High Court Kerala High Court

Dr.Anjali Devi.B vs The State Of Kerala on 29 September, 2008

Kerala High Court
Dr.Anjali Devi.B vs The State Of Kerala on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26404 of 2008(R)


1. DR.ANJALI DEVI.B.
                      ...  Petitioner

                        Vs



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

2. THE CONVENER

3. THE DIRECTOR

                For Petitioner  :SRI.N.SUGATHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/09/2008

 O R D E R
                            ANTONY DOMINIC, J.

                    =W.P.(C) = = = = = = = = = = =
                       = = =
                              No. 26404 OF 2008 - R
                    = = = = = = = = = = = = = = =

                Dated this the 29th day of September 2008

                               J U D G M E N T

Petitioner’s claim is for promotion as Assistant Professor in the

Medical Education Department. According to the petitioner, she has

acquired qualification by Ext. P2 in May, 2008. It is stated that

subsequently vacancies have arisen in the category of Assistant

Professor, but then the D.P.C. has not been convened so far.

2. In this writ petition, the petitioner has sought for a direction to

the respondents to convene the DPC to prepare select list for promotion

to the above post. It is noticed from Ext. P4 that she has approached the

1st respondent with this very request. Therefore, I feel, what is

appropriate at this stage is to direct the 1st respondent to take up,

consider and pass orders on Ext. P4.

3. The writ petition is therefore disposed of directing that if the 1st

respondent has received Ext. P4 and the same is pending, necessary

orders shall be passed on Ext. P4 within 4 weeks of production of a copy

of this judgment.

Petitioner shall produce a copy of this judgment before the 1st

respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-