High Court Kerala High Court

T.Sukumaran vs Chief Engineer on 10 October, 2007

Kerala High Court
T.Sukumaran vs Chief Engineer on 10 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 29997 of 2007(U)


1. T.SUKUMARAN, LINE MAN GRADE I,
                      ...  Petitioner

                        Vs



1. CHIEF ENGINEER
                       ...       Respondent

2. KERALA STATE ELECTRICITY BOARD,

3. THE ASSISTANT EXECUTIVE ENGINEER,

                For Petitioner  :SRI.P.K.ASHOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/10/2007

 O R D E R
                                   V. GIRI ,J.
                          -------------------------------
                         WP(C).NO.29997 of 2007
                         ---------------------------------
                Dated this the 10th       day of October, 2007

                                JUDGMENT

The petitioner is a Lineman Grade-I in the Kerala State Electricity

Board. He aspires for promotion to the cadre of Meter Reader. According to

him, in the Electricity Board, 25% of the quota is set apart for in-service

candidates. The petitioner made an application for being considered in that

behalf as per Ext.P2. The same has not been done so far.

2. I have heard the learned counsel for the petitioner and the learned

Standing Counsel for the Electricity Board.

3. The writ petition is disposed of in the following terms:

i) The petitioner shall file a representation raising his claim for

promotion to the post of Meter Reader under 25% quota stated to be

available for in-service candidates, within a period of three weeks from the

date of receipt of a copy of this judgment, before the first respondent. On

receipt of the same, the first respondent shall look into the claim and if it is

found to be acceptable, necessary orders shall be passed promoting the

petitioner, within a period of 2 months thereafter.

V. GIRI, JUDGE
css/