High Court Kerala High Court

Prakasan Kattumunda vs State Of Kerala Represented By The on 14 June, 2010

Kerala High Court
Prakasan Kattumunda vs State Of Kerala Represented By The on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18363 of 2010(U)


1. PRAKASAN KATTUMUNDA, AGED 40 YEARS,
                      ...  Petitioner
2. P.SHAJI, AGED 40 YEARS, PALLIYALIL HOUSE

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.V.M.KRISHNAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                    -------------------------
                    W.P.(C.) No.18363 of 2010 (U)
             ---------------------------------
               Dated, this the 14th day of June, 2010

                           J U D G M E N T

The petitioners are working as Attender Gr.II, aspiring

promotion to the post of Pharmacist Grade-II. The Special Rules

were amended with effect from 19/11/2008 and the grievance of

the petitioners is that in respect of vacancies, which are available

prior to 19/11/2008 also, applying the Special Rules as amended,

vacancies are proposed to be filled up. It is with this grievance, this

writ petition is filed.

2. Amendment to the Special Rules was made only on

19/11/2008. If any vacancy was available prior to that date, those

vacancies will have to be ascertained and filled up on the basis of

the Special Rules as it prevailed on that date, namely, the

unamended Rules. Therefore, if prior to 19/11/2008 vacancies

were available and the petitioners are eligible in terms of the

unamended Rules, certainly the claim of the petitioners is liable to

be considered.

WP(C) No.18363/2010
-2-

Therefore, this writ petition is disposed of directing the 2nd

respondent to consider the claim of the petitioners for promotion to

the post of Pharmacist Grade-II, in the light of the above

observations. This shall be done as expeditiously as possible, at

any rate, within six weeks of production of a copy of this judgment.

This writ petition is disposed of as above.

Sd/-

(ANTONY DOMINIC, JUDGE)
jg
//TRUE COPY//

PA TO JUDGE.