High Court Kerala High Court

Dr. Anandalakshmy K.N vs State Of Kerala on 12 October, 2009

Kerala High Court
Dr. Anandalakshmy K.N vs State Of Kerala on 12 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19879 of 2009(D)


1. DR. ANANDALAKSHMY K.N.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE
                       ...       Respondent

2. THE DIRECTOR, AYURVEDA MEDICAL

3. THE DEPT PROMOTION COMMITTEE

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :12/10/2009

 O R D E R
                  T.R. RAMACHANDRAN NAIR, J.
                ---------------------------------------
                   W.P.(C) No.19879 OF 2009
                ---------------------------------------
            Dated this the 12th day of October, 2009.


                          J U D G M E N T

It is submitted by the learned Government Pleader that the

petitioner has already been included in the select list by D.P.C

which was held on 06.10.2009. It is also submitted that follow-

up action will be taken within a reasonable time.

Learned counsel for the petitioner submitted that actually

the petitioner was due for promotion from the year 2005. It is

therefore submitted that the same ought to have been

considered.

After the order of promotion is issued, the petitioner will be

at liberty to claim the same and approach the Government in the

matter. Therefore, the petitioner will be free to agitate the same

before the appropriate authority after joining in the promoted

post. With liberty to do so, this writ petition is closed.

T.R. RAMACHANDRAN NAIR
JUDGE
smp