High Court Kerala High Court

Hareendran N.V. vs The Director Of Panchayats on 2 March, 2007

Kerala High Court
Hareendran N.V. vs The Director Of Panchayats on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7019 of 2007(I)


1. HAREENDRAN N.V., JUNIOR SUPERINTENDENT
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF PANCHAYATS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  : No Appearance

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

 Dated :02/03/2007

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



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

                  W.P.(C) No. 7019 OF 2007 I

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



                 Dated this the 2nd March, 2007



                          J U D G M E N T

The petitioner is working as Junior Superintendent

in a Grama Panchayat. Ext. P4 representation filed by

him seeking for posting in Kannur District is pending

with the 1st respondent. It is contended that persons

who are admittedly juniors to the petitioner have been

given postings of their choice while the petitioner has

been posted outside the district of his choice. While

raising such complaints, the petitioner has pointed out

that a vacancy is due to arise in the office of the

Deputy Director of Panchayats in Kannur District so

that his request can be considered before filling up

that vacancy.

2. I have heard Govt. Pleader for the respondents.

3. In the nature of the relief prayed for, there

shall be a direction to the 1st respondent to consider

Ext. P4 as early as possible and take appropriate

decision preferably before the vacancy pointed out in

Ext. P4 is filled up by the 1st respondent.

The petitioner shall produce a copy of the

WPC No. 7019/2007 -2-

judgment along with a copy of the writ petition before

the 1st respondent for information and compliance.

K.K. DENESAN

JUDGE

jan/