High Court Kerala High Court

Santhosh Kumar B vs The State Of Kerala on 6 April, 2010

Kerala High Court
Santhosh Kumar B vs The State Of Kerala on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11726 of 2010(M)


1. SANTHOSH KUMAR B.,
                      ...  Petitioner
2. K.SASI,S/O.KRISHNAN KUTTY, AED 38,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF PRINTING,TRIVANRUM.

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/04/2010

 O R D E R
                           C.T.RAVIKUMAR, J.

               ```````````````````````````````````````````````````````
                      W.P.(C) No. 11726 of 2010 M
               ```````````````````````````````````````````````````````
                   Dated this the 6th day of April, 2010

                              J U D G M E N T

The petitioners are Last Grade Servants under the Higher

Education Department presently working under the 2nd respondent. As

per Ext.P4 Special Rules, 50% of the posts of Printers are to be filled by

direct recruitment and the remaining from the qualified Last Grade

Servants. Being Last Grade Servants, in the light of the Special Rules,

the petitioners are liable to be considered for promotion subject to the

availability of vacancies. The petitioners contend that at present 94

posts of Printers are vacant under the department. In the

circumstances, the petitioners had already approached the 2nd

respondent by filing Ext.P7 representation to consider their claims for

promotion in the light of the Special Rules and considering the

availability of vacancies. The said representation is pending before the

2nd respondent. Therefore, there shall be a direction to the 2nd

respondent to consider Ext.P7 and pass orders thereon expeditiously, at

any rate, within a period of two months from the date of receipt of a copy

of this judgment.

The writ petition is disposed of as above.

Sd/-

(C.T.RAVIKUMAR, JUDGE)
aks