High Court Kerala High Court

B.Sasankan Nair vs State Of Kerala on 22 September, 2010

Kerala High Court
B.Sasankan Nair vs State Of Kerala on 22 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29065 of 2010(G)


1. B.SASANKAN NAIR,ASSISTNAT SUB INSPECTOR
                      ...  Petitioner

                        Vs



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

2. DEPUTY INSPECTOR GENERAL OF POLICE,

3. SUPERINTENDENT OF POLICE,

                For Petitioner  :SRI.P.BABU KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/09/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                  W.P.(C)No. 29065 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
        Dated this the 22nd day of September, 2010

                         J U D G M E N T

The petitioner was appointed as a Police Constable on

01.05.1985 in Kozhikode District. He was subsequently

transferred to Wayanad District along with 22 other Police

Constables. Originally the service of the petitioner in the

Kozhikode District has not been reckoned for seniority. The

next promotion to which the petitioner can aspire for is that

of Head Constable. According to the petitioner, although on

a petition filed by the petitioner his seniority was re-fixed,

corresponding promotion as Sub Inspector in accordance

with the re-fixed seniority was not given to the petitioner.

Therefore claiming promotion with effect from the date

when the petitioner’s junior was promoted, the petitioner

has filed Ext.P3 representation before the 2nd respondent.

Petitioner seeks a direction to the 2nd respondent to

W.P.(C)No. 29065 of 2010
-2-

consider and pass orders on Ext.P3 as expeditiously as

possible.

I have heard the learned Government Pleader also.

Having heard both sides, I dispose of this writ petition with

a direction to the 2nd respondent to consider and pass

orders on Ext.P3 as expeditiously as possible, at any rate

within a period of three months from the date of receipt of a

copy of this judgment, after affording an opportunity of

being heard to the petitioner as well as others, who may be

adversely affected, if the prayer of the petitioner is granted.

S. SIRI JAGAN
JUDGE

shg/