IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7656 of 2010(F)
1. T.P.SAJEEVU KUMAR,
... Petitioner
Vs
1. EXCISE COMMISSIONER,
... Respondent
2. THE JOINT EXCISE COMMISSIONER,
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :17/05/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 7656 OF 2010 (F)
=====================
Dated this the 17th day of May, 2010
J U D G M E N T
Petitioner states that on 1/12/98, he was appointed as a
Preventive Officer through Public Service Commission. He
acquired test qualification in January 2007 for promotion to the
post of Assistant Excise Inspector and Excise Inspector. However,
he was promoted only on 17/8/09 as Assistant Excise Inspector. It
is stated that on that date, his juniors were promoted as Assistant
Excise Inspectors and thereafter as Excise Inspectors on the same
day. Petitioner submits that against the said order promoting
juniors to the higher post of Excise Inspector and seeking
promotion for himself also, he filed Ext.P4 before the 1st
respondent. No response was forthcoming on the said
representation and therefore, the writ petition has been filed.
2. Thus, as at present, the claim of the petitioner is yet to
be considered by the 1st respondent and having regard to the
above, I direct the 1st respondent to consider th claim raised by
the petitioner by Ext.P4 and pass orders thereon. This the 1st
respondent shall do, as expeditiously as possible, at any rate
WPC No. 7656/10
:2 :
within six weeks of production of a copy of this judgment along
with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp