highlighting all the relevant aspects of petitioners’ common grievances.

However no action has been taken on the said representation, though it

was preferred in the year 2003.

WP.37694/04 3

4. Having heard learned counsel for the petitioners and learned

standing counsel for the Board and having perused the materials on

record, I am satisfied that the writ petition can be disposed of with a

direction to the respondents to take an appropriate decision on Ext.P6

and also the additional representation, if any, that may be preferred by

the petitioners within one month from the date of receipt of a copy of

this judgment, strictly on its merit and in accordance with law as

expeditiously as possible, at any rate within three months from the date

of receipt of a copy of this judgment. Ordered accordingly. Needless to

mention that the respondents shall ensure that 60% quota available to

Overseers in terms of the relevant Rules and Regulations in the matter

of promotion shall be adhered to strictly.

Petitioners shall produce a certified copy of the judgment along

with a copy of the writ petition and counter affidavit of the respondents

before respondent No.1 for compliance.

A.K. Basheer
Judge.

an.