High Court Kerala High Court

Ananthakrishnan.P vs State Of Kerala Represented By on 19 November, 2007

Kerala High Court
Ananthakrishnan.P vs State Of Kerala Represented By on 19 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34142 of 2007(M)


1. ANANTHAKRISHNAN.P.
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE REGISTRAR OF CO-OPERATIVE SOCIETIES

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :19/11/2007

 O R D E R
                                  V. GIRI ,J.
                         -------------------------------
                         WP(C).NO. 34142 of 2007
                        ---------------------------------
               Dated this the 19th day of November, 2007

                               JUDGMENT

The petitioner, who is a Deputy Registrar (Admn.) in the Co-operative

Department, is due to retire on 30.11.2007. He contends that there are 12

vacancies of Joint Registrars and that he is the next incumbent entitled to be

promoted to the post of Joint Registrar, based on the seniority in the

department though the said post is a selection post. Departmental Promotion

Committee has not been convened and the select list has not been published.

In the circumstances, the vacancies could be filled up only by promotion.

Petitioner refers to Exts.P3 and P4 circulars, which enables the department to

give provisional promotion, even in the absence of a select list, where the

incumbents are due to retire within a period of six months. Petitioner’s

grievance is contained in Ext.P2 representation.

2. Taking note of the fact that the petitioner is due to retire on

30.11.2007, the writ petition is disposed of directing the first respondent to

take a decision on Ext.P2, as early as possible, at any rate, on or before

30.11.2007. The petitioner shall immediately produce a copy of this

judgment before the first respondent.

V. GIRI, JUDGE

css/