IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5664 of 2009(C)
1. JAYAPRAKASH.S, AGED 42 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. LAND REVENUE COMMISSIONER, PUBLIC OFFICE
3. THE DISTRICT COLLECTOR,
For Petitioner :SRI.TOM JOSE (PADINJAREKARA)
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :20/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 5664 of 2009
---------------------------------------------------
Dated this the 20th day of February, 2009
JUDGMENT
The petitioner is working as a U.D.Clerk in the Land
Acquisition (Genl), Office of the Special Tahsildar,
Pathanamthitta. The petitioner has filed this writ petition
seeking for a direction to the first respondent to dispose of
Exts.P4 and P5 representations. The petitioner entered service
pursuant to the advice memo issued by the Public Service
Commission dated 4.9.1993 and he joined service as L.D.Clerk
on 1.10.1993. The petitioner had successfully completed his
probation on 19.1.1997. He has passed the Chain Surveyor test
on 6.4.1987, DOM test on 18.1.1997. He has also passed
Accounts Test (Lower), Revenue Test(Travancore) Part-I and the
Village Officer Manual Test in December 2001. Subsequently,
he passed Parts II and III of Revenue Test (Travancore). The
petitioner was promoted as U.D.Clerk on 30.11.2004. The
grievance raised by the petitioner is that he has not been
granted promotion after reckoning his seniority, and the date of
effective advice. According to him many of his juniors have
gained promotion ahead of him.
wpc:5664 of 2009
2
2. The petitioner has filed Exts.P4 and P5 representations.
It is up to the second respondent to take a decision on them.
Hence at this stage this Court is not expressing any view on his
claims. The second respondent is directed to consider and pass
orders on Ext.P4 and P5 representations in accordance with law
after hearing the petitioner within a period of two months from
the date of receipt of a copy of this judgment. If any other
person is affected by the consideration of his claim, those
persons will also be heard in the matter.
The writ petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps