High Court Kerala High Court

K.C.Thulasidas vs The Director Of Agriculture on 11 November, 2009

Kerala High Court
K.C.Thulasidas vs The Director Of Agriculture on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4621 of 2009(A)


1. K.C.THULASIDAS,AGRICULTURAL ASSISTANT,
                      ...  Petitioner
2. PADMANABHAN,AGED 54 YRS, AGRICULTURAL

                        Vs



1. THE DIRECTOR OF AGRICULTURE,DEPARTMENT
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,AGRICULTURAL

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/11/2009

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.4621 OF 2009 (A)
              --------------------------------------------------
          Dated this the 11th day of November, 2009

                           J U D G M E N T

Petitioners are Agricultural Assistants aspiring for promotion

to the post of Agricultural Officer. Pursuant to the directions of this

court their claim was considered by the first respondent and by

Ext.P5 order, it has been held that the petitioners are not entitled

for promotion. Aggrieved by Ext.P5, they have approached the 2nd

respondent by filing Ext.P6 representation. Counsel for the

petitioner submits that the said representation is pending and

seeks an order for its expeditious consideration.

2. Having regard to the pendency of Ext.P6, the 2nd

respondent is directed to consider the same and pass orders

thereon with notice to the petitioner and any other person, who is

likely to be affected by any order on Ext.P6. It is directed that above

exercise shall be completed within 2 months from the date of

production of a copy of the judgment.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC /09
:2 :