IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 27522 of 2010(M)
1. A.KUNJU KUNJU, DEPUTY COMMANDANT,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR GENERAL OF POLICE,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 27522 of 2010
==================
Dated this the 30th day of September, 2010
J U D G M E N T
The petitioner is a Deputy Commandant in the Police Department
of the Government of Kerala. He aspires for promotion to the post of
Commandant. He has filed Ext.P9 representation in this regard before
the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext.P9 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P9, as expeditiously as possible, at any rate, within three
months from the date of receipt of a certified copy of this judgment,
after affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge