IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20618 of 2008(D)
1. DR.C.P.RAJENDRAN, SCIENTIST E-11,
... Petitioner
Vs
1. CENTRE FOR EARTH SCIENCE STUDIES,
... Respondent
2. THE DIRECTOR, CENTRE FOR EARTH
3. THE KERALA STATE COUNCIL FOR SCIENCE,
4. THE EXECUTIVE VICE-PRESIDENT,
For Petitioner :SRI.M.R.RAJESH
For Respondent :SRI.P.A.AHAMED, SC, K.S.C.T.E
The Hon'ble MR. Justice K.M.JOSEPH
Dated :04/08/2008
O R D E R
K. M. JOSEPH, J.
--------------------------------------
W.P.C. NO. 20618 OF 2008 D
--------------------------------------
Dated this the 4th August, 2008
JUDGMENT
Petitioner is working as Scientist E-II since 1998.
According to petitioner, he is entitled to be promoted as
Scientist F. According to him, what remains is only the
formalities contemplated under Rule 10 of the Scientists
Recruitment and Promotion Rules. Counter Affidavits have
been filed by the respondents.
2. Heard the learned counsel for the petitioner and also
the learned standing counsel appearing on behalf of the
respondents. Counsel for petitioner submits that the petitioner
may be granted leave. Learned standing counsel for respondents
1 and 2 submits that the first respondent has already
recommended the granting of leave to the petitioner for two
years and a decision has to be taken by the third respondent. In
such circumstances, the Writ Petition is disposed of directing the
third respondent to consider and take a decision on the
WPC.20618/08 D 2
recommendation made by the first respondent regarding grant of
leave to the petitioner within a period of one week from the date
of receipt of a copy of this Judgment. I leave open the
contentions of the petitioner.
Sd/=
K. M. JOSEPH, JUDGE
kbk.
// True Copy//
PS to Judge