High Court Kerala High Court

T.Retnakumari vs State Of Kerala on 30 June, 2010

Kerala High Court
T.Retnakumari vs State Of Kerala on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18390 of 2010(W)


1. T.RETNAKUMARI,
                      ...  Petitioner
2. P.JAYACHANDRAN,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE CONTROLLER,

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.18390 of 2010 (W)
              ---------------------------------
               Dated, this the 30th day of June, 2010

                           J U D G M E N T

Petitioners are Inspectors of the Legal Metrology Department.

They aspire promotion to the post of Senior Inspector. According to

the petitioners, there are 8 existing vacancies. It is also their case

that there are four vacancies of Assistant Controllers and that if

those vacancies are filled up, there will be consequential vacancies

to be filled up from their category. According to the petitioners, in

the light of Ext.P2 order of this Court in WP(C) No.28629/2008 as

clarified in Ext.P3 orders, steps are to be taken for convening DPC

for filling up the 8 vacancies. It is complaining of delay in

convening the DPC, this writ petition has been filed.

2. Learned Government Pleader, on instructions, submits

that steps have already been taken for convening DPC and that the

process will be completed on an expeditious basis.

3. Now that vacancies are available and according to the

respondents steps have already been taken to convene DPC and to

WP(C) No.18390/2010
-2-

fill up those vacancies, it is necessary that the process will be

completed in a time bound manner.

Therefore, I direct the 2nd respondent to convene DPC and fill

up the vacancies of Senior Inspectors as expeditiously as possible,

at any rate, within three months of production of a copy of this

judgment.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg