IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 14518 of 2003(C)
1. T.V.CHANDRAN, TECHNICLA SUPERVISOR,
... Petitioner
Vs
1. THE STATE OF KERALA REP. BY THE
... Respondent
2. KERALA ARTISANS DEVELOPMENT CORPORATION
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.M.K.CHANDRA MOHANDAS
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 14518 OF 2003
--------------------------
Dated this the 19th October, 2006
J U D G M E N T
The writ petition is filed with the following prayers:-
i) Issue a writ in the nature of mandamus directing
the first respondent to consider Ext.P4 on merits expeditiously
after due notice to the petitioner and affording him a
reasonable opportunity of being heard;
ii) issue a writ in the nature of mandamus directing the
respondents to consider the petitioner for promotion to the
post of Regional Officer in the second respondent Corporation
in the retirement vacancy that arose on 1.6.2002.
iii) declare that prior approval of either the first respondent
or the committee of Secretaries is not required for effecting
promotion to the retirement vacancy in the post of Regional
Officer.
It is submitted that pursuant to the interim order in
C.M.P.No.24357/2003, petitioner has been promoted. Therefore,
the surviving grievance is only with regard to the retrospective
effect of promotion and other ancillary benefits. There will be a
direction to the 2nd respondent to look into the grievance of the
petitioner with notice to him and take appropriate action, within
a period of thee months from the date of receipt of a copy of this
judgment.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ps
2
KURIAN JOSEPH, J.
O.P.No.14518/2003
JUDGMENT
19th October, 2006