IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36079 of 2008(T)
1. P.A.ANAND, S/O.P.R.ACHUTHAN, 53 YEARS
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE HOME
... Respondent
2. DIRECTOR GENERAL OF POLICE, POLICE
3. DEPARTMENTAL PROMOTION COMMITTEE(HIGHER)
4. YESODHARAN, DY.SUPERINTENDENT OF POLICE,
For Petitioner :SRI.T.V.GEORGE
For Respondent :SRI.K.SASIKUMAR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.36079/2008-T
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 19th day of March, 2009
J U D G M E N T
The petitioner is working as Deputy Superintendent of Police
(Motor Transport) in the office of the Inspector General of Police, Central Zone,
Ernakulam. The main relief sought for in the writ petition is to quash seniority
list Ext.P4 and other consequential reliefs. One of the prayers is to include the
petitioner in the next meeting of the DPC for the year 2008 (for the vacancy in
2009) and consider his claim for selection to the post of Superintendent of
Police (M.T.Technical).
2. The learned counsel appearing for the fourth respondent points out
that in the light of the directions issued by this Court in W.P.(C).No.5062/2009
filed by the petitioner herein, this writ petition has become infructuous.
3. In the said writ petition (W.P.(C).No.5062/2009) the petitioner has
sought for a direction to the first respondent to consider Ext.P9 representation
before approving Ext.P8 select list. This Court by judgment dated 16/02/2009,
directed the first respondent to consider Ext.P9 on merits before the select list is
approved by the Government. In that view of the matter no further orders are
called for in this writ petition, it is dismissed as infructuous.
(T.R. Ramachandran Nair, Judge.)
ms