IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 31972 of 2009(N)
1. P.V. WILSON, ASSISTANT EXECUTIVE,
... Petitioner
2. S. VIMAL RAJ,
Vs
1. STATE OF KERALA, REP. BY THE
... Respondent
2. THE CONVENER (ADDL. CHIEF
3. THE DIRECTOR, GROUND WATER
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/12/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 31972 OF 2009 (N)
=====================
Dated this the 1st day of December, 2009
J U D G M E N T
Petitioners are Assistant Executive Engineers in the Ground
Water Department, who have completed 5 years of service.
According to the petitioners, there are three vacancies in the
cadre of Executive Engineers and that despite the
recommendation made by the Head of the Department, DPC has
not been convened so far. It is with this grievance, the writ
petition is filed.
2. If as stated by the petitioners, there are vacancies and
there is already a recommendation by the Head of the
Department for convening a DPC, there cannot be any justifiable
reason for delaying the convening of DPC and this has to be done
by the 2nd respondent.
3. Having regard to the above, I dispose of this writ
petition directing the 2nd respondent to convene the DPC for
considering the candidates eligible for the post of Executive
Engineer in the Ground Water Department. This shall be done, as
expeditiously as possible at any rate within 4 weeks of production
WPC 31972/09
:2 :
of a copy of this judgment.
Petitioners shall produce a copy of this judgment before the
respondents. It is further directed that based on the above,
necessary orders of promotion shall also be issued without further
delay.
ANTONY DOMINIC, JUDGE
Rp