IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37522 of 2008(P)
1. N.SATHYARAJ,ASSISTANT DIRECTOR (HG),
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF INDUSTRIES AND COMMERCE,
3. K.MADANAN, 11/1171,NANTHANCODE,
4. SAM C ITTYCHERIA, CHEMPLAVIL HOUSE,
5. ABDUL MAJEED, MALLIKATHODI HOUSE,
6. M.S.SADANANDAN, MANKARA HOUSE, WEST OF
7. P.A. JAYAPRAKASH, JAYAPURAM, MEENANGADI
8. A.J.ABDUL LAHEEF, HEERA, NCC GROUNDS,
9. SALIM BAKER, SHEETHAL, VALIYAVILA,
10. GEORGE THOMAS, AMAYIL, 37,SANKARAN PARA
11. SEBASTIAN POTHANPILLY, 502 TOLLGATE ROAD
12. SUDHIR K.,TC.11/1646,CHARACHIRA, PATTOM,
13. RAMESH BHASKER, SREE NAGAR,
14. N.SATHEESAN, PRIYADARSHINI, KANNAMMOOLA,
15. V.K.SUMATHY, VELIYANNUR, SREEPADA
16. M.ANITHA, KANJIRAMPARA, TC.10/2097-4,
17. T.A.KUNJI MOHAMMED, 1/428,
18. M.V.YOHANNAN, 1/256,DEWN HILL P.O.
For Petitioner :SRI.M.N.MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :02/01/2009
O R D E R
T.R. Ramachandran Nair, J.
- - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C) No.37522 of 2008-P
- - - - -- - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of January, 2009.
JUDGMENT
The petitioner is an officer of the Department of Industries now
working as Assistant Director (HG). According to the petitioner, due
promotions to him have been denied without any justification. It is also
submitted that several of his juniors have already been promoted. The
delay, according to the petitioner, was for want of Special Rules, but that
has also now been rectified by promulgating the rules in the year 2008.
Detailing his grievances, he has filed Ext.P4 representation before the first
respondent. Even though the same has been received on 31.3.2008, so far
no action has been taken on them.
2. Therefore, there will be a direction to the first respondent to
consider and pass orders on Ext.P4 representation within a period of two
months from the date of receipt of a copy of this judgment. Any person who
will be adversely affected in the matter, will also be heard.
The writ petition is disposed of as above.
(T.R. Ramachandran Nair, Judge.)
kav/