High Court Kerala High Court

P.N.Ramadasan vs State Of Kerala on 14 October, 2008

Kerala High Court
P.N.Ramadasan vs State Of Kerala on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30005 of 2008(V)



1. P.N.RAMADASAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.T.A.RAJAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/10/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ===============
                    W.P.(C) NO. 30005 OF 2008 (V)
                    ====================

               Dated this the 14th day of October, 2008

                               J U D G M E N T

The claim in this writ petition is for promotion to the post of Lecturer

in Medical Education Department. Petitioner submits that there are two

vacancies and that he had staked his claim by filing Ext.P7 representation.

Despite this, in the DPC held on 28/8/08, without considering his case, the

4th respondent was decided to be recommended for promotion. It is with

this grievance, the writ petition has been filed.

2. If as stated by the petitioner, he is senior and is eligible, there

is no reason why his representation should not be considered.

3. Therefore, I dispose of this writ petition directing that the 2nd

respondent shall consider Ext.P7 representation made by the petitioner

and do the needful in this matter. This shall be done, as expeditiously as

possible, at any rate within 4 weeks of production of a copy of this

judgment.

Petitioner shall produce a copy of this judgment before the 2nd

respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp