High Court Kerala High Court

V. Rajagopalan vs The Managing Director on 29 June, 2007

Kerala High Court
V. Rajagopalan vs The Managing Director on 29 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA No. 2635 of 2002()


1. V. RAJAGOPALAN, II GR. DRAFTSMAN,
                      ...  Petitioner
2. N.C. VELAYUDHAN, II GR. DRAFTSMAN,
3. V. KURAMBA, II GR. DRAFTSMAN,

                        Vs



1. THE MANAGING DIRECTOR, KERALA
                       ...       Respondent

2. EXECUTIVE ENGINEER, P.H. DIVISION,

3. ASSISTANT EXECUTIVE LENGINEER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :S.C. FOR KWA

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/06/2007

 O R D E R


                                K.S.Radhakrishnan

                                             &

                               Antony Dominic, JJ.

                 ========================

                              W.A.No.2635 of 2002

                 ========================


                Dated this the 29th  day of June, 2007.


                                      JUDGMENT

Radhakrishnan,J.

Original Petition was preferred by the appellant seeking a writ of

certiorari calling for the records leading to the decision not to promote

the petitioners as Draftsman Gr.II earlier than 1998 and to quash the

same and also for a mandamus compelling the respondents to promote

the petitioners as Draftsman Gr.II with retrospective effect from 1985.

Though the petitioner sought a writ of certiorari, no orders have been

produced before this Court so as to examine as to whether the orders

are correct or not. It is seen that one of the petitioners preferred

Ext.P7 representation to the Managing Director, Kerala Water Authority

for promoting him to the post of Draftsman Gr.II with retrospective

effect from 1985 onwards. We are not told of the fate of that

WA 2635/02 -: 2 :-

representation. No adverse order has been produced before us.

We see no error in the judgment of the learned single Judge and

the Writ Appeal is dismissed.

K.S.Radhakrishnan,

Judge.

Antony Dominic,

Judge.

ess 29/6