IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27935 of 2006(A)
1. GEETHA C.M.,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE CONVENOR,
3. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.V.AJITH NARAYANAN
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :26/10/2006
O R D E R
A.K.BASHEER, J.
=====================
W.P(C) No. 27935 OF 2006
=====================
Dated this the 26th day of October, 2006
JUDGMENT
The petitioner is working as a lecturer in Computer
Engineering in Govt. Polytechnic College, Kalamassery. Her
grievance is that she is not being considered for promotion to the
post of Head of Section (Computer Engineering), though she is
fully qualified. It is pointed out by the petitioner that the
Departmental Promotion Committee is scheduled to meet on
October 31, 2006. It is contended by her that unless a direction
is issued to the Departmental Promotion Committee, the case of
the petitioner is not likely to be taken up for consideration. The
learned counsel further submits that petitioner has preferred
Exts. P5 and P6 representations before respondents 1 and 2
respectively highlighting her grievances and also projecting her
claim for promotion.
2. Petitioner has raised various contentions in support of
her plea that she is eligible and entitled to be promoted.
However, in view of the limited prayer made by the learned
WPC 27935/2006 2
counsel for the petitioner at the Bar, I do not deem it necessary
to deal with those contentions at this stage. It is submitted that
petitioner will be satisfied if an appropriate direction is issued to
respondents 1 and 2 to consider and pass orders on Exts. P5 and
P6 representations without any further delay.
3. In the above facts and circumstances the writ petition
is disposed of with a direction to respondents 1 and 2 to consider
and pass orders on Exts. P5 and P6 representations strictly on
their merit and in accordance with law as expeditiously as
possible, at any rate within one month from the date of receipt of
a copy of this judgment. Respondent No.1 and 2 shall make an
endeavour to consider the claim of the petitioner in the next
meeting of the Departmental Promotion Committee itself, if
there is no other legal or technical impediment.
4. Petitioner shall be afforded sufficient opportunity to
be heard before any decision is taken on Ext. P5 and P6.
Petitioner shall produce a copy of the writ petition along with a
WPC 27935/2006 3
certified copy of this judgment before the respondents 1 and 2
for compliance.
The writ petition is disposed of in the above terms.
A.K. BASHEER,
JUDGE
csl