High Court Kerala High Court

A.Kunju Kunju vs State Of Kerala on 30 September, 2010

Kerala High Court
A.Kunju Kunju vs State Of Kerala on 30 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27522 of 2010(M)


1. A.KUNJU KUNJU, DEPUTY COMMANDANT,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/09/2010

 O R D E R
                             S.SIRI JAGAN, J.

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

                       W.P.(C).No. 27522 of 2010

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

              Dated this the 30th day of September, 2010

                             J U D G M E N T

The petitioner is a Deputy Commandant in the Police Department

of the Government of Kerala. He aspires for promotion to the post of

Commandant. He has filed Ext.P9 representation in this regard before

the 1st respondent. The petitioner seeks a direction to the 1st

respondent to consider and pass orders on Ext.P9 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Ext.P9, as expeditiously as possible, at any rate, within three

months from the date of receipt of a certified copy of this judgment,

after affording an opportunity of being heard to the petitioner.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///




                               P.A. to Judge