High Court Kerala High Court

E.R. Shobhana vs Kerala Public Service Commission on 5 February, 2007

Kerala High Court
E.R. Shobhana vs Kerala Public Service Commission on 5 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3830 of 2007(E)


1. E.R. SHOBHANA, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



1. KERALA PUBLIC SERVICE COMMISSION
                       ...       Respondent

2. THE JOINT SECRETARY, REVENUE (SPECIAL

3. THE STATE OF KERALA,

4. PRINCIPAL SECRETARY (REVENUE-E)

5. BABU THEKKAN, DEPUTY DIRECTOR

6. K. SURENDRAN, DEPUTY DIRECTOR,

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :05/02/2007

 O R D E R
                               K.K.DENESAN, J

                  ---------------------------------------

                        W.P.(C)NO.3830  of 2007

                   --------------------------------------


              Dated this the 5th   day  of  February, 2007



                                  JUDGMENT

The petitioner is working as Deputy Director in the Survey

and Land Records Department. She feels aggrieved by the

seniority assigned to her in the provisional seniority list

evidenced by Ext.P3. Ext.P4 objection filed by her before the

second respondent has not been disposed of. Ext.P6

representation has been filed against non-inclusion of her name

in Ext.P5 select list and seeking for a review of Ext.P5. Ext.P6 has

been filed before the 4th respondent.

2. Heard Government Pleader for respondents 1 to 4. In

the nature of the order I propose to pass, notice need not be

issued to respondents 5 and 6.

3. There shall be an order directing the second respondent

to consider Ext.P4 as early as possible. It has to be taken note of

that Ext.P4 was filed as early as on 21.5.2005. Hence, a time

limit of six weeks is fixed for taking action on Ext.P4 and passing

W.P.(C)No.3830/2007 :2:

final orders.

4. Ext.P6 shall be considered by the 4th respondent and

orders passed, in accordance with law, within two months from

the date of receipt of a copy of the judgment.

The writ petition is disposed of as above.

K.K.DENESAN, JUDGE

css/

W.P.(C)No.3830/2007 :3: