Monday, 13, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M. Venkataramana vs The Singareni Collieries Company ...
2023 Latest Caselaw 3079 Tel

Citation : 2023 Latest Caselaw 3079 Tel
Judgement Date : 11 October, 2023

Telangana High Court
M. Venkataramana vs The Singareni Collieries Company ... on 11 October, 2023
Bench: Juvvadi Sridevi
              THE HON'BLE SMT. JUSTICE JUVVADI SRIDEVI

WRIT PETITION Nos.39793 OF 2018, 1168 AND 1181 OF 2020


COMMON ORDER:


          Since the issue involved in all these writ petitions is same, they

are heard together and are disposed of by this common order.


2.        I have heard the submissions of Sri G.Allabakash, Learned

Counsel for the petitioners, Sri P.Sri Harsha Reddy, learned Standing

Counsel for Singareni Collieries Company Limited appearing for

Respondents and perused the record.

3. Petitioners in these writ petitions are aggrieved of not

extending promotion to higher grades in terms of the judgment of

the Hon'ble Supreme Court in C.A.Nos.17869-17870/2017, dated

03.11.2017 1 and sought consequential direction directing the

respondents to extend periodical promotions and the consequential

monetary benefits.

4. All the petitioners are employees of Singareni Collieries

Company Limited. Petitioner in W.P.No.39793 of 2018 was appointed

as Electrician on 18.11.1986 and subsequently promoted as Junior

Executive Trainee (E & M) E-2 Grade with effect from 28.11.2008

and was not granted subsequent promotions. Petitioner in

2018 (1) SCC 468 2 JS, J W.P.Nos.39793of2018&1168&1181of2020

W.P.No.1168 of 2020 was appointed as EP Electrician on 22.01.1988

and was promoted as Assistant Engineer (E-2) on 09.07.2019 and

subsequently promoted as Executive Engineer (E-4) Grade on

01.10.2022, whereas, he was actually entitled for promotion as

Assistant Engineer (E-2) Grade from 26.10.2010. Similarly, the

petitioner in W.P.No.1181 of 2020 was appointed as Assistant

Foreman (Electrical) on 18.01.1990 and subsequently promoted as

Assistant Engineer (E2) on 09.07.2019 and further promoted as

Executive Engineer (E-4) Grade on 01.10.2022, whereas he was

actually entitled to be promoted to the post of Assistant Engineer

(E-2) Grade with effect from 26.10.2010.

5. When the matter is taken up, it is submitted by the learned

counsel for the petitioners that the petitioners were denied

promotions on the ground that the Diploma Certificates produced by

them were not valid. When the said matter was carried before the

Supreme Court, the Hon'ble Supreme Court, in C.A.Nos.17869-

17870/2017, passed orders on 03.11.2017 directing the Management

to conduct eligibility test and the employees clearing such test shall

be promoted without reference to the validity of their Diploma

Certificates.

6. The learned counsel for petitioners has further submitted that

the issue involved in these writ petitions is squarely covered by the 3 JS, J W.P.Nos.39793of2018&1168&1181of2020

judgment of this Court in W.P.No.540 of 2021, dated 08.06.2023,

wherein, while referring to the aforesaid judgment of Hon'ble

Supreme Court, this Court has directed the respondents to extend

promotions and consequential benefits to the petitioner therein.

Accordingly, he prayed for disposal of these writ petitions also in

terms of the earlier orders of this Court in W.P.No.540 of 2021, dated

08.06.2023.

7. Learned Standing Counsel for Singareni Collieries Company

Limited does not dispute the same and has not objected for disposal

of these matters in terms of earlier orders of this Court.

8. In view of the above submissions and for the reasons recorded

in the order, dated 08.06.2023 in W.P.No.540 of 2021, all these writ

petitions are allowed directing the respondents to extend promotions

and consequential benefits with effect from 28.11.2008 to the

petitioner in W.P.No.39793 of 2018 and with effect from 26.10.2010

to the petitioners in W.P.Nos.1168 and 1181 of 2020, within a period

of three months from the date of receipt of a copy of this order. No

costs.

Pending miscellaneous applications, if any, shall stand closed.

________________ JUVVADI SRIDEVI, J Date:11.10.2023 Ksk

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Media

 
 
Latestlaws Newsletter