High Court Kerala High Court

M.A. Sameed vs State Of Kerala on 11 June, 2008

Kerala High Court
M.A. Sameed vs State Of Kerala on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16080 of 2008(L)


1. M.A. SAMEED,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DEPARTMENTAL PROMOTION COMMITTEE FOR

3. THE CHIEF ENGINEER (IRRIGATION &

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/06/2008

 O R D E R
                       V.GIRI,J.
                 -------------------------
            W.P ( C) No.16080 of 2008
                --------------------------
         Dated this the 11th June, 2008

                   J U D G M E N T

The only relief substantially sought for by the

petitioner is that his name may be forwarded to the

Review Departmental Promotion Committee in the

post of Executive Engineer in the Water Resources

Department to be convened in a short while. I take

note of the fact that in Exhibit-P19 judgment, a

direction had already been issued to the 3rd

respondent to place the petitioner’s name before the

next Departmental Promotion Committee, in relation

to the post of Executive Engineer. Apparently, DPC

had been convened before the judgment could be

communicated. But the reason for such a direction

continues to exist.

Accordingly, the writ petition is disposed of

directing the 3rd respondent to place the name of the

petitioner before the 2nd respondent to enable the

W.P ( C) No.16080 of 2008
2

2nd respondent to consider the petitioner’s case in the

Review Departmental Promotion Committee to be held

next.

Petitioner shall produce a copy of the writ

petition along with copy of this judgment before

respondents 2 and 3 independently, for compliance.

(V.GIRI, JUDGE)
ma

W.P ( C) No.16080 of 2008
2

W.P ( C) No.16080 of 2008
2