IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 10819 of 2010(B)
1. A.HASSAN KANNU,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE EXECUTIVE DIRECTOR(ADMINISTRATION),
For Petitioner :SRI.N.SUGATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/05/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No. 10819/2010-B
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 17th day of May, 2010
J U D G M E N T
The petitioner is working as Conductor (Special Grade)
under the first respondent-Corporation. Mainly it is
complained that the juniors of the petitioner were promoted
overlooking the seniority of the petitioner.
2. The petitioner was granted Leave Without Allowance
for a period of five years from 14/12/1993. This was being
extended and the petitioner rejoined service on 23/02/2005.
It is the case of the petitioner that the promotions which
are objected by him have been made against vacancies that
arose after his rejoining service. Aggrieved by the same,
the petitioner has filed Ext.P6 representation before the
first respondent, which is said to be pending even now.
3. Heard the learned Standing Counsel for the
Corporation. Since the petitioner has raised his claims
before the first respondent, there will be a direction to
the first respondent to consider and pass orders on Ext.P6
with notice to the petitioner and other affected parties.
Appropriate orders shall be passed after affording all
opportunity to the petitioner and the promotees, within a
W.P.(C). No.10819/2010
-:2:-
period of six months from the date of receipt of a copy of
this Judgment. The writ petition is disposed of as above.
No costs.
(T.R. Ramachandran Nair, Judge.)
ms