High Court Kerala High Court

Sureshkumar.A vs S.Aji on 23 March, 2009

Kerala High Court
Sureshkumar.A vs S.Aji on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 382 of 2009()



1. SURESHKUMAR.A
                      ...  Petitioner

                        Vs

1. S.AJI
                       ...       Respondent

                For Petitioner  :SRI.ANIL K.NARENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :23/03/2009

 O R D E R
   K. BALAKRISHNAN NAIR & M.L.JOSEPH FRANCIS, JJ.
            ----------------------------------------------------
           W.A. Nos.382 OF 2009 & 1737 OF 2008
            -----------------------------------------------------
            Dated this the 23rd day of March, 2009

                           J U D G M E N T

~~~~~~~~~~~

Balakrishnan Nair, J.

W.A. No.382 OF 2009:

The appellants are LD Clerks working under the Director

of Technical Education. They say that the seniority list of LD

Clerks/U.D.Typist has already been finalised and published as

per Annexure A3 Circular dated 14.1.2005. As per the ranking

in the seniority list, the appellants turn for promotion has

already reached.

2. While so, the Director of Technical Education

published Ext.P2, provisional seniority list of LDC/UD Typist on

8.5.2007, which was followed by another list, Ext.P5 dated

26.4.2008. The appellants aggrieved by the above lists have

filed their objections, copies of which are Annexures A5 and A7,

it is submitted.

W.A Nos.382/2009 &1737/2008 2

3. While so, the respondents 1 and 2 herein approached

this Court by filing W.P.(C) No.20519/2008 praying for a

direction to finalise the seniority list of L.D.Clerks/U.D.Typist

under the Director of Technical Education. They also claimed

that the seniority list has to be finalised in the light of the law

laid down by the Apex Court in Sudhakaran v. State of Kerala

[2006(2)KLT 817]. The learned Single Judge directed that the

2nd respondent shall finalise the seniority list taking note of the

law declared by the Apex Court in the above said decision. The

appellants submit that the said decision was concerning the

seniority dispute in the Registration Department and further the

Technical Education Department was always considered as one

unit for the purpose of seniority, promotion etc. Though

recruitment was on district-wise basis, there were no district

units for the said department, it is submitted. Therefore, the

decision of the Apex Court in Sudhakaran v. State of Kerala

has no application to the facts of this case. The learned Single

Judge should not have issued such a direction without hearing

the affected parties, it is submitted. On the above ground, the

appellants prayed for reversal of the judgment of the learned

Single Judge.

W.A Nos.382/2009 &1737/2008 3

4. We heard the learned counsel for the respondents

1 and 2. They submitted that the decision in Sudhakaran’s case

will apply on all of fours to the facts of this case. In the

Registration Department also the State level unit was in force

and the official respondents in that case contended that there

were no district units in the Registration Department.

Therefore, the facts of that case are identical to the facts of this

case and therefore the law in Sudhakaran’s case will squarely

apply in finalisation of the seniority list in the Technical

Education Department also, it is submitted.

5. The learned counsel for the appellant seriously

disputed the above submission. We do not propose to go into the

merits of the above contention. But, we feel that such a

direction should not have been issued by the learned Single

Judge without hearing the affected parties. In view of the above

position, it is ordered that the Director of Technical Education

shall finalise the seniority list of L.D.Clerks/U.D.Typist in the

department of Technical Education, within the time frame

stipulated by the learned Single Judge. But, whether the

decision of the Apex Court in Sudhakaran’s case can be made

W.A Nos.382/2009 &1737/2008 4

applicable in this case is left open. Both sides may urge their

contentions and the Director of Technical Education may take

into account the rival submissions, while finalising the seniority

list.

W.P.(C) No.1737/2008:

Challenging the judgment in W.P.(C) No.20519/2008, the

persons similarly placed like the applicants in W.A.No.382/2009

have preferred this writ appeal. The learned senior counsel for

the appellant submitted that in the statement filed by the official

respondents in the appeal they have taken a stand that they do

not propose to disturb the settled seniority of persons appointed

till the year 2004. We do not propose to go into the merits of the

stand taken by the Government, at this stage. The Government

may take a decision, in accordance with law, considering the

objections filed by both sides. It is ordered that the directions

issued in W.A.No.382/2009 will govern this case also.

The Writ Appeals are disposed of as above.

(K.BALAKRISHNAN NAIR, JUDGE)

(M.L.JOSEPH FRANCIS, JUDGE)
ps