Kerala High Court
B.Shyam vs State Of Kerala on 7 September, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25221 of 2009(W)
1. B.SHYAM,DEPUTY CONSERVATOR OF FOREST
... Petitioner
Vs
1. STATE OF KERALA,REP.BY THE SECRETARY TO
... Respondent
2. THE PRINCIPAL CHIEF CONSERVATOR OF
3. THE CHIEF CONSERVATOR OF FORESTS
For Petitioner :SRI.B.RAMAN PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/09/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).25221/2009
--------------------
Dated this the 7th day of September, 2009
JUDGMENT
Petitioner, who is a Deputy Conservator of Forest (non
cadre), aspires for promotion to the cadre of Indian Forest
Service. The grievance of the petitioner is cognizable by the
Central Administrative Tribunal. Reserving the liberty of the
petitioner to approach the Tribunal, writ petition is closed.
V.GIRI,
Judge
mrcs