IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33049 of 2007(H)
1. K.G.VISWAMBHARAN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR,
For Petitioner :DR.K.P.KYLASANATHA PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.33049 of 2007
--------------------------
Dated this the 7th November, 2007
J U D G M E N T
Petitioner is aggrieved by the fact that he is being denied
promotion to the post of Junior Co-operative Inspector.
According to him, B.Com. degree with Co-operation which he
possesses is sufficient qualification for the purpose of promotion
to the said post. Though the prescribed qualification is Higher
Diploma in Co-operation (H.D.C), petitioner refers to Exts.P3 &
P3(a) judgments, wherein according to him, this position has
been accepted by this Court. Petitioner has brought this to the
notice of the Government vide Ext.P6.
After having heard the learned counsel for the petitioner
and the learned Government Pleader, this Writ Petition is
disposed of directing the 1st respondent to look into Ext.P6 and
take a decision thereon and pass appropriate orders within a
period of 6 weeks from the date of receipt of a copy of this
judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007