IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25558 of 2010(T)
1. ALIKOYA.K., S/O.POKKER, AGED 43 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF EMPLOYMENT,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/08/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.25558 OF 2010(T)
--------------------------------------------------
Dated this the 13th day of August, 2010
J U D G M E N T
The allegation of the petitioner is that there are 12 vacancies
of Junior Employment Officer and that being a Head Clerk he is
eligible to be promoted to one of the vacancies. It is stated that
claiming promotion to one of the vacancies, he has filed Ext.P4
before the 2nd respondent and the representation has not been
considered so far. Although petitioner has raised contentions on
the merits of the claim, having regard to the fact that the issue is
pending consideration of the 2nd respondent I dispose of this writ
petition directing the 2nd respondent to consider and pass orders on
Ext.P4. This the 2nd respondent shall do as expeditiously as possible
and at any rate within 6 weeks from the date of production of a
copy of the judgment along with a copy of this writ petition.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :