IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33348 of 2010(P)
1. MINIMOL V., D/O.VISWANATHAN,
... Petitioner
Vs
1. KERALA COIR WORKERS WELFARE FUND
... Respondent
2. CHIEF EXECUTIVE, KERALA COIR WORKERS
For Petitioner :SRI.K.S.HARIHARAPUTHRAN
For Respondent :SRI.THOMAS ABRAHAM,SC,KCWWFB,ALAPPUZHA
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :03/11/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.33348 of 2010
==================
Dated this the 3rd day of November, 2010
J U D G M E N T
The petitioner is an employee of the 1st respondent-Kerala Coir
Workers’ Welfare Fund Board. The petitioner’s grievance in this writ
petition is that she is not being confirmed in service and given
promotion although she joined service on 12.5.1995. Seeking this
relief, the petitioner has filed Ext.P1 representation before the
Chairman of the 1st respondent. The petitioner seeks a direction to the
1st respondent to consider and pass orders on Exts.P1 expeditiously.
2. I have heard the learned Standing Counsel appearing for
the respondents also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 1st respondent to consider and pass orders on Ext.P1,
as expeditiously as possible, at any rate, within two months from the
date of receipt of a certified copy of this judgment, after affording an
opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2