IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 36507 of 2001(S)
1. UNION F INDIA
... Petitioner
Vs
1. T.A.VIJAYAMMA
... Respondent
For Petitioner :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR
For Respondent :SRI.R.RAJASEKHARAN PILLAI
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/03/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
T.R. RAMACHANDRAN NAIR, JJ.
--------------------------------------------
O.P. No. 36507 OF 2001
--------------------------------------------
Dated this the 3rd day of March, 2008
JUDGMENT
C.N. Ramachandran Nair,J.
The order under challenge is one issued by the Tribunal directing
the Postal Department to consider promotion to the applicant in the SC
quota in a review DPC. When the O.P. came up for admission, this
Court also directed the Postal Department to consider the first
respondent’s claim for promotion under SC quota. It is now reported
that later first respondent was promoted. In the circumstances, no
orders are required in the O.P. and is accordingly closed. So far as the
monetary benefits are concerned, first respondent is entitled to the
benefits in terms of the promotion order.
(C.N.RAMACHANDRAN NAIR)
Judge.
(T.R.RAMACHANDRAN NAIR)
Judge.
kk
2