High Court Kerala High Court

C.P.Subash Chandra Babu vs The State Of Kerala on 12 December, 2007

Kerala High Court
C.P.Subash Chandra Babu vs The State Of Kerala on 12 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 24900 of 2007(L)


1. C.P.SUBASH CHANDRA BABU, SUB INSPECTOR
                      ...  Petitioner
2. R.CHANDRA BABU, SUB INSPECTOR OF
3. MOHANAN,
4. K. SUSEELAN,
5. V. THANKARAJAN,
6. PRASAD K.M.,
7. C. BABU,
8. V. GANGAPRASAD,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DIG OF POLICE,

                For Petitioner  :SRI.PAUL MATHEW (PERUMPILLIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/12/2007

 O R D E R
                                V.GIRI, J.
                     =========================
                       W.P.(C)NO. 24900 OF 2007
                     =========================
                 Dated this the 12th day of December 2007

                               JUDGMENT

Challenging Ext.P9 final seniority list for the post of Sub

Inspectors of Police, petitioners have preferred Ext.P10 under Rule

27B of Part II of KS&SSR.

2. Having heard the learned counsel for the petitioners and the

learned government pleader, the writ petition is disposed of directing

the second respondent to forward Ext.P10 to the first respondent

within a period of four weeks from the date of receipt of a copy of this

judgment. On receipt of the same, first respondent shall look into the

same and take a decision in accordance with law, within a period of

two months thereafter. All promotions effected will be subject to the

decision to be taken by the government, in the manner

aforementioned.

V.GIRI, JUDGE
css/