IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37137 of 2008(U)
1. V.I.VELAYUDHAN, 54 YEARS, S/O.ITTAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. COMMANDANT GENERAL,
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :17/12/2008
O R D E R
P.N.RAVINDRAN, J.
======================================
W.P.(C)No.37137 of 2008
======================================
Dated this the 17th day of December 2008
JUDGMENT
Heard Sri.U.Balagangadharan, the learned counsel appearing
for the petitioner and Smt.Anu Sivaraman, the learned
Government Pleader appearing for the respondents.
2. The petitioner is presently working as Station Officer in
the Fire and Rescue Services Department. He is aggrieved by the
rank and seniority assigned to him in the final seniority list of
Station Officers issued as per Ext.P4 order dated 8.9.2008. The
petitioner submits that aggrieved by Ext.P4 final seniority list, he
has filed Ext.P5 representation before the Secretary to
Government, Department of Home Affairs under Rule 27B of Part
II of the KS&SSR. In Ext.P5, he has sought modification of Ext.P4
final seniority list by assigning him rank and seniority between
Sl.Nos.51 and 52 therein. In this Writ Petition, the petitioner inter
alia prays for a direction to the first respondent to consider
Ext.P5 representation and pass orders thereon within a time limit
to be fixed by this Court.
3. Rule 27B of Part II of the KS&SSR empowers the
Government to resolve disputes regarding seniority and matters
connected therewith. The petitioner has in Ext.P5 invoked the
said power of the Government. As the petitioner has invoked a
statutory remedy available to him, the Government is bound to
W.P.(C)No.37137 of 2008 2
consider the same and pass orders thereon. In these
circumstances, I dispose of the Writ Petition with a direction to
the Secretary to Government, Department of Home Affairs to
consider Ext.P5 representation and pass orders thereon, after
notice to and affording the petitioner and Station House Officers
ranked above him up to Sl.No.51, an opportunity of being heard.
Final orders in the matter shall be passed within four months
from the date of receipt of a copy of this judgment.
P.N.RAVINDRAN, JUDGE
css/