IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 32340 of 2007(Y)
1. C.T.MOHANAN, S/O.THEYYAN, AGED 46 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF PANCHAYATS,
For Petitioner :SRI.JOICE GEORGE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :05/11/2007
O R D E R
V.GIRI, J
-------------------
W.P.(C).32340/2007
--------------------
Dated this the 5th day of November, 2007
JUDGMENT
The petitioner is working as Junior Superintendent of
the Polpully Grama Panchayat in Palakkad District. He
aspires for promotion as Panchayath Secretary. In this
regard petitioner refers to Rule 9(d) of KS and SSR, Part-I,
which enables the Government to direct promotion to
certain post, in certain areas, where there is linguistic
minority population. To an earlier claim made by the
petitioner, it was intimated vide Ext.P5, that there are no
vacancies which is to be filled up by invoking Rule 9(d)
and as and when vacancies arise, in areas where there is
Tamil linguistic minority’s population, petitioner’s claim
will also be considered. According to the petitioner
vacancy is now scheduled to arise in Special Grade Grama
Panchayath at Kollamcode.
2. After having heard the learned counsel for the
petitioner and the learned Government Pleader, this writ
petition is disposed of directing the second respondent to
W.P.(C).32340/2007
2
look into Ext.P7 and take a decision bearing in mind
Ext.P5 as well, as expeditiously as possible at any rate
within a period of four weeks from the date of receipt of
a copy of this judgment.
V.GIRI
Judge
mrcs