IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11547 of 2010(P)
1. K.A.THANKAMMA,
... Petitioner
Vs
1. THE DIRECTOR,
... Respondent
2. THE SUPERINTENDENT,
3. THE DEPUTY SUPERINTENDENT,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :05/04/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 11547 of 2010 P
```````````````````````````````````````````````````````
Dated this the 5th day of April, 2010
J U D G M E N T
The petitioner is working as Assistant Type Store
Keeper in Government Press, Kakkanad. The grievance of the
petitioner pertains to non-sanctioning of her due increment as also
the inaction on the part of the respondents for the proper storing of
the materials belonging to Type Store in the general store. The
petitioner apprehends that since the materials belonging to the
Type Store are presently stored in a place, without sufficient
security, it may result loss of materials. In such eventuality, being
the Assistant Type Store Keeper, the petitioner would also be held
responsible and liable. Raising all such grievances in respect of
the aforesaid matters, the petitioner has submitted Exts.P2 and P2
(b) representations before the 1st respondent. The said
representations were submitted on 20-11-2008 and 24-12-2009
respectively.
2. The 2nd respondent is competent to look into the
grievance raised by the petitioner in the aforesaid representations.
WPC.11547/2010
: 2 :
Therefore, there will be a direction to the 1st respondent to consider
and pass orders on Exts.P2 and P2(b), after affording an
opportunity of being heard to the petitioner, expeditiously, at any
rate, within a period of two months from the date of receipt of a
copy of this judgment.
The writ petition is disposed of as above.
(C.T.RAVIKUMAR, JUDGE)
aks