IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 724 of 2007(J)
1. P. SALEEM,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE CONSERVATOR OF FORESTS,
3. THE CHIEF CONSERVATOR OF FORESTS(ADMN.),
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :08/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO.724 of 2007
-------------------------------
Dated this the 8th day of January, 2007
JUDGMENT
The petitioner is now working as Forest Guard. He has
successfully undergone the Forest Guard Training as certified by the
concerned Forest Range Officer on 1.7.2006. It is contended that he
has got a preferential right to be considered for promotion to the post
of Forester in terms of the special rules. Similarly situated persons
had approached this Court seeking identical reliefs and the original
petition filed by one such Forest Guard was disposed of as per Ext.P6
judgment was The petitioner has filed representation before the
second respondent to promote him to the post of Forester having
regard to the qualifications he possessed and the preferential right
guaranteed by the special rules.
2. Heard the learned counsel for the petitioner and the learned
Government Pleader for the respondents 1 to 3.
3. In the circumstances, the second respondent is directed to
consider Ext.P7 on merits and pass appropriate orders taking note of
Ext.P6 judgment as also the orders passed by the appointing authority
vide Exts.P8(a) and P8(b). This shall be done, as early as possible, in
any event, within three weeks on the petitioner producing a copy of
W.P.(C)No.724/2006 2
the judgment along with a copy of the writ petition.
The writ petition is disposed of with the above directions.
K.K.DENESAN, JUDGE
css/