High Court Kerala High Court

M.Balasubramaniam vs State Of Kerala Represented By The on 22 July, 2008

Kerala High Court
M.Balasubramaniam vs State Of Kerala Represented By The on 22 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12096 of 2008(M)


1. M.BALASUBRAMANIAM,ASSISTANT PROFESSOR
                      ...  Petitioner
2. DR.M.N.MOORTHY,ASSISTANT PROFESSOR

                        Vs



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

2. THE CONVENOR,DEPARTMENTAL PROMOTION

                For Petitioner  :DR.K.P.SATHEESAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :22/07/2008

 O R D E R
                                 K.T. SANKARAN,J.
                           --------------------------------------
                          W.P.(C) No.12096 of 2008 M
                           --------------------------------------
                      Dated this the 22nd day of July, 2008.
                                  J U D G M E N T

The main relief prayed for in the Writ Petition is to issue a writ of

mandamus directing the second respondent to convene a Departmental

Promotion Committee (Higher) for preparing the select list for promotion to the

post of Professor in Mridangam and violin in the Music Colleges in the State of

Kerala.

2. It is submitted by the learned Government Pleader

that steps are being taken to convene the Departmental Promotion Committee

expeditiously. It is also submitted that the Departmental Promotion Committee

would be constituted and the final decision in the matter of promotion will be

taken within a period of two months. This submission is recorded. In view of the

submission made by the learned Government Pleader, no further orders are

necessary in the Writ Petition.

The Writ Petition is closed, recording the submission made by

the learned Government Pleader.

K.T. SANKARAN,
JUDGE.

cks