Kerala High Court
B. Chandrasekharan vs State Of Kerala on 3 October, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 29246 of 2007(F)
1. B. CHANDRASEKHARAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CHIEF CONSERVATOR OF FORESTS (ADMN),
3. SRI.E.T. FRANKLIN,
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/10/2007
O R D E R
V.GIRI, J
-------------------
W.P.(C). 29246/2007
--------------------
Dated this the 3rd day of October, 2007
JUDGMENT
Petitioner, who is working as Deputy Ranger,
seeks promotion to the post of Forest Ranger. He is
aggrieved by Ext.P1 order passed by the Chief
Conservator of Forests and has moved the Government
vide Ext.P3.
2. Having heard the learned counsel for the
petitioner and also the respondents, this writ petition is
disposed of directing the first respondent to take decision
on Ext.P3 within a period of two months from the date of
receipt of a copy of this judgment after hearing the
petitioner as also the third respondent.
V.GIRI
Judge
mrcs