IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4283 of 2011(I)
1. K.R.JAIPRAKASH, AGED 43 YEARS,
... Petitioner
Vs
1. THE COMMISSIONER OF EXCISE,
... Respondent
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :10/02/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 4283 of 2011
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 10th day of February, 2011.
J U D G M E N T
The petitioner is an Excise Inspector in the Department of
Excise of the Government of Kerala. He aspires for promotion to the
post of Excise Circle Inspector, which has been denied to him on the
ground that the petitioner has not passed the obligatory departmental
test. According to the petitioner, the petitioner being a member of a
scheduled caste, the petitioner is entitled to be promoted under Rule
13A(i)(a) of the Kerala State and Subordinate Service Rules. Despite
the same, the juniors of the petitioner have been promoted, is the
contention of the petitioner. The petitioner has filed Ext. P3
representation in respect of the same. The petitioner presently
confines his relief for a direction to the respondent to consider and
pass orders on Ext. P3 expeditiously.
Having heard the learned Government Pleader also, I dispose of
this writ petition with a direction to the respondent to consider and
pass orders on Ext. P3 as expeditiously as possible, at any rate, within
two months from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.