IN THE HIGH COURT OF KERALA AT ERNAKULAM
Tr.P(C).No. 311 of 2010()
1. KAVITHA P
... Petitioner
Vs
1. SUNIL KUMAR
... Respondent
For Petitioner :SRI.BIJU M.JOHN
For Respondent :SRI.SAIJU S.
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :28/10/2010
O R D E R
THOMAS P.JOSEPH, J.
====================================
Tr.P(C) No.311 of 2010
====================================
Dated this the 28th day of October, 2010
Learned counsel for petitioner seeks permission to withdraw the
petition with liberty to file fresh petition.
2. Heard. Permission is granted.
Accordingly petition is dismissed as withdrawn without prejudice
to the right of petitioner to file fresh petition.
THOMAS P. JOSEPH, JUDGE.
vsv
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 32794 of 2010(Y)
#1. A.K.SUDHAMMA,
... Petitioner
Vs
$1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF PANCHAYATHS,
3. DEPARTMENTAL PROMOTION COMMITTEE(LOWER),
! For Petitioner :SRI.P.B.SURESH KUMAR
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice S.SIRI JAGAN
% Dated :28/10/2010
: O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.32794 of 2010
==================
Dated this the 28th day of October, 2010
J U D G M E N T
The petitioner is a Special Grade Secretary in the department of
Panchayats. On the ground of pendency of disciplinary proceedings, the
petitioner has been superseded for further promotion. According to the
petitioner, the petitioner is entitled to be considered for promotion in view of
Note (i) to Rule 28(b)(i)(7) of the Kerala State and Subordinate Service
Rules. In the above circumstances, the petitioner has filed Exts.P1 and P4
representations under Rule 28 of the KS&SSR, before the 3rd respondent. For
the present, the petitioner would be satisfied with a direction to the 3rd
respondent to consider and pass orders on Exts.P1 and P4 expeditiously.
2. I have heard the learned Government Pleader also.
3. Since Exts.P1 and P4 are statutory representations, it is only
appropriate that the 3rd respondent considers and passes orders thereon,
expeditiously. Accordingly, this writ petition is disposed of with a direction to
the 3rd respondent to consider and pass orders on Exts.P1 and P4
representations, 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.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2