High Court Kerala High Court

V.R.Rajan vs State Of Kerala Rep. By Secretary … on 20 February, 2007

Kerala High Court
V.R.Rajan vs State Of Kerala Rep. By Secretary … on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33084 of 2003(L)


1. V.R.RAJAN, TALUK SUPPLY OFFICE(RTD),
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REP. BY SECRETARY TO
                       ...       Respondent

2. THE DEPARTMENTAL PROMOTION COMMITTEE-I,

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :20/02/2007

 O R D E R
                            KURIAN JOSEPH, J.

                 ----------------------------------------------

                      W.P.(C) No.33084 of 2003

                 ----------------------------------------------

                     Dated 20th February,  2007.


                              J U D G M E N T

Petitioner is aggrieved since his name was not included

in Ext.P1 select list for appointment as District Supply Officer. In

the counter affidavit it is stated that as on the date of convening

of the Departmental Promotion Committee, viz., 22.2.2003,

disciplinary action against the petitioner was under process.

Therefore, the petitioner is not entitled to the benefit, in view of

the bar under Rule 28(b)(7) Note (1) of the Kerala State and

Subordinate Service Rules. The writ petition is accordingly

dismissed.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C)No. of 2002

———————————————-

J U D G M E N T

Dated 20th February, 2007.