High Court Kerala High Court

Bindu vs State Of Kerala on 7 April, 2009

Kerala High Court
Bindu vs State Of Kerala on 7 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11689 of 2009(E)



1. BINDU
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :07/04/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J
             --------------------------------------------------
                    W.P.(C) No. 11689 of 2009
            ---------------------------------------------------
              Dated this the 7th day of April, 2009

                              JUDGMENT

The petitioners herein are working as last grade servants

namely Peons in Enadimangalam, Kadapra and Ayroor Grama

Panchayats. The petitioners are seeking for a direction to grant

promotions to the qualified Peons under the 3rd respondent by

reckoning the date of occurrence of the vacancies and the date

of acquisition of the qualifications.

2. The petitioners are seeking for promotion in the

vacancies earmarked for the last grade servants. The first

petitioner has filed Ext.P5 representation pointing out that if

appropriate action was taken to fill up the vacancies, they would

have obtained the promotion already. Ext.P5 representation is

filed only by the first petitioner. The learned counsel for the

petitioners prayed that petitioners 2 and 3 also may be allowed

to file a similar representation, and the same may be directed to

be considered on merits along with Ext.P5.

wpc: 11689 of 2009
2

In the result, the Writ Petition is disposed of directing the

respondents to consider Ext.P5 and similar representations to be

filed by the petitioners 2 and 3 and pass orders on the same, in

accordance with law within a period of two months from the date

of receipt of a copy of this judgment along with the claims of any

other qualified and eligible persons.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps