IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26239 of 2009(Y)
1. ABDUNNASIR M,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION &
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :05/10/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.26239/2009-Y
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 5th day of October, 2009
J U D G M E N T
The main prayer in the writ petition is for a direction to the second
respondent promote the petitioner as Tutor MLT with effect from
02/05/2001. In answer to the representation submitted by the petitioner, the
Government as per Ext.P4 directed the Director of Medical Education to
review the select list for the post of Tutor in MLT for the year 2001 by
giving assignment to the petitioner for the post of Tutor in MLT with effect
from the date of occurrence of third vacancy of Tutor in MLT in 2001, i.e.
from 03/05/2001.
2. Aggrieved by the delay in convening the review D.P.C, the
petitioner filed Ext.P5 representation dated 01/08/2009 before the second
respondent. Since no action is forthwith coming in the matter, he has filed
this writ petition seeking various reliefs. Learned Government Pleader on
instructions from the second respondent submits that the meeting of the
D.P.C will be convened within two months and after obtaining the
W.P.(C). No.26239/2009
-:2:-
concurrence of the P.S.C. The same is recorded. The second respondent
will see that the time limit provided as above is complied with.
The writ petition is disposed of as above. No costs.
(T.R. Ramachandran Nair, Judge.)
ms