High Court Kerala High Court

M.Prakash vs T.M.Varghese on 9 December, 2009

Kerala High Court
M.Prakash vs T.M.Varghese on 9 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 2339 of 2009()


1. M.PRAKASH, SUB INSPECTOR OF POLICE,
                      ...  Petitioner
2. B.BABURAJ, SUB INSPECTOR OF POLICE,
3. R.SOMAN, S.I.POLICE,

                        Vs



1. T.M.VARGHESE, CIRCLE INSPECTOR OF POLICE
                       ...       Respondent

2. REJO P.JOSEPH, SUB INSPECTOR OF POLICE,

3. V.A.NISHADMON, SUB INSPECTOR OF POLICE,

4. V.A.ULLAS, INSPECTOR OF POLICE,

5. A.M.SIDDIQUE, SUB INSPECTOR OF POLICE,

6. P.V.RAMESH, SUB INSPECTOR OF POLICE,

7. R.MANOJKUMAR, SUB INSPECTOR OF POLICE,

8. V.A.KRISHNADAS, CIRCLE INSPECTOR OF

9. SUNNY CHACKO, SUB INSPECTOR OF POLICE,

10. K.C.BABU, SUB INSPECTOR OF POLICE,

11. STATE OF KERALA, REPRESENTED BY ITS

12. THE DIRECTOR GENERAL OF POLICE,

13. THE DEPARTMENTAL PROMOTION COMMITTEE

                For Petitioner  :SRI.KURIAN GEORGE KANNANTHANAM (SR.)

                For Respondent  :SRI.K.JAJU BABU

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

 Dated :09/12/2009

 O R D E R
      KURIAN JOSEPH & C.T.RAVIKUMAR, JJ.
        ------------------------------------------------
                  W.A.No.2339 of 2009
         -----------------------------------------------
     Dated this the 9th day of December, 2009

                        JUDGMENT

Kurian Joseph, J.

The appellants are not parties to the

judgment in W.P.(C)No.26066/09. The appellants

approached this court apprehending that the

judgment in the said writ petition would stand

in the way of their promotions being considered.

2. After hearing the counsel on both

sides and learned Government Pleader, this court

had on 4.11.2009, issued the following order:

“Notice. It is made clear that the

judgment shall not stand in the way of

the vacancies available in the post of

Circle Inspector of Police being filled

up on the basis of the existing seniority

list of Sub Inspector of Police.

However, it should be made clear in the

order that the said promotion is

provisions and is subject to the outcome

of the decision taken by the Government

in the appeals. There will be a

direction to the Government to pass

orders on the appeals on or before

31.12.2009.”

W.A.No.2339 of 2009

:: 2 ::

In view of the said order, no further

orders are necessary. The writ appeal is

disposed of in terms of the said order. It is

made clear that this court has not considered

the various contentions raised by the parties

and all the contentions are left open.

Sd/-

(KURIAN JOSEPH)
JUDGE

Sd/-

(C.T.RAVIKUMAR)
JUDGE

SK/-

//true copy//

P.S. to Judge.