High Court Kerala High Court

Dr.K.Sasidharan vs State Of Kerala on 30 August, 2010

Kerala High Court
Dr.K.Sasidharan vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37318 of 2007(P)


1. DR.K.SASIDHARAN
                      ...  Petitioner

                        Vs



1. STATE OF KERALA
                       ...       Respondent

2. DIRECTOR OF MEDICAL EDUCATION

                For Petitioner  :SRI.A.ANTONY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :30/08/2010

 O R D E R
                          K.T.SANKARAN, J.
             ------------------------------------------------------
                 W.P.(C). NO. 37318 OF 2007 P
             ------------------------------------------------------
             Dated this the 30th day of August, 2010


                                JUDGMENT

The main relief prayed for in the Writ Petition is to declare that

the petitioner is entitled to be promoted to the post of Associate

Professor with effect from 2003 and to the post of Professor of

Paediatrics with effect from 6.7.2007 respectively and to grant all

consequential benefits thereof. After filing the Writ Petition, the

petitioner was given notional promotion as per G.O.(Rt)

No.4145/2008/H&FWD dated 12.12.2008, however, without back

arrears. The petitioner has filed W.P.(C) No.19624 of 2010 to quash

the Government Order dated 12.12.2008, to the extent to which it

denied back arrears. In view of the subsequent developments, the

Writ Petition has become infructuous.

Accordingly, the Writ Petition is dismissed as infructuous.

(K.T.SANKARAN)
Judge
ahz/