High Court Kerala High Court

B.Balakrishna Pillai vs The Director Of Panchayats on 20 July, 2010

Kerala High Court
B.Balakrishna Pillai vs The Director Of Panchayats on 20 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22490 of 2010(T)


1. B.BALAKRISHNA PILLAI,
                      ...  Petitioner
2. K.RAJU,

                        Vs



1. THE DIRECTOR OF PANCHAYATS,
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/07/2010

 O R D E R
                      ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 22490 OF 2010 (T)
                =====================

             Dated this the 20th day of July, 2010

                         J U D G M E N T

Petitioners submit that, they have passed minority

language test in Tamil, and therefore, are entitled to be

appointed against the vacancies of Secretaries in Grama

Panchayats where posts are reserved for persons who have

passed the aforesaid test. It is seen that this claim of the

petitioners have been taken up before the respondent by filing

Exts.P4 and P5 representations and these are not considered. It

is with this grievance this writ petition is filed.

2. Having regard to the above, I direct the respondent to

consider Exts.P4 and P5 submitted by the petitioners. This shall

be done, as expeditiously as possible, at any rate within 6 weeks

of production of a copy of this judgment along with a copy of this

writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp