High Court Kerala High Court

T. Sadasivan vs State Of Kerala Rep. By Its … on 11 February, 2008

Kerala High Court
T. Sadasivan vs State Of Kerala Rep. By Its … on 11 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10815 of 2005(K)


1. T. SADASIVAN, REGIONAL DEPUTY DIRECTOR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY ITS SECRETARY
                       ...       Respondent

                For Petitioner  :SRI.P.RAVINDRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :11/02/2008

 O R D E R
                               V.GIRI, J.
                   -------------------------------------------
                     W.P.(C).No.10815 of 2005
                  -------------------------------------------
            Dated this the 11th day of February, 2008


                              JUDGMENT

While working as Deputy Director in the State Lotteries

Department, on finding that there is no select list for the post of

Joint Director, petitioner submitted Ext.P1 representation before

the Government, firstly, for declaring his probation in the post

of Deputy Director and secondly, for promoting him to the post

of Joint Director. The request was rejected under Ext.P3. The

Government considered the request of the petitioner and stated

in Ext.P3 that the petitioner’s promotion to the post of Deputy

Director was not a regular promotion. Therefore, probation

cannot be declared in the said post at that point of time. Since,

there were no special rules governing promotion to the post of

Joint Director, it was not possible to consider the petitioner’s

request for promotion to the said post. Ext.P3 has been

challenged in the writ petition. Counter affidavit has been filed

supporting Ext.P3. The post of Joint Director fell vacant on

1.4.2004. In the absence of Special Rules governing selection to

the post of Joint Director, nobody was promoted to the said post.

WPC10815/2005 2

There is a proposal for amendment of the Special Rules. In so

far as the petitioner is concerned he was earlier awarded a

punishment of bar of increment for six months without

cumulative effect on the basis of a vigilance enquiry report as

evidenced by Ext.R4. Petitioner was facing another disciplinary

action. Reference is made to Ext.R1(a) charge memo.

2. I have heard the learned counsel for the petitioner

and the learned senior Government Pleader also.

3. The petitioner has retired from service on 30.6.2005.

Even if Ext.P3 is interfered with, it may not make any

difference, in so far as the petitioner’s claim for regular

promotion to the post of Joint Director, is concerned.

4. In the result, the writ petition is closed without

prejudice to the right of the petitioner to move for notional

promotion in the post of Deputy Director and Joint Director,

subject to finalisation of the disciplinary action. If such a

request is made it shall be dealt with in accordance with law by

the Government. Ext.P3 will not stand in the way of such request

being considered.

V.GIRI, JUDGE
csl