IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 5573 of 2009(N)
1. MOHANACHANDRAN, S/O.LATE KUTTAN NAIR,
... Petitioner
Vs
1. DEPARTMENTAL PROMOTION COMMITTEE II,
... Respondent
2. GOVERNMENT OF KERALA REPRESENTED BY
3. THE COMMISSIONER OF CIVIL SUPPLIES,
4. SRI.O.KRISHNAKUMARY,JUNIOR MANAGER,
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :09/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.5573 OF 2009 (N)
--------------------------------------------------
Dated this the 9th day of June, 2010
J U D G M E N T
Petitioner is an Assistant Supply Officer aspiring promotion to
the post of Supply Officer. In Exts.P2 and P10 select lists he was
superseded for the reason that proceedings pursuant to Exts.P4 and
P5 charge sheets were pending against the petitioner. Counsel now
submits that by Exts.P9 and P12 orders, disciplinary proceedings
have been finalised, ordering recovery of loss and therefore he is
entitled to be considered for promotion.
2. Although Government Pleader has pointed out that Ext.P12
reflects a penalty, which has been provided in the rule, still having
regard to the fact that it was due to the pendency of Exts.P2 and
P10 that he has been overlooked, it is directed that the respondents
shall consider the case of the petitioner also for promotion to the
post of Taluk Supply Officer as and when the DPC is convened.
Petitioner shall produce a copy of the judgment before the Ist
respondent for compliance.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :