IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16765 of 2010(U)
1. K. RAVEENDRAN, INTELLIGENCE INSPECTOR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE COMMISSIONER OF COMMERCIAL TAXES,
3. DEPARTMENTAL PROMOTION COMMTTEE
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.16765 OF 2010 (U)
--------------------------------------------------
Dated this the Ist day of June, 2010
J U D G M E N T
Petitioner is an Intelligence Inspector in the Commercial Taxes
Department. Aggrieved by his supercession from the Select list for
appointment to the post of Commercial Tax Inspector for the years
2008,2009,2010, he has filed Ext.P3 and P5 representations before
the 3rd respondent. He complains of inordinate delay in considering
the said representations.
2. If as stated by the petitioner aggrieved by his supercession,
the aforesaid representations are filed and are pending there is no
reason why a decision thereon shall not be expedited.
Having regard to the pendency of representations, I dispose
of the writ petition directing the 3rd respondent to consider Ext.P3
and P5 applications submitted by the petitioner and pass orders
thereon, as expeditiously as possible, at any rate within 6 weeks
from the date of production of a copy of this judgment along with a
copy of this writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :