High Court Kerala High Court

Muhammad Sha K.P. vs The State Of Kerala on 22 March, 2010

Kerala High Court
Muhammad Sha K.P. vs The State Of Kerala on 22 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6155 of 2010(T)


1. MUHAMMAD SHA K.P., FISHERIES
                      ...  Petitioner
2. K.PRABHAKARAN, FISHERIES DEVELOPMENT
3. V.KARTHIKEYAN, FISHERIES DEVELOPMENT

                        Vs



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

2. THE DIRECTOR OF FISHERIES,

                For Petitioner  :SRI.N.NANDAKUMARA MENON (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/03/2010

 O R D E R
                        S. SIRI JAGAN, J
                        ----------------------
                  W.P.(C.) No.6155 of 2010
                   ---------------------------------
           Dated this the 22nd day of March 2010


                        J U D G M E N T

The petitioners raise a complaint regarding seniority.

According to them, their juniors have been given benefit of

seniority above the petitioners. The petitioners have filed

Exts.P4, P5 and P6 complaint in this regard before the 1st

respondent. The petitioners seek a direction to the 1st

respondent to consider and pass orders on Exts.P4, P5 and P6

expeditiously.

2. The learned Government Pleader submits that the

claim of the petitioners is hit by delay and laches and also by the

‘sit back’ theory. I am of opinion that these are all matters which

the 1st respondent should consider when Exts.P4, P5 and P6 are

disposed of.

3. Accordingly, this writ petition is disposed of with a

direction to the 1st respondent to consider and pass orders on

W.P.(C) No.6155 of 2010

-2-

Exts.P4, P5 and P6 after affording an opportunity of being heard

to the petitioners as well as all others who may be affected by

such a decision as expeditiously as possible, at any rate, within

four months from the date of receipt of a copy of this judgment.

S. SIRI JAGAN, JUDGE

Jvt