IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38580 of 2010(V)
1. L.KAMALAMMA
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.ALEXANDER THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/12/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 38580 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 23rd day of December, 2010.
J U D G M E N T
The petitioner is a Deputy Director of Education in the
Department of Education of the Government of Kerala. The petitioner
has been subjected to disciplinary proceedings, which resulted in
imposition of a punishment by Ext. P1 order. The petitioner has also
been overlooked for promotion apparently in view of the disciplinary
proceedings. Against the order of punishment, the petitioner has
filed Ext. P2 review petition under Rule 35 of the Kerala Civil Services
(Classification, Control and Appeal) Rules. Against the non-
consideration of the petitioner for promotion, the petitioner has filed
Exts.P.3, P6 and P7 before the Departmental Promotion Committee.
The petitioner now seeks a direction to the 1st respondent to consider
and pass orders on Ext. P2 and a direction to the 2nd respondent to
consider and pass orders on Exts.P3, P6 and P7.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, this writ petition is
disposed of with the following directions:
The 1st respondent shall consider and pass orders on Ext. P2 as
expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner. Likewise, the 2nd
respondent shall consider and pass orders on Exts.P3, 6 and 7 as
expeditiously as possible, at any rate, within three months from the
date of receipt of a copy of this judgment. While dealing with Exts.
P2, P3, P6 and P7, the respondents shall take into account the fact
that the petitioner is due to retire on 31.3.2011 and try to pass orders
on Exts.P2, P3, P6 and P7 expeditiously so that if the petitioner is
W.P.C. No. 38580/10 -: 2 :-
entitled to, the petitioner can enjoy the fruits of the orders to be
passed before her retirement.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.