IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11779 of 2008(B)
1. K.M.SAIDU,WORKSHOP FOREMAN
... Petitioner
2. T.P. BABURAJ, WORKSHOP INSTRUCTOR
Vs
1. STATE OF KERALA, REP. BY SECRETARY
... Respondent
2. THE DIRECTOR OF TECHNICAL EDUATION
For Petitioner :SRI.K.JAJU BABU
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/04/2008
O R D E R
S.SIRI JAGAN, J.
=======================
W.P.(C) No.11779 of 2008(B)
=======================
Dated this the 7th day of April, 2008
JUDGMENT
The petitioners are included in the seniority list of
candidates in the feeder category for promotion to the post of
Lecturer in Polytechnics and equated categories as on 31.12.2006
as mentioned by Ext.P1. Although 12 vacancies arose in the year
2006, only 4 vacancies were filled up and 8 more vacancies
should have been filled up that year. Petitioners contention is
that they are entitled to be considered for promotion to those 8
vacancies which have arisen in the year 2006. Seeking this
relief, the petitioners have filed Exts. P5 and P6 revision petitions
before the 2nd respondent. The petitioners seek a direction to the
2nd respondent to consider and pass orders on Exts. P5 and P6.
2. I have heard the learned Government Pleader also. In
the facts and circumstances of the case, I direct the 2nd
respondent to consider and pass orders on Exts. P5 and P6 as
expeditiously as possible, at any rate, within two months from
W.P.(C) No.6965/2008/D -2-
the date of receipt of a copy of this judgment. Petitioners shall
produce a certified copy of this judgment along with a copy of the
writ petition before the 2nd respondent for compliance.
The writ petition is disposed of as above.
S.SIRI JAGAN,
JUDGE
jp