High Court Kerala High Court

Dr.K. K. Sukumaran vs The Secretary To Government on 10 December, 2010

Kerala High Court
Dr.K. K. Sukumaran vs The Secretary To Government on 10 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36802 of 2010(A)


1. DR.K. K. SUKUMARAN, SUPERINTENDENT,
                      ...  Petitioner
2. DR.G. BHADRAN, SUPERINTENDENT,
3. DR.B.G. VIJAYAKUMARI AMMA,

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF HOMOEOPATHY,

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :10/12/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 36802 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 10th day of December, 2010.

                             J U D G M E N T

The petitioners are Superintendents working in the Department

of Homeopathy in the Government of Kerala. They aspire for

promotion to the post of Chief Medical Officers. Seeking this relief,

the petitioners have filed Ext. P4 representation before the 1st

respondent. The petitioners seek a direction to the 1st respondent to

consider and pass orders on Ext. P4 expeditiously.

Having heard the learned Government Pleader also, I dispose of

this writ petition with a direction to the 1st respondent to consider and

pass orders on Ext. P4 as expeditiously as possible, at any rate, within

three months from the date of receipt of a copy of this judgment, after

affording an opportunity of being heard to the petitioner. It would be

open to the petitioners to rely on Ext. P3 or any other documents in

support of their case, the applicability of which shall also be

considered by the 1st respondent appropriately.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.