High Court Kerala High Court

Asoka Kumar.S vs State Of Kerala on 7 September, 2010

Kerala High Court
Asoka Kumar.S vs State Of Kerala on 7 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24890 of 2010(I)


1. ASOKA KUMAR.S, AGED 47 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP.BY SECRETARY
                       ...       Respondent

2. DIRECTOR GENERAL OF POLICE,

                For Petitioner  :SRI.K.R.MICHAEL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/09/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                      W.P.(C).No. 24890 of 2010

                     ==================

               Dated this the 7th day of September, 2010

                            J U D G M E N T

The petitioner is working as a Reserve Inspector in the District

Armed Reserve Police. The petitioner contends that the petitioner is

entitled to be considered for promotion to the post of Reserve

Inspector. No Departmental Promotion Committee is being convened

for the last two years for making promotion is the grievance of the

petitioner. In view of the same, I directed the learned Government

Pleader to obtain instructions as to within what time the Departmental

Promotion Committee can be convened. The learned Government

Pleader today submits that the Departmental Promotion Committee

would be convened before 30.9.2010. This is recorded and the writ

petition is closed.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge