High Court Kerala High Court

Sunny George vs Kerala State Electricity Board on 28 October, 2010

Kerala High Court
Sunny George vs Kerala State Electricity Board on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32779 of 2010(V)


1. SUNNY GEORGE,
                      ...  Petitioner
2. P.RAJANLAL,

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (H.R.M.),

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :28/10/2010

 O R D E R
                             S.SIRI JAGAN, J.

                     ==================

                       W.P.(C).No.32779 of 2010

                     ==================

              Dated this the 28th day of October, 2010

                             J U D G M E N T

The petitioners are Assistant Executive Engineers (Civil) in the

Kerala State Electricity Board. They are Engineering Diploma holders.

According to the petitioners, as per the special rules, for promotion to

the post of Executive Engineer, a ratio of 19:1 among Assistant

Executive Engineers is prescribed as between degree holders and

diploma holders. The petitioners would submit that the cadre strength

of Executive Engineers is 49 and therefore, there should at least be

two Diploma holder Executive Engineers in service. But there are no

Executive Engineers having diploma qualification, is their contention.

Therefore, the quota prescribed by the special rules is not satisfied.

According to the petitioners, they are eligible for promotion as

Executive Engineers in the quota prescribed for diploma holders and

their claim is entitled to be considered accordingly. The petitioners

have filed Exts.P1 and P2 representations before the Chief Engineer

(HRM) in that regard. They seek a direction to the 2nd respondent to

dispose of Exts.P1 and P2 expeditiously.

2. I have heard the learned Standing Counsel appearing for

the Kerala State Electricity Board also.

3. Having heard both sides, I dispose of this writ petition with

w.p.c.32779/10 2

a direction to the 2nd respondent-Chief Engineer (HRM) of the Kerala

State Electricity Board to consider and pass orders on Exts.P1 and P2

representations, as expeditiously as possible, at any rate, within two

months from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioners.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge