High Court Kerala High Court

M.M.Manzil vs State Of Kerala on 2 September, 2010

Kerala High Court
M.M.Manzil vs State Of Kerala on 2 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25384 of 2010(W)


1. M.M.MANZIL,VAZHODU,THATTATHUMALA.P.O,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY ITS
                       ...       Respondent

2. THE MANAGING DIRECTOR,KERALA STATE

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :02/09/2010

 O R D E R
                          S.SIRI JAGAN, J.
                  ==================
                   W.P.(C).No. 25384 of 2010
                  ==================

            Dated this the 2nd day of September, 2010

                          J U D G M E N T

The petitioner is presently working as Sales Supervisor in the

2nd respondent Corporation. He is now holding charge of the post

of Showroom Manager. He aspires for promotion as Manager

(showroom) for which, according to the petitioner, there are 5

vacancies. According to the petitioner seeking promotion to one

of those posts, the petitioner has filed Ext.P4 representation

before the 2nd respondent. Petitioner seeks a direction to 2nd

respondent consider and pass orders on Ext.P4 expeditiously.

2. I have heard the standing counsel appearing for the 2nd

respondent and the learned Government Pleader appearing for

the 1st respondent also.

Having heard both sides, I dispose of this writ petition with a

direction to the 2nd respondent to consider and pass orders on

Ext.P4 as expeditiously as possible, at any rate, within one month

from the date of receipt of a copy of this judgment, after affording

an opportunity of being heard to the petitioner.

S.SIRI JAGAN, JUDGE

mns