High Court Kerala High Court

Dr.Rajan.N.C. vs The Director Of Treasuries on 7 October, 2010

Kerala High Court
Dr.Rajan.N.C. vs The Director Of Treasuries on 7 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30848 of 2010(E)


1. DR.RAJAN.N.C., JUNIOR SUPERINTENDENT,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF TREASURIES,
                       ...       Respondent

2. THE CHAIRMAN (DIRECTOR OF TREASURIES)

3. STATE OF KERALA, REPRESENTED BY THE

4. THE PRINCIPAL SECRETARY (FINANCE)

5. THE SUB TREASURY OFFICER,

                For Petitioner  :SRI.N.N.SUGUNAPALAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :07/10/2010

 O R D E R
                       S.SIRI JAGAN, J.
                   =============
                W.P.(C). No.30848 OF 2010
             =====================
           Dated this the 7th day of October, 2010

                         J U D G M E N T

Petitioner is a Junior Superintendent in the Sub

treasury, Chalakkudy. He aspires from promotion as Sub

treasury Officer. But the Departmental Promotion

Committee has superseded him for promotion. Against the

same, the petitioner has filed Ext.P7 representation before

the 4th respondent. Petitioner seeks direction to the 4th

respondent to consider and pass appropriate orders on

Ext.P7 expeditiously.

2. I have heard the learned Government Pleader also.

3. Having heard both sides. I dispose of this writ

petition with a direction to 4th respondent to consider and

pass orders on Ext.P7 as expeditiously as possible at any

rate within three months from the date of receipt of a copy

of this judgment.

S.SIRI JAGAN,
JUDGE.

pm