IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28057 of 2010(F)
1. JOSEPH.M.GEORGE, AGED 41 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. CHIEF CONSERVATOR OF FOREST(ADMN.)
3. E.A.SHAMEER, DEPUTY RANGE OFFICER,
For Petitioner :SRI.T.GOPALAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/09/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 28057 of 2010
==================
Dated this the 9th day of September, 2010
J U D G M E N T
The petitioner complains that in the matter of promotion, he has
been overlooked by promoting his junior. In this regard, the petitioner
has filed Ext.P6 representation before the 2nd respondent. The
petitioner seeks a direction to the 2nd respondent to consider and pass
orders on Ext.P6 expeditiously.
2. I have heard the learned Government Pleader also.
3. In the facts and circumstances or the case, I dispose of this
writ petition with a direction to the 2nd respondent to consider and
pass orders on Ext.P6, as expeditiously as possible, at any rate, within
two months from the date of receipt of a certified copy of this
judgment, after affording an opportunity of being heard to the
petitioner, the 3rd respondent and others who may be affected by
favourable orders to the petitioner on Ext.P6.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2