IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3838 of 2007(F)
1. V.V. MOHANKUMAR, DEPUTY CHIEF
... Petitioner
2. M.A. GEORGE FRANCIS,
3. MOHAN LUKOSE, EMPLOYMENT OFFICER,
4. C. RAJU DAVID, EMPLOYMENT OFFICER,
5. P.N.SURESH BABU,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF EMPLOYMENT,
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :05/02/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO.3838 of 2007
-------------------------------
Dated this the 5th day of February, 2007
JUDGMENT
The petitioners belong to the category of Employment
Officers. Ext.P1 is the final seniority list of Junior Employment
Officers/Junior Superintendents/Head Accountant/Investigator as
on 1.1.1991 published by the second respondent. Feeling
aggrieved by the rank assigned to the petitioners in Ext.P1,
representations have been filed by them before the first
respondent invoking Rule 27B of KS&SSR. Ext.P2 is the
representation filed by the 5th petitioner. The learned counsel for
the petitioners submits that similar representations have been
filed by the petitioners 1 to 4 also.
2. I have heard the Government Pleader appearing for the
respondents.
3. The first respondent has got a duty to consider Ext.P2
and similar representations filed by the petitioners under rule 27B
of KS&SSR and to take appropriate decision in accordance with
W.P.(C)No. 3838/2007
: 2 :
law. Hence there shall be an order directing the first respondent
to issue notice to the petitioners and other officers who are likely
to be affected by the decision of the government on Exts.P2 and
other representations. After affording opportunity to those
officers who may respond to the notice, final decision shall be
taken by the government within three months from the date of
receipt of a copy of the judgment. The first petitioner shall
produce a copy of the judgment along with a copy of the writ
petition before the government for information and compliance.
The writ petition is disposed of as above.
K.K.DENESAN, JUDGE
css/
W.P.(C)No. 3838/2007
: 3 :