High Court Kerala High Court

Geetha.A.S vs Director Of Technical Education on 23 March, 2010

Kerala High Court
Geetha.A.S vs Director Of Technical Education on 23 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9820 of 2010(B)


1. GEETHA.A.S, AGED 41 YEARS,
                      ...  Petitioner
2. JAYA.J.B, AGED 41 YEARS,
3. BINDU.M.S, AGED 39 YEARS,
4. MINI.R.S, AGED 38 YEARS,

                        Vs



1. DIRECTOR OF TECHNICAL EDUCATION,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. KERALA PUBLIC SERVICE COMMISSION,

4. CHAIRMAN, DEPARTMENTAL PROMOTION

5. SHIBU.R.S, LECTURER IN ELECTRONICS,

6. SHEEJA RAJAN,

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :23/03/2010

 O R D E R
                             S.SIRI JAGAN, J.

                      ==================

                        W.P.(C).No. 9820 of 2010

                      ==================

                 Dated this the 23rd day of March, 2010

                             J U D G M E N T

The petitioners are Lecturers in Electronics working in various

Government polytechnic colleges. According to them, they are entitled

to be promoted to the post of Head of Section in Electrical and

Electronics. In this respect, the petitioners have submitted Exts.P11 to

P14 representations before the 1st respondent. The petitioners seek a

direction to the 1st respondent to consider and pass orders on Exts.P11

to P14 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 1st respondent to consider and pass

orders on Exts.P11 to P14, as expeditiously as possible, at any rate,

within two months from the date of receipt of a certified copy of this

judgment. The petitioners shall produce a copy of the writ petition

along with a certified copy of this judgment before the 1st respondent

for compliance.

Sd/-

sdk+                                              S.SIRI JAGAN, JUDGE

          ///True copy///


                               P.A. to Judge

2