IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15955 of 2009(L)
1. SUJAYA KUMARI M.B
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :10/09/2009
O R D E R
ANTONY DOMINIC, J.
------------------
WP(C) Nos.15955, 21043 & 21307 of 2009
Dated,-------------------------- 2009
this the 10th day of September,
------------------------------
J U D G M E N T
In these writ petitions, the petitioners, who are working as
Workshop Attenders in the Government ITI, are claiming promotion
to the post of Junior Instructor in terms of Ext.P2, the Special Rules
governing promotion to the aforesaid post.
2. When the cases came up for orders, counsel for the
petitioners confined their prayer for a consideration of the
representations made by them to the 2nd respondent in this behalf.
3. The petitioners in WP(C) No.21307/2009 have filed
Exts.P4 & P5, and petitioners in WP(C) No.21043/2009 have filed
Exts.P3, P5, P7, P9 & P11 and the petitioner in WP(C)
No.15955/2009 has filed Ext.P6.
4. Having regard to the pendency of the aforesaid
representations, and as the petitioners are limiting their claim for a
consideration as above, without expressing anything on the merits
of the claim, these writ petitions are disposed of directing the 2nd
WP(C) No.15955, 21043 & 21307 of 2009
-2-
respondent, the Director of Training, Industrial Training
Department, to consider their representations referred to above.
Orders on the representations shall be passed with notice to the
petitioners. These shall be done as expeditiously as possible, at any
rate, within eight weeks of production of a copy of this judgment.
5. The petitioners shall produce a copy of this judgment
before the 2nd respondent for compliance.
These writ petitions are disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg