High Court Kerala High Court

Dr.C.P.Rajendran vs Centre For Earth Science Studies on 4 August, 2008

Kerala High Court
Dr.C.P.Rajendran vs Centre For Earth Science Studies on 4 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20618 of 2008(D)


1. DR.C.P.RAJENDRAN, SCIENTIST E-11,
                      ...  Petitioner

                        Vs



1. CENTRE FOR EARTH SCIENCE STUDIES,
                       ...       Respondent

2. THE DIRECTOR, CENTRE FOR EARTH

3. THE KERALA STATE COUNCIL FOR SCIENCE,

4. THE EXECUTIVE VICE-PRESIDENT,

                For Petitioner  :SRI.M.R.RAJESH

                For Respondent  :SRI.P.A.AHAMED, SC, K.S.C.T.E

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/08/2008

 O R D E R
                        K. M. JOSEPH, J.
                 --------------------------------------
                  W.P.C. NO. 20618 OF 2008 D
                  --------------------------------------
                Dated this the 4th August, 2008

                            JUDGMENT

Petitioner is working as Scientist E-II since 1998.

According to petitioner, he is entitled to be promoted as

Scientist F. According to him, what remains is only the

formalities contemplated under Rule 10 of the Scientists

Recruitment and Promotion Rules. Counter Affidavits have

been filed by the respondents.

2. Heard the learned counsel for the petitioner and also

the learned standing counsel appearing on behalf of the

respondents. Counsel for petitioner submits that the petitioner

may be granted leave. Learned standing counsel for respondents

1 and 2 submits that the first respondent has already

recommended the granting of leave to the petitioner for two

years and a decision has to be taken by the third respondent. In

such circumstances, the Writ Petition is disposed of directing the

third respondent to consider and take a decision on the

WPC.20618/08 D 2

recommendation made by the first respondent regarding grant of

leave to the petitioner within a period of one week from the date

of receipt of a copy of this Judgment. I leave open the

contentions of the petitioner.

Sd/=
K. M. JOSEPH, JUDGE

kbk.

// True Copy//

PS to Judge