High Court Kerala High Court

K.M.Saidu vs State Of Kerala on 7 April, 2008

Kerala High Court
K.M.Saidu vs State Of Kerala on 7 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11779 of 2008(B)


1. K.M.SAIDU,WORKSHOP FOREMAN
                      ...  Petitioner
2. T.P. BABURAJ, WORKSHOP INSTRUCTOR

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF TECHNICAL EDUATION

                For Petitioner  :SRI.K.JAJU BABU

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/04/2008

 O R D E R
                          S.SIRI JAGAN, J.
                      =======================
                        W.P.(C) No.11779 of 2008(B)
                      =======================

                   Dated this the 7th day of April, 2008


                             JUDGMENT

The petitioners are included in the seniority list of

candidates in the feeder category for promotion to the post of

Lecturer in Polytechnics and equated categories as on 31.12.2006

as mentioned by Ext.P1. Although 12 vacancies arose in the year

2006, only 4 vacancies were filled up and 8 more vacancies

should have been filled up that year. Petitioners contention is

that they are entitled to be considered for promotion to those 8

vacancies which have arisen in the year 2006. Seeking this

relief, the petitioners have filed Exts. P5 and P6 revision petitions

before the 2nd respondent. The petitioners seek a direction to the

2nd respondent to consider and pass orders on Exts. P5 and P6.

2. I have heard the learned Government Pleader also. In

the facts and circumstances of the case, I direct the 2nd

respondent to consider and pass orders on Exts. P5 and P6 as

expeditiously as possible, at any rate, within two months from

W.P.(C) No.6965/2008/D -2-

the date of receipt of a copy of this judgment. Petitioners shall

produce a certified copy of this judgment along with a copy of the

writ petition before the 2nd respondent for compliance.

The writ petition is disposed of as above.

S.SIRI JAGAN,
JUDGE

jp