IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2750 of 2007(B)
1. T.A.JOSEPH,
... Petitioner
2. K.K.JOSEPH,
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR,
3. SENIOR SUPERINTENDENT (ADMINISTRATION),
4. KERALA PUBLI SERVICE COMMISSION,
3. SENIOR SUPERINTENDENT (ADMINISTRATION),
For Petitioner :SRI.C.S.MANU
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :04/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.2750 of 2007 (B)
---------------------------------
Dated, this the 4th day of June, 2010
J U D G M E N T
The petitioners are Laskers, aspiring to be promoted to the
post of Boat Driver/Boat Master. According to the petitioners, the
posts of Boat Driver/Boat Master are to be filled up in the ratio of
4:1 by direct recruitment and promotion. It is stated that in 2001
several vacancies were filled up by direct recruitment, but only in
2005, promotions including that of their’s were effected. On this
basis, the petitioners claim that they should also be given
promotion retrospectively with effect from 2001, when
appointments were made by direct recruitment.
2. If as a matter of fact, the petitioners have a claim of
retrospectivity to their promotions, the first thing they should do is
to move the competent authority in the Department. This has not
been done and therefore, this writ petition is premature.
The learned counsel for the petitioners submits that the
petitioners have filed representations before the 2nd respondent.
WP(C) No.2750/2007
-2-
Therefore, leaving it it open to the petitioners to pursue the
representations, this writ petition is disposed of.
(ANTONY DOMINIC, JUDGE)
jg