IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29065 of 2010(G)
1. B.SASANKAN NAIR,ASSISTNAT SUB INSPECTOR
... Petitioner
Vs
1. STATE OF KERALA,REP.BY HOME SECRETARY,
... Respondent
2. DEPUTY INSPECTOR GENERAL OF POLICE,
3. SUPERINTENDENT OF POLICE,
For Petitioner :SRI.P.BABU KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :22/09/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 29065 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 22nd day of September, 2010
J U D G M E N T
The petitioner was appointed as a Police Constable on
01.05.1985 in Kozhikode District. He was subsequently
transferred to Wayanad District along with 22 other Police
Constables. Originally the service of the petitioner in the
Kozhikode District has not been reckoned for seniority. The
next promotion to which the petitioner can aspire for is that
of Head Constable. According to the petitioner, although on
a petition filed by the petitioner his seniority was re-fixed,
corresponding promotion as Sub Inspector in accordance
with the re-fixed seniority was not given to the petitioner.
Therefore claiming promotion with effect from the date
when the petitioner’s junior was promoted, the petitioner
has filed Ext.P3 representation before the 2nd respondent.
Petitioner seeks a direction to the 2nd respondent to
W.P.(C)No. 29065 of 2010
-2-
consider and pass orders on Ext.P3 as expeditiously as
possible.
I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass
orders on Ext.P3 as expeditiously as possible, at any rate
within a period of three months from the date of receipt of a
copy of this judgment, after affording an opportunity of
being heard to the petitioner as well as others, who may be
adversely affected, if the prayer of the petitioner is granted.
S. SIRI JAGAN
JUDGE
shg/