IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35761 of 2009(M)
1. K.K.SASI, S/O.KOCHUKRISHNAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. PRINCIPAL CHIEF CONSERVATOR OF FOREST,
3. CHIEF CONSERVATOR FOREST,
4. CONSERVATOR OF FOREST,
For Petitioner :SRI.A.S.RAJENDRAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :11/12/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.35761 of 2009 (M)
---------------------------------
Dated, this the 11th day of December, 2009
J U D G M E N T
The petitioner is presently working as a Head Accountant in
the Forest Department. As is seen from Ext.P4, his name has been
included for promotion to the post of Junior Superintendent.
However, he was not promoted for the reason that due to pendency
of a vigilance case his probation was not declared. Subsequently
the probation was declared as per Ext.P3 with effect from
11/12/2004. It is now stated that since his probation is declared he
is entitled to be promoted with retrospective effect. However, a
decision on this issue has not been taken by the authorities. It is
seen that Ext.P6 representation urging this claim made by the
petitioner before the 3rd respondent is pending consideration of the
said authority.
It is therefore, directed that the 3rd respondent shall consider
the aforesaid claim of the petitioner as urged in Ext.P6
representation as expeditiously as possible, at any rate, within six
WP(C) No.35761/2009
-2-
weeks of production of a copy of this judgment, along with a copy
of this writ petition.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg