IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32457 of 2009(B)
1. M.K.USHADEVI, VILLAGE OFFICER,
... Petitioner
Vs
1. THE LAND REVENUE COMMISSIONER,
... Respondent
For Petitioner :SRI.N.SUGATHAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/11/2009
O R D E R
ANTONY DOMINIC, J.
------------------
WP(C) No.32457 of 2009
Dated,-------------------------- 2009
this the 13th day of November,
------------------------------
J U D G M E N T
The petitioner, who is working as a Head Clerk in the Revenue
Department, is aspiring for promotion to the post of Deputy
Tahsildar.
2. Ext.P1 is the seniority list. The petitioner states that by
Ext.P2 order dated 05/05/2007, along with 16 others, she was also
placed under suspension, and was reinstated by Ext.P3 order dated
02/07/2008. Subsequently, by Exts.P4 & P5, several of her juniors,
including all others who were suspended along with her, were
promoted. It is her specific case that 78 persons in Ext.P4 and 28
persons in Ext.P5 are her juniors.
3. Since all others who were also placed under suspension
along with her have been promoted, the petitioner also seeks
similar treatment. It is seen that urging her claim for promotion,
she has moved the respondent by filing Ext.P6 representation, and it
is her case that even that remains unanswered. It is in these
WP(C) No.32457/2009
-2-
circumstances, this writ petition is filed.
4. Having regard to the fact that Ext.P6 representation is
pending consideration, at least for the present, the petitioner’s
grievance will be redressed, if the said representation is considered
by the respondent on an expeditious basis. Therefore, I dispose of
this writ petition directing the respondent to consider Ext.P6
representation as expeditiously as possible, any rate, within six
weeks of production of a copy of this judgment, along with a copy
of this writ petition.
The petitioner shall produce a copy of this judgment, along
with a copy of this writ petition before the respondent for
compliance.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg