High Court Kerala High Court

Jayalekshmi Menon M vs The Secretary To Government on 25 November, 2009

Kerala High Court
Jayalekshmi Menon M vs The Secretary To Government on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32075 of 2009(D)


1. JAYALEKSHMI MENON M.,
                      ...  Petitioner

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR,

3. ADMINISTRATIVE OFFICER,

4. LEENA GEORGE,

                For Petitioner  :SRI.D.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/11/2009

 O R D E R
                        ANTONY DOMINIC, J.
                       ------------------
                     WP(C) No.32075 of 2009
           Dated,-------------------------- 2009
                   this the 25th day of November,

                           J U D G M E N T

Challenge in the writ petition is against Ext.P11 final

gradation list of Upper Division Clerks in the Department of

Homoeopathy, who were promoted after 01/10/1997.

2. The petitioner’s case is that against Ext.P8 provisional

gradation list, objections were invited by Ext.P9 pursuant to claims

raised by the 4th respondent, and that she filed Ext.P10 objection,

which was not considered while finalising the gradation list.

3. Since Ext.P11 gradation list is dated 14/11/2008, the

case was adjourned with a direction to the learned Government

Pleader to obtain instructions in the matter. Today, on instructions,

she submits that an appeal filed by the petitioner against Ext.P11 is

pending consideration of the Government. At this stage, the

learned counsel for the petitioner points out that, what is described

by the learned Government Pleader as appeal, is Ext.P10, which was

filed by the petitioner before the 3rd respondent and now forwarded

WP(C) No.32075/2009
-2-

by the 3rd respondent to the 1st respondent.

Be that as it may, as according to the learned Government

Pleader, an appeal preferred by the petitioner against the gradation

list is pending consideration of the 1st respondent, it is directed that

the 1st respondent shall consider the said appeal, whether it is

Ext.P10 or not, with notice to the petitioner and other affected

parties. This shall be done as expeditiously as possible, at any rate,

within three months of production of a copy of this judgment, along

with a copy of this writ petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg