IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 22044 of 1998(Y)
1. G.RAJU
... Petitioner
Vs
1. COCHIN PORT TURST
... Respondent
For Petitioner :SRI.N.N.SUGUNAPALAN (SR.)
For Respondent :SRI.B.S.KRISHNAN(SR.),SC,PORT TRUST
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/03/2007
O R D E R
S. SIRI JAGAN, J.
--------------------------
O.P.NO.22044 OF 1998
-------------------------
DATED THIS THE 6th DAY OF MARCH, 2007
JUDGMENT
In this original petition, the petitioners are challenging the
promotion given to the 3rd respondent in preference to the petitioners.
2. The learned counsel appearing for the 1st respondent-
Cochin Port Trust submits that the 3rd respondent has already retired
from service and that the 2nd petitioner had already been promoted. In
the wake of the above submission, the petitioners restricted their
prayer for a direction to the 2nd respondent Chairman to dispose of
Exts.P4 to P7 representations filed by the petitioners.
Having considered the rival arguments, I dispose of this original
petition directing the 2nd respondent – Chairman to consider and pass
orders on Ext.P4 to P7 representations filed by the petitioners as
expeditiously as possible, at any rate within two months from the date
of receipt of a copy of this judgment
S. SIRI JAGAN, JUDGE
Acd