High Court Kerala High Court

K.R.Ramachandran Pillai vs State Of Kerala on 25 January, 2010

Kerala High Court
K.R.Ramachandran Pillai vs State Of Kerala on 25 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2380 of 2010(V)


1. K.R.RAMACHANDRAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. THE COMMISSIONER, COMMERCIAL TAXES,

3. THE ACCOUNTANT GENERAL(A&E),

                For Petitioner  :SMT.REKHA VASUDEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :25/01/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C). NO. 2380 OF 2010
                    --------------------------------------------
                    Dated this the 25th day of January, 2010


                                 JUDGMENT

The petitioner is an Assistant Sales Tax Officer under the second

respondent. He retired from service while working as a Deputy

Commissioner (Appeals), on 31.10.2006. His grievance relating the

denial of timely promotion to the post of Assistant Commissioner was

virtually redressed as per Ext.P1. As per the same, the date of his

promotion to the post of Assistant Commissioner was revised and given

effect from 4.9.1992. Grievance of the petitioner is that despite the

passing of Ext.P1 order, no consequential order for granting him the

benefits flowing from Ext.P1 order has been issued. The petitioner

preferred Ext.P4 representation before the first respondent for its redressal.

It is still pending.

2. Considering the fact that the petitioner has already been issued

with a favourable order as per Ext.P1, it is only proper for the first

respondent to look into the matter and grant him the benefits flowing from

Ext.P1 order. Therefore, there is no reason or justification for not

W.P.(C) NO.2380 of 2010 2

considering Ext.P4 representation for that purpose. Accordingly, there

will be a direction to the first respondent to consider Ext.P4 and pass

orders thereon 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)

spc

W.P.(C) NO.2380 of 2010 3

C.T. RAVIKUMAR, J.

CRL. M.C. NO.

O R D E R

3rd June, 2009