High Court Kerala High Court

A.Leelamony vs State Of Kerala Represented By The on 19 December, 2008

Kerala High Court
A.Leelamony vs State Of Kerala Represented By The on 19 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32859 of 2008(J)


1. A.LEELAMONY, W/O.RAVEENDRANATHAN,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF CIVIL SUPPLIES,

3. DEPARTMENTAL PROMOTION COMMITTEE

4. A.JALALUDEEN RAWTHER, DEPUTY CONTROLLER

                For Petitioner  :SMT.DAISY A.PHILIPOSE

                For Respondent  :STANDING COUNSEL FOR CIVIL SUPPLIES

The Hon'ble MR. Justice A.K.BASHEER

 Dated :19/12/2008

 O R D E R
                                A.K. Basheer, J.
                 - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C)No. 32859 of 2008
                - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 19th day of December, 2008
                                 JUDGMENT

Petitioner is stated to be working as Regional Manager in the

Civil Supplies Corporation at Ernakulam. Her grievance is that she

had been denied promotion to the post of Deputy Controller of

Rationing. According to her, respondent No.4 was given promotion

overlooking her better claim.

2. The primary prayer in the writ petition is to issue a writ in the

nature of mandamus directing respondent No.3 to convene ad hoc

Departmental Promotion Committee and to consider the claim of the

petitioner for promotion as Deputy Controller of Rationing. The other

prayer is to issue a direction to respondent No.1 to consider and pass

orders on Ext.P6 representation.

3. Learned Government Pleader after getting instructions

submits that Ext.P6 had already been considered. It is also submitted by

him that the Departmental Promotion Committee had met on November

7, 2008 . The Government is awaiting the report of the Departmental

Promotion Committee and immediately on receipt of the decision of the

DPC, the Government shall publish the select list. The above

submissions are recorded. Obviously if the petitioner is found eligible

to be included in the select list, she will be entitled to get promotion in

terms of the decision of the DPC.

The writ petition is closed.

A.K. Basheer
Judge.

an.