High Court Kerala High Court

H.Ansari vs State Of Kerala on 20 January, 2010

Kerala High Court
H.Ansari vs State Of Kerala on 20 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16857 of 2007(F)


1. H.ANSARI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. REGISTRAR OF CO-OPERATIVE SOCIETIES,

3. ADDITIONAL REGISTRAR OF CO-OPERATIVE

4. ASSISTANT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :20/01/2010

 O R D E R
                         P.N.RAVINDRAN, J.
                      ----------------------------
                     W.P.(C)Nos. 16857 of 2007
                      ----------------------------
                      Dated 20th January, 2010

                              JUDGMENT

The main relief sought in this writ petition is to direct

respondents 2 and 3 to give retrospective promotion to the petitioner

as Junior Inspector, in implementation of the directions issued by the

Government in Ext.P7 letter. By Ext.P7, the Government directed the

Registrar of Co-operative Societies to extend to the petitioner the

benefits given to Sri.K.R.Ashok Kumar and Sri.E.Nisamudeen, who are

immediate seniors of the petitioner in the matter of promotion as

Junior Inspector/Auditor.

In W.P.(C)No.37978 of 2007 filed by Sri.K.R.Ashok Kumar,

who is admittedly senior to the petitioner, this Court had by judgment

delivered on 17.7.2008 directed the Registrar of Co-operative Societies

to give effect to the direction issued by the Government similar to the

one contained in Ext.P7 herein. In the light of the said direction, I

dispose of this writ petition with a direction to the Registrar of Co-

operative Societies to give effect to the direction issued by the

Government in Ext.P7 letter by passing appropriate orders in the

matter within two months from the date on which the petitioner

produces a certified copy of this judgment before him. If the petitioner

WP(C).No.16857/2007 2

has any other grievance, he may move the Registrar of Co-operative

Societies seeking redressal of the same. The Registrar of Co-operative

Societies shall while taking a decision in the matter have due regard to

the decision taken by him in the case of Sri.K.R.Ashok Kumar and the

directions issued by this Court in W.P.(C)No.37978 of 2007.

P.N.RAVINDRAN
Judge

TKS