IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6076 of 2007(W)
1. M.ABDUL SALAM, S/O.M.MOIDEEN,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS,
3. SRI.T.P.SREEKUMAR,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :14/03/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 6076 OF 2007 W
= = = = = = = = = = = = = = =
Dated this the 14th March, 2007
J U D G M E N T
The petitioner is working as Deputy Ranger in the
Department of Forests. His request to declare
satisfactory completion of his probation in that post
and for promotion to the post of Ranger has been turned
down by the 2nd respondent-Chief Conservator of Forests
by Ext. P5 order dated 2-2-2007. The petitioner has
preferred Ext. P6 representation before the 1st
respondent seeking to set aside Ext. P5 order and for
granting consequential reliefs.
2. Counsel for the petitioner submits that unless
directions are issued by this Court for early
consideration and disposal of Ext. P6, the
representation filed by the petitioner is likely to go
unnoticed.
3. In the nature of the above contention and the
nature of the order I propose to pass, notice need not
be issued to the 3rd respondent.
4. Heard Govt. Pleader for respondents 1 and 2.
5. There shall be an order directing the 1st
WPC No.6076 /2007 -2-
respondent to consider Ext. P6 on merits and pass
orders in accordance with law within two months from
the date of receipt of a copy of the judgment.
The petitioner shall produce a copy of the
judgment and a copy of the writ petition before the 1st
respondent for information and compliance.
K.K. DENESAN
JUDGE
jan/