High Court Kerala High Court

K.P. Udayakumar vs State Of Kerala on 22 January, 2007

Kerala High Court
K.P. Udayakumar vs State Of Kerala on 22 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2490 of 2007(U)


1. K.P. UDAYAKUMAR, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPARTMENTAL PROMOTION COMMITTEE(HR)

3. THE CHIEF CONSERVATOR OF FOREST,

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :22/01/2007

 O R D E R
                         K.K. DENESAN, J.



                 = = = = = = = = = = = = = = =

                   W.P.(C) No. 2490 OF 2007 U

                 = = = = = = = = = = = = = = =



               Dated this the 22nd January, 2007



                          J U D G M E N T

The petitioner is working as Range Officer in the

Forest Department. It is contended that he is duly

qualified and eligible to be considered for promotion

to the post of Assistant Conservator of Forests, but

his name is likely to be eschewed from consideration by

the Departmental Promotion Committee on the ground that

disciplinary proceedings are pending against him.

Counsel for the petitioner submits that the rules do

not permit the D.P.C. to exclude persons who are

otherwise qualified and eligible for consideration by

the D.P.C. on the ground of pendency of disciplinary

proceedings.

2. There is substance in the above contention.

Ext. P4 representation filed by the petitioner before

respondents 1 and 2 is pending consideration. Hence,

there shall be an order directing the 1st respondent to

consider Ext. P4 and take appropriate decision as per

rules within one month from the date of receipt of a

copy of the judgment. If, in the meantime, the D.P.C.

WPC No. 2490/2007 -2-

holds its meeting, the records relating to he

petitioner shall also be placed before that D.P.C. and

his case also considered provisionally subject to

further orders to be passed on Ext. P4.

The petitioner shall produce a copy of the

judgment along with a copy of the writ petition before

the 1st respondent for due compliance.

K.K. DENESAN

JUDGE

jan/