IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 10021 of 2006(R)
1. S.ANIL KUMAR, AGED 39 YEARS, S/O. LATE
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. THE DIRECTOR OF COLLEGIATE EDUCATION,
3. THE MANAGER, SANATANA DHARMA COLLEGE,
4. THE PRINCIPAL, SANATANA DHARMA COLLEGE,
For Petitioner :SRI.K.R.RAGHUNATH
For Respondent :SRI.K.ANAND (A.201)
The Hon'ble MR. Justice A.K.BASHEER
Dated :21/08/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 10021 OF 2006
---------------------
Dated this the 21st day of August, 2007
J U D G M E N T
Petitioner, who is an employee of Sanatana Dharma
College, Alappuzha, under the management of respondent No.3,
prays for issue of a writ of certiorari to quash Ext.P6, by which he
has been ordered to be reverted temporarily from the post of
Lower Division Store Keeper to the cadre of Last Grade Staff with
effect from February 20, 2005. He further prays for a direction to
the respondents to promote him to the post of Lower Division
Clerk which may arise consequent to filling up the post of Upper
Division Clerk.
2. However, I do not propose to deal with the various
contentions raised by the petitioner in the writ petition in view of
the limited prayer made by learned counsel for the petitioner at
the Bar. He submits that petitioner will be satisfied if a direction
is issued to respondent No.2 to take a decision on Ext.P10 in
which the petitioner has highlighted all his grievances and the
relevant aspects of the issue involved in this case.
WPC NO 10021/06 Page numbers
In the above facts and circumstances, the writ petition is
disposed of with a direction to respondent No.2 to consider and
pass orders on Ext.P10 strictly on its merit and in accordance
with law, as expeditiously as possible, at any rate within two
months from the date of receipt of a copy of this judgment.
Respondent No.2 shall ensure that petitioner and respondents 4
to 8 and all others who are likely to be affected by the order that
may be passed, are afforded sufficient opportunity to be heard
before any decision is taken in the matter. Petitioner shall
produce a certified copy of the judgment along with a copy of the
writ petition before respondent No.2 for compliance.
A.K. BASHEER, JUDGE
vps
WPC NO 10021/06 Page numbers
A.K. BASHEER, JUDGE
OP NO.20954/00
JUDGMENT
1ST MARCH, 2007