High Court Kerala High Court

Dr.K.Padmanabhan vs State Of Kerala on 11 December, 2009

Kerala High Court
Dr.K.Padmanabhan vs State Of Kerala on 11 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 35842 of 2009(A)


1. DR.K.PADMANABHAN, ASSISTANT DIRECTOR
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF FISHERIES, DEPARTMENT OF

3. DEPARTMENTAL PROMOTION COMMITTEE FOR THE

                For Petitioner  :SMT.SHAMEENA SALAHUDHEEN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/12/2009

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.35842 of 2009 (A)
             ---------------------------------
           Dated, this the 11th day of December, 2009

                            J U D G M E N T

The prayer sought in this writ petition is for a direction to

consider Ext.P5 representation submitted by the petitioner before

the 2nd respondent. This representation is filed aggrieved by Ext.P4

order of the 3rd respondent issued affirming Ext.P3, placing juniors

of the petitioner above him.

Having regard to the pendency of Ext.P5 representation, and

in view of the limited nature of the prayer that is sought for, I

dispose of this writ petition directing the Convener of the DPC to

dispose of Ext.P5 representation. This shall be done as

expeditiously as possible, at any rate, within six weeks of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg