IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 17260 of 2007(D)
1. DR.K.R.ANANDAPADMANABHAN,
... Petitioner
Vs
1. THE GOVERNMENT OF KERALA, REP. BY
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
For Petitioner :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :06/06/2007
O R D E R
A.K.BASHEER, J.
--------------------------------------------
W.P.(C)No.17260 OF 2007
---------------------------------------------
Dated this the 6th day of June, 2007
JUDGMENT
Petitioner who is working as an Associate Professor in
the Department of General Surgery in Trivandrum Medical
College has got a grievance that his request for promotion is
not being duly considered. He asserts that two retirement
vacancies in the cadre of Professor of Surgery are available
since May 1, 2007.
2. I do not propose to deal with the above contentions
raised by the petitioner at this stage in view of the limited
prayer made by the learned counsel for the petitioner at the
Bar. He submits that petitioner will be satisfied, if a
direction is issued to respondent no.1 to consider and pass
orders on Ext.P4 in which petitioner has highlighted his
grievance and all the relevant aspects of the issue. Learned
Government Pleader submits that an appropriate decision on
Ext.P4 will be taken without any further delay.
W.P.(C)No.17260 OF 2007
:: 2 ::
3. In the above facts and circumstances, writ petition is
disposed of with a direction to respondent no.1 to consider
and pass orders on Ext.P4 strictly on its merit and in
accordance with law as expeditiously as possible, at any rate,
within one month from the date of receipt of a copy of this
judgment. Needless to mention that respondent no.1 shall
ensure that petitioner and all other eligible candidates are
afforded sufficient opportunity to be heard before any
decision is taken in the matter. Petitioner shall produce a
copy of the writ petition along with a certified copy of the
judgment before respondent no.1 for compliance.
Writ petition is disposed of as above.
A.K.BASHEER, JUDGE
jes