IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35515 of 2009(H)
1. M.C.KUTTIACHAN, APSI, SBCID, (HQ),
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE INSPECTOR GENERAL OF POLICE,
For Petitioner :SRI.BRIJESH MOHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/12/2009
O R D E R
ANTONY DOMINIC, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 35515 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 9th day of December, 2009
JUDGMENT
Petitioner joined K.A.P. IVth battalion as Police Constable in 1986.
He was promoted as Havildar in October 1988. It is stated that he made a
request for promotion with effect from the date of occurrence of the
vacancy. That claim was rejected by Ext.P2 order. Against the said order, he
filed Ext.P3 appeal before the first respondent. According to him, the appeal
was filed as early as on 16-6-2007 and that orders have not been passed so
far. It is complaining of delay in the disposal of the appeal, this writ petition
is filed.
2. Taking into account the aforesaid grievance and having regard to
the pendency of the appeal, this writ petition is disposed of directing the
first respondent to consider Ext.P3 appeal and pass orders thereon as
expeditiously as possible, at any rate, within three months of the production
of a copy this judgment and with notice to the petitioner.
Petitioner shall produce a copy of this judgment along with a copy
of the writ petition before the first respondent for compliance.
ANTONY DOMINIC,
JUDGE.
mn.