High Court Kerala High Court

Alikoya.K. vs The State Of Kerala on 13 August, 2010

Kerala High Court
Alikoya.K. vs The State Of Kerala on 13 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25558 of 2010(T)


1. ALIKOYA.K., S/O.POKKER, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF EMPLOYMENT,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :13/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                  W.P.(C) NO.25558 OF 2010(T)
              --------------------------------------------------
            Dated this the 13th day of August, 2010

                           J U D G M E N T

The allegation of the petitioner is that there are 12 vacancies

of Junior Employment Officer and that being a Head Clerk he is

eligible to be promoted to one of the vacancies. It is stated that

claiming promotion to one of the vacancies, he has filed Ext.P4

before the 2nd respondent and the representation has not been

considered so far. Although petitioner has raised contentions on

the merits of the claim, having regard to the fact that the issue is

pending consideration of the 2nd respondent I dispose of this writ

petition directing the 2nd respondent to consider and pass orders on

Ext.P4. This the 2nd respondent shall do as expeditiously as possible

and at any rate within 6 weeks from the date of production of a

copy of the judgment along with a copy of this writ petition.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :