IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 930 of 2010(M)
1. C.J.MARIKUTTY, CIRCLE INSPECTOR OF
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE SUPERINTENDENT OF POLICE,
For Petitioner :SRI.T.R.RAJESH
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :12/01/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 930 OF 2010
-----------------------------------------------------------
Dated this the 12th January, 2010.
JUDGMENT
The petitioner is a retired Circle Inspector of Police (woman).
She entered service as a Police Constable and was promoted as a
Sub Inspector of Police and thereafter as Circle Inspector of Police.
According to the petitioner, one B. Omana had retired from service
as the Deputy Superintendent of Police (woman), Womens Cell,
Thiruvananthapuram on 31.1.2007. The petitioner being the next
seniormost person should have been promoted and posted to the
said retirement vacancy. However, no steps were taken to promote
the petitioner or to post her. Therefore, she retired on 30.9.2008
without getting the promotion. After her retirement it is her case
that another person was immediately posted to the said vacancy.
Therefore, she claims retrospective promotion with effect from
1.2.2007 and also claims all consequential monetary benefits.
2. The petitioner has submitted Ext.P5 representation to the
first respondent, on which no final orders have been passed yet. In
view of the above, this writ petition can be disposed of directing the
first respondent to consider and pass orders on Ext.P5
representation as expeditiously as possible and at any rate within a
WPC 930/2010 2
period of three months from the date of receipt of a copy of this
judgment.
K.SURENDRA MOHAN, Judge
jj.