High Court Kerala High Court

P.Kuttan Nair vs State Of Kerala Represented By The on 22 October, 2009

Kerala High Court
P.Kuttan Nair vs State Of Kerala Represented By The on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29818 of 2009(V)


1. P.KUTTAN NAIR, JUNIOR SUPERINTENDENT,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR GENERAL OF POLICE,

3. DISTRICT SUPERINTENDENT OF POLICE,

4. JYOTHISH KUMAR,

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/10/2009

 O R D E R
                          ANTONY DOMINIC, J.
                    -------------------------
                      W.P.(C.) No.29818 of 2009
               ---------------------------------
             Dated, this the 22nd day of October, 2009

                             J U D G M E N T

By Ext.P1, the petitioner was promoted as a Junior

Superintendent in the Police Department. According to him, by Ext.P2

order, 13 posts of Accounts Officer were created in the District/City

Police Offices in the State. It is stated that Recruitment Rules have not

been framed. But, however, the Rules which are applicable to

Accounts Officer in the DGP’s Office is being followed. The petitioner

submits that he is eligible in all respects for the post of Accounts

Officer, and that despite the same, unqualified persons are being

promoted. Complaining of this, the petitioner has filed Ext.P6

representation before the 1st respondent, and he seeks a direction for

its early consideration.

2. Having regard to the limited nature of the relief that is

sought for in the writ petition, I feel it is only appropriate that the 1st

respondent shall consider the same. Therefore, I direct the 1st

respondent to consider Ext.P6 representation as expeditiously as

possible, at any rate, within eight weeks of production of a copy of this

judgment, along with a copy of this writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg