IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6088 of 2009(E)
1. SURESHKUMAR.S., OVERSEER,
... Petitioner
2. VINOD E.S., OVERSEER,
3. K.ANIRUDHAN, LINEMAN,
4. G.SAJUKUMAR, OVERSEER,
Vs
1. KERALA STATE ELECTRICITY BOARD,
... Respondent
2. THE CHIEF ENGINEER (HRM),
3. THE CHAIRMAN,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :25/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 6088 of 2009
---------------------------------------------------
Dated this the 25th day of February, 2009
JUDGMENT
The petitioners are working under the first respondent
Board. Petitioners 1, 2 and 4 are working as Overseers and the
third petitioner is working as Lineman. The Board in the year
1971 fixed quota of 10% for promotion to the post of Sub
Engineer (Electrical) from the categories of Lineman/Meter
Reader/Overseer etc. 10% quota is fixed as per Ext.P1 Board
order. The complaint in the writ petition is that in spite of the
entitlement of the petitioners for promotion to the post of Sub
Engineer against the vacancy which has arisen on 24.10.2002,
no orders have been issued in the matter.
2. Ext.P13 is a representation filed before the Chairman,
KSEB, Thiruvananthapuram. It is submitted at the Bar that
Board itself, will have to take a decision in the matter.
3. Therefore, there will be a direction to the first
respondent Board to take a decision on Ext.P13 after
considering the matter in the light of various Board orders and
the orders passed if any in respect of other similarly situated
persons within a period of six weeks from the date of receipt of a
wpc: 6088 of 2009
2
copy of this judgment. The petitioner will produce a copy of the
writ petition along with a copy of the judgment for compliance.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps