IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32859 of 2008(J)
1. A.LEELAMONY, W/O.RAVEENDRANATHAN,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF CIVIL SUPPLIES,
3. DEPARTMENTAL PROMOTION COMMITTEE
4. A.JALALUDEEN RAWTHER, DEPUTY CONTROLLER
For Petitioner :SMT.DAISY A.PHILIPOSE
For Respondent :STANDING COUNSEL FOR CIVIL SUPPLIES
The Hon'ble MR. Justice A.K.BASHEER
Dated :19/12/2008
O R D E R
A.K. Basheer, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 32859 of 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of December, 2008
JUDGMENT
Petitioner is stated to be working as Regional Manager in the
Civil Supplies Corporation at Ernakulam. Her grievance is that she
had been denied promotion to the post of Deputy Controller of
Rationing. According to her, respondent No.4 was given promotion
overlooking her better claim.
2. The primary prayer in the writ petition is to issue a writ in the
nature of mandamus directing respondent No.3 to convene ad hoc
Departmental Promotion Committee and to consider the claim of the
petitioner for promotion as Deputy Controller of Rationing. The other
prayer is to issue a direction to respondent No.1 to consider and pass
orders on Ext.P6 representation.
3. Learned Government Pleader after getting instructions
submits that Ext.P6 had already been considered. It is also submitted by
him that the Departmental Promotion Committee had met on November
7, 2008 . The Government is awaiting the report of the Departmental
Promotion Committee and immediately on receipt of the decision of the
DPC, the Government shall publish the select list. The above
submissions are recorded. Obviously if the petitioner is found eligible
to be included in the select list, she will be entitled to get promotion in
terms of the decision of the DPC.
The writ petition is closed.
A.K. Basheer
Judge.
an.