IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3830 of 2007(E)
1. E.R. SHOBHANA, AGED 42 YEARS,
... Petitioner
Vs
1. KERALA PUBLIC SERVICE COMMISSION
... Respondent
2. THE JOINT SECRETARY, REVENUE (SPECIAL
3. THE STATE OF KERALA,
4. PRINCIPAL SECRETARY (REVENUE-E)
5. BABU THEKKAN, DEPUTY DIRECTOR
6. K. SURENDRAN, DEPUTY DIRECTOR,
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :05/02/2007
O R D E R
K.K.DENESAN, J
---------------------------------------
W.P.(C)NO.3830 of 2007
--------------------------------------
Dated this the 5th day of February, 2007
JUDGMENT
The petitioner is working as Deputy Director in the Survey
and Land Records Department. She feels aggrieved by the
seniority assigned to her in the provisional seniority list
evidenced by Ext.P3. Ext.P4 objection filed by her before the
second respondent has not been disposed of. Ext.P6
representation has been filed against non-inclusion of her name
in Ext.P5 select list and seeking for a review of Ext.P5. Ext.P6 has
been filed before the 4th respondent.
2. Heard Government Pleader for respondents 1 to 4. In
the nature of the order I propose to pass, notice need not be
issued to respondents 5 and 6.
3. There shall be an order directing the second respondent
to consider Ext.P4 as early as possible. It has to be taken note of
that Ext.P4 was filed as early as on 21.5.2005. Hence, a time
limit of six weeks is fixed for taking action on Ext.P4 and passing
W.P.(C)No.3830/2007 :2:
final orders.
4. Ext.P6 shall be considered by the 4th respondent and
orders passed, in accordance with law, within two months from
the date of receipt of a copy of the judgment.
The writ petition is disposed of as above.
K.K.DENESAN, JUDGE
css/
W.P.(C)No.3830/2007 :3: