High Court Kerala High Court

V.V.Pushparajan vs State Of Kerala on 23 June, 2008

Kerala High Court
V.V.Pushparajan vs State Of Kerala on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13260 of 2008(C)


1. V.V.PUSHPARAJAN, TECHNICAL ASSISTANT
                      ...  Petitioner

                        Vs



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

2. CHIEF CHEMICAL EXAMINER TO GOVERNMENT

3. DEPARTMENTAL PROMOTION COMMITTEE(LOWER),

                For Petitioner  :SRI.S.P.ARAVINDAKSHAN PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).13260/2008
                        --------------------
           Dated this the 23rd day of June, 2008

                        JUDGMENT

Petitioner has approached this Court aggrieved by

the delay in the appointment to the post of Junior

Scientific Officer. Following order has been passed by this

Court on 11.6.2008 pursuant thereto.

“Government Pleader seeks tome to

get instructions as t the time frame within

which DPC for the post of Junior

Scientific Officer can be convened as

proposed in the letter dated 23.5.2008

addressed by the Additional Chief

Secretary to the petitioner.”

2. Learned Government Pleader, on instructions,

submits that DPC will be convened at the earliest, at any

rate, within a period of four months from today.

3. In the result, writ petition is disposed of directing

the Government to convene DPC for the post of Junior

W.P.(C).132602008
2

Scientific Officer as early as possible, at any rate, within

a period of four months from the date of receipt of a copy

of this judgment. Interim order already passed on

18.4.2008 shall continue till the DPC is convened and

the select list is published.

V.GIRI,
Judge

mrcs