IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26863 of 2009(C)
1. THILAKAN P.K., S/O. KUNHAPPU,
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :29/09/2009
O R D E R
V.GIRI, J.
= = = = = = = = = = = = = = == = = = = = =
W.P.(C). No. 26863 OF 2009
= = = = = = = = = = = = = == = = = = = = =
Dated this the 29th day of September 2009.
JUDGMENT
Petitioner was a Villageman in the Revenue Department.
He is aggrieved by the denial of promotion to the post of Lower
Division Clerk/Village Assistant. Reference is made to a
judgment of a Division Bench of this Court in Ext.P7 wherein it
has been held that Villageman along with Last Grade Servants /
Attenders in Revenue Department are entitled to 25% of 35% of
total posts in Lower Division Clerks/Village Assistants.
Accordingly, the respondents are required to calculate the
number of vacancies earmarked for Villageman from 09.09.1994.
Petitioner submits that if the vacancies are so calculated, he
would secure a promotion to the post of Lower Division
Clerks/Village Assistants. According to him, he has filed Ext.P8
representation in this behalf. He further points out that his
juniors in the post of Village Assistants have been promoted even
though they are not possessed of the requisite test qualifications.
This will also looked into.
W.P.(C). No. 26863 OF 2009
2
2. The respondent shall look into Ext.P8 and take a
decision thereon within three months from the date of receipt of
a copy of this judgment.
Writ petition is disposed of as above.
(V.GIRI)
JUDGE
kkms/