IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23078 of 2010(H)
1. JOHN.A.V., SUB INSPECTOR OF POLICE
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DEPARTMENTAL PROMOTION COMMITTEE
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :23/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 23078 OF 2010 (H)
=====================
Dated this the 23rd day of July, 2010
J U D G M E N T
Petitioner’s grievance is regarding his exclusion from
Ext.P2 select list for promotion to the post of Circle Inspector of
Police. According to the petitioner, inspite of the fact that there
is no disciplinary action pending against him, he has been
wrongly excluded from the select list. It is seen that complaining
of this, he has already filed Ext.P3 representation before the 2nd
respondent.
2. Now that the 2nd respondent is seized of the issue, it is
only appropriate that the 2nd respondent should expeditiously
consider the grievance of the petitioner and pass appropriate
orders on Ext.P3, including the request for the convening of ad
hoc DPC. While considering the representation, the principle
laid down by the Apex Court in Union of India v.
K.V.Jankiraman (AIR 1991 SC 2010), shall also be adverted to.
3. Therefore, I direct the petitioner to produce a copy of
this judgment along with a copy of this writ petition before the
2nd respondent, who shall thereupon consider Ext.P3 and pass
WPC No. 23078/10
:2 :
orders in the matter, at any rate within 4 weeks of production of
a copy of this judgment.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp