High Court Kerala High Court

John.A.V. vs State Of Kerala on 23 July, 2010

Kerala High Court
John.A.V. vs State Of Kerala on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23078 of 2010(H)


1. JOHN.A.V., SUB INSPECTOR OF POLICE
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR GENERAL OF POLICE,

3. THE DEPARTMENTAL PROMOTION COMMITTEE

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :23/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
                W.P.(C) NO. 23078 OF 2010 (H)
                =====================

             Dated this the 23rd day of July, 2010

                         J U D G M E N T

Petitioner’s grievance is regarding his exclusion from

Ext.P2 select list for promotion to the post of Circle Inspector of

Police. According to the petitioner, inspite of the fact that there

is no disciplinary action pending against him, he has been

wrongly excluded from the select list. It is seen that complaining

of this, he has already filed Ext.P3 representation before the 2nd

respondent.

2. Now that the 2nd respondent is seized of the issue, it is

only appropriate that the 2nd respondent should expeditiously

consider the grievance of the petitioner and pass appropriate

orders on Ext.P3, including the request for the convening of ad

hoc DPC. While considering the representation, the principle

laid down by the Apex Court in Union of India v.

K.V.Jankiraman (AIR 1991 SC 2010), shall also be adverted to.

3. Therefore, I direct the petitioner to produce a copy of

this judgment along with a copy of this writ petition before the

2nd respondent, who shall thereupon consider Ext.P3 and pass

WPC No. 23078/10
:2 :

orders in the matter, at any rate within 4 weeks of production of

a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp