High Court Kerala High Court

N.Sathyaraj vs State Of Kerala Represented By The on 2 January, 2009

Kerala High Court
N.Sathyaraj vs State Of Kerala Represented By The on 2 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37522 of 2008(P)


1. N.SATHYARAJ,ASSISTANT DIRECTOR (HG),
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF INDUSTRIES AND COMMERCE,

3. K.MADANAN, 11/1171,NANTHANCODE,

4. SAM C ITTYCHERIA, CHEMPLAVIL HOUSE,

5. ABDUL MAJEED, MALLIKATHODI HOUSE,

6. M.S.SADANANDAN, MANKARA HOUSE, WEST OF

7. P.A. JAYAPRAKASH, JAYAPURAM, MEENANGADI

8. A.J.ABDUL LAHEEF, HEERA, NCC GROUNDS,

9. SALIM BAKER, SHEETHAL, VALIYAVILA,

10. GEORGE THOMAS, AMAYIL, 37,SANKARAN PARA

11. SEBASTIAN POTHANPILLY, 502 TOLLGATE ROAD

12. SUDHIR K.,TC.11/1646,CHARACHIRA, PATTOM,

13. RAMESH BHASKER, SREE NAGAR,

14. N.SATHEESAN, PRIYADARSHINI, KANNAMMOOLA,

15. V.K.SUMATHY, VELIYANNUR, SREEPADA

16. M.ANITHA, KANJIRAMPARA, TC.10/2097-4,

17. T.A.KUNJI MOHAMMED, 1/428,

18. M.V.YOHANNAN, 1/256,DEWN HILL P.O.

                For Petitioner  :SRI.M.N.MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :02/01/2009

 O R D E R
                     T.R. Ramachandran Nair, J.
                  - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.37522 of 2008-P
                  - - - - -- - - - - - - - - - - - - - - - - - - - -
             Dated this the 2nd day of January, 2009.

                                JUDGMENT

The petitioner is an officer of the Department of Industries now

working as Assistant Director (HG). According to the petitioner, due

promotions to him have been denied without any justification. It is also

submitted that several of his juniors have already been promoted. The

delay, according to the petitioner, was for want of Special Rules, but that

has also now been rectified by promulgating the rules in the year 2008.

Detailing his grievances, he has filed Ext.P4 representation before the first

respondent. Even though the same has been received on 31.3.2008, so far

no action has been taken on them.

2. Therefore, there will be a direction to the first respondent to

consider and pass orders on Ext.P4 representation within a period of two

months from the date of receipt of a copy of this judgment. Any person who

will be adversely affected in the matter, will also be heard.

The writ petition is disposed of as above.

(T.R. Ramachandran Nair, Judge.)

kav/