IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22490 of 2010(T)
1. B.BALAKRISHNA PILLAI,
... Petitioner
2. K.RAJU,
Vs
1. THE DIRECTOR OF PANCHAYATS,
... Respondent
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 22490 OF 2010 (T)
=====================
Dated this the 20th day of July, 2010
J U D G M E N T
Petitioners submit that, they have passed minority
language test in Tamil, and therefore, are entitled to be
appointed against the vacancies of Secretaries in Grama
Panchayats where posts are reserved for persons who have
passed the aforesaid test. It is seen that this claim of the
petitioners have been taken up before the respondent by filing
Exts.P4 and P5 representations and these are not considered. It
is with this grievance this writ petition is filed.
2. Having regard to the above, I direct the respondent to
consider Exts.P4 and P5 submitted by the petitioners. This shall
be done, as expeditiously as possible, at any rate within 6 weeks
of production of a copy of this judgment along with a copy of this
writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp