High Court Kerala High Court

Thulaseedharan vs Kerala State Electricity Board on 14 December, 2009

Kerala High Court
Thulaseedharan vs Kerala State Electricity Board on 14 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25367 of 2008(T)


1. THULASEEDHARAN, AGED 55 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD
                       ...       Respondent

2. THE CHIEF ENGINEER, HRM, VYTHUTHI BHAVAN

3. THE CIEF ENGINEER,(DISTRIBUTION SOUTH),

4. THE ACCOUNTS OFFICER, (PAY FIXATION)

5. THE SECRETARY , ELECTRICITY BOARD

                For Petitioner  :FR.JOHNY THOTTAM

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/12/2009

 O R D E R
                         ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.25367 of 2008 (T)
             ---------------------------------
           Dated, this the 14th day of December, 2009

                            J U D G M E N T

In this writ petition, the only issue raised for consideration is

whether the petitioner is eligible to be given 2nd and 3rd time bound

higher grades.

2. Briefly stated, the facts of the case are that the petitioner

joined the services of the KSE Board as Assistant Engineer on

23/03/1982. On completion of 10 years, he was given first time

bound higher grade with effect from 23/03/1992.

3. Subsequently, in response to the special recruitment

conducted, the petitioner offered himself as a candidate and

selected by the PSC and was appointed as Assistant Executive

Engineer with effect from 13/05/1994. Subsequent to his

appointment as Assistant Executive Engineer, counting his service

from 23/03/1982 he was granted 2nd time bound higher grade with

effect from 04/07/2000. Ext.P8 is the order that was issued. The

petitioner was thereafter promoted as Executive Engineer with effect

WP(C) No.25367/2008
-2-

from 05/11/2003. Again continuing his total service, sanction was

accorded to grant 3rd time bound higher grade with effect from

09/05/2007. Ext.P8(a) is the order issued.

4. Later the Board found that the petitioner was not eligible

to be granted 2nd and 3rd time bound higher grades. The reason

stated is that he having entered service as a fresh recruit as

Assistant Executive Engineer with effect from 13/05/1994, could

not have taken credit for the previous service rendered, in order to

determine his eligibility to grant 2nd and 3rd time bound higher

grades.

5. According to the petitioner, Ext.P7 is the Rules on the

basis of which the time bound higher grade was granted to him.

This rules provides that on completion of 10 years, 18 years and 25

years of service, an employee, who did not get promotion, is eligible

for first, second and third time bound higher grades. This

necessarily contemplates continued service.

6. In this case, though the petitioner initially entered

service, he became an Assistant Executive Engineer by way of direct

recruitment. If so, there was a fresh recruitment and

WP(C) No.25367/2008
-3-

commencement of service and his eligibility for time bound higher

grades will have to commence afresh. If so, the stand of the Board

that the previous service could not be given credit for reckoning the

petitioner’s eligibility to be granted 2nd and 3rd time bound higher

grades, cannot be said to be without any basis.

Therefore, I do not find any merit in the claim of the

petitioner, and I affirm the stand of the Board.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg