High Court Kerala High Court

C.K.Mohandas vs State Of Kerala on 4 December, 2009

Kerala High Court
C.K.Mohandas vs State Of Kerala on 4 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35009 of 2009(U)


1. C.K.MOHANDAS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DEPARTMENT OF PROMOTION COMMITTEE

3. M.P.GEORGE,

                For Petitioner  :SRI.B.GOPAKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :04/12/2009

 O R D E R
                        ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 35009 OF 2009 (U)
                =====================

          Dated this the 4th day of December, 2009

                          J U D G M E N T

Petitioner is a Drugs Inspector aspiring for promotion to the

post of Regional/Senior Drugs Inspector. It is stated that there are

four vacancies in that category, but for reasons which are known

to the 3rd respondent, the select list of only two persons has been

prepared. It is stated that his non inclusion in the list is

deliberate. Although several contentions in support of this plea

has been raised in the writ petition, counsel submits that the

representations made by him evidenced by Exts.P2 and P5 before

the 1st respondent are also not considered.

2. Having regard to the above, I dispose of this writ

petition directing the 1st respondent to deal with Exts.P2 and P5.

This shall be done, as expeditiously as possible, at any rate before

31st of December, 2009.

Petitioner shall produce a copy of this judgment along with a

copy of this writ petition before the 1st respondent for compliance.

ANTONY DOMINIC, JUDGE
Rp