High Court Kerala High Court

K.G.Viswambharan vs The State Of Kerala on 7 November, 2007

Kerala High Court
K.G.Viswambharan vs The State Of Kerala on 7 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33049 of 2007(H)


1. K.G.VISWAMBHARAN,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR,

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :07/11/2007

 O R D E R
                             V.GIRI,J.
                       -------------------------
                  W.P ( C) No.33049 of 2007
                      --------------------------
              Dated this the 7th November, 2007

                        J U D G M E N T

Petitioner is aggrieved by the fact that he is being denied

promotion to the post of Junior Co-operative Inspector.

According to him, B.Com. degree with Co-operation which he

possesses is sufficient qualification for the purpose of promotion

to the said post. Though the prescribed qualification is Higher

Diploma in Co-operation (H.D.C), petitioner refers to Exts.P3 &

P3(a) judgments, wherein according to him, this position has

been accepted by this Court. Petitioner has brought this to the

notice of the Government vide Ext.P6.

After having heard the learned counsel for the petitioner

and the learned Government Pleader, this Writ Petition is

disposed of directing the 1st respondent to look into Ext.P6 and

take a decision thereon and pass appropriate orders within a

period of 6 weeks from the date of receipt of a copy of this

judgment.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007