High Court Kerala High Court

V. Sreekantan Nair vs State Of Kerala on 4 June, 2009

Kerala High Court
V. Sreekantan Nair vs State Of Kerala on 4 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 13 of 2006()


1. V. SREEKANTAN NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. KERALA PUBLIC SERVICE COMMISSION,

3. DEPARTMENT PROMOTION COMMITTEE (HIGHER)

4. DIRECTOR GENERAL OF POLICE,

5. R. GOPINATHAN NAIR,

6. K.A. PUNNOOSE, DEPUTY SUPERINTENDENT

                For Petitioner  :SMT.SANTHAMMA ISSAC

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :04/06/2009

 O R D E R
                       K. BALAKRISHNAN NAIR
                                         &
                          C.T. RAVIKUMAR, JJ.
                   ---------------------------------------------
                            W.A. NO. 13 OF 2006
                    ---------------------------------------------
                    Dated this the 4th day of June, 2009


                                 JUDGMENT

Balakrishnan Nair, J.

The appellant is the writ petitioner. The Writ Petition was filed by

him seeking the following reliefs:

“(i) issue writ of certiorari or any other appropriate
writ, order or direction calling for the records
leading to Exhibit-P10 and quash the same.

(ii)declare that the respondents 5 & 6 are not
entitled to seniority over the petitioner in any
category higher than that of Sub Inspector of
Police.

(iii)issue a writ of mandamus or any other
appropriate writ, order or direction commanding
the respondents 1 to 4 to give the petitioner
promotion and all other service benefits including
time bound grade promotion and ratio based
grade promotion ignoring the regularisation and
reassignment of rank as shown in Exhibits-P6
and P8.

W.A. NO. 13/2006 2

(iv) issue writ of mandamus or any other appropriate
writ, order or direction commanding the
respondents 1 and 4 to fix the seniority of the
petitioner in the post of C.I. of Police based on
the ranking in Ext.P-1 select list.”

2. Ext.P10 is a communication issued by the Director General of

Police rejecting the appellant’s representation against assignment of

seniority to respondents 5 and 6 above him in the cadre of Circle Inspector

of Police. The main grievance of the writ petitioner was against the

assignment of seniority to respondents 5 and 6 above him in the cadre of

Circle Inspector of Police. The appellants and respondents 5 and 6 were

appointed to the post of Sub Inspectors , General Executive Branch from

the quota reserved for ministerial staff in the Police Department. Initially,

as per the advice list, the appellant was senior to respondents 5 and 6.

Later, the Public Service Commission revised the advice list as a result of

which respondents 5 and 6 became senior to the appellant. The said

revision was made, based on a judgment of a Division Bench of this Court

in W.A. No.1356 of 1991. The claim of respondents 5 and 6 for

promotion to the post of Circle Inspector of Police was reconsidered in the

light of the revised list in the feeder category. As per the D.P.C. list

published in the Kerala Gazette dated 12.9.1995, the appellant was

assigned rank No.29(A) and respondents 5 and 6 were placed above him.

W.A. NO. 13/2006 3

Apparently, going through the materials on record, the appellant did not

take any steps, known to law, to challenge the assignment of seniority to

respondents 5 and 6 above him in the D.P.C. list. For the first time, he

started demurring and filed representations against the seniority list of

Circle Inspectors published as on 1.1.2002. Ext.P9 is one of the

representations which was disposed of by Ext.P10. Going by Ext.P10, we

do not find anything illegal or irregular about it. The contesting

respondents 5 and 6 got seniority over the appellant based on valid

proceedings of the D.P.C. The said assignment of seniority cannot be

challenged in 2002.

3. The learned counsel for the appellant submitted that at the time

when respondents 5 and 6 were promoted to the post of Circle Inspectors,

their probation was not declared and, therefore, their promotion was made

in violation of Rule 28 of the Kerala State and Subordinate Services Rules.

An order, even if it is void, unless the same is set aside in appropriate

proceedings initiated before the appropriate forum by a person having

standing, will remain valid and binding. In this case, even assuming that

there was some infirmity in the order of promotion of respondents 5 and

6 passed in 1995, the same cannot be canvassed for the first time in

2002. So, we are of the view that the Director General of Police has

W.A. NO. 13/2006 4

rightly rejected the representation of the appellant. We fully agree with

the reasoning of the learned Single Judge in dismissing the Writ Petition.

The contesting respondents 5 and 6 got seniority over the appellant in the

cadre of Sub Inspector of Police on the strength of the judgment of a

Division Bench of this Court and their seniority in the cadre of Circle

Inspector of Police was on the strength of valid D.P.C. proceedings.

Therefore, the objection taken by the appellant against the promotion

granted to respondents 5 and 6 with retrospective effect is highly belated

and cannot be entertained.

In the result, the Writ Appeal fails and it is dismissed.

(K. BALAKRISHNAN NAIR)
JUDGE

(C.T. RAVIKUMAR)
JUDGE

sp/

W.A. NO. 13/2006 5

K.BALAKRISHNAN NAIR
&
C.T. RAVIKUMAR, JJ.

W.A. NO. 13/2006

JUDGMENT

4th June, 2009

W.A. NO. 13/2006 6