High Court Kerala High Court

A.R.Madhukumar vs The State Of Kerala Represented on 30 July, 2010

Kerala High Court
A.R.Madhukumar vs The State Of Kerala Represented on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23913 of 2010(L)


1. A.R.MADHUKUMAR,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE ADDITIONAL DIRECTOR GENERAL

3. THE DEPUTY INSPECTOR GENERAL

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :30/07/2010

 O R D E R
                          C.T.RAVIKUMAR, J.
                      ---------------------------------------
                       W.P(C)No.23913 of 2010
                      ----------------------------------------
                         Dated 30th July, 2010

                                JUDGMENT

The petitioner is presently working as Assistant Jailor

Grade II in Special Sub Jail, Kozhikode. His grievance is that

promotion was due to the post of Head Warder on 31.5.2004.

However, the same was granted to him only with effect from

25.6.2004. Earlier, for redressing the grievances in the said matter ,

he had approached this Court by filing W.P.(C)No.15747 of 2009. The

same was disposed of as per Ext.P4 judgment with a direction to the

second respondent, the Additional Director General of Police to

consider the representation submitted by the petitioner and to pass

fresh orders thereon. According to the petitioner, in purported

compliance of the directions in Ext.P4 judgment, the second

respondent has passed Ext.P5 order. As per Ext.P5, the petition filed

by the petitioner was rejected. The petitioner has taken up the matter

further before the first respondent by filing Ext.P6 appeal. Ext.P6

dated 19.2.2010 is now pending before the first respondent. It is

aggrieved by the delay in the matter of disposal of Ext.P6 that this writ

petition has been filed.

Evidently, the petitioner has already moved the first

WP(C).No.23913/2010 2

respondent raising his grievances against Ext.P5 order passed by the

second respondent. The said appeal is pending before the first

respondent. In the said circumstances, this writ petition is disposed of

with a direction to the first respondent to consider and pass orders on

Ext.P6 expeditiously, at any rate, within a period of three months from

the date of receipt of a copy of this judgment.

C.T.RAVIKUMAR
Judge

TKS