IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 362 of 2008(R)
1. P. SASANKAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DIRECTOR OF TOURISM,
3. THE DEPARTMENTAL PROMOTION COMMITTEE
4. MANOHARAN P.,
5. M.V. KUNHIRAMAN,
For Petitioner :SRI.S.P.ARAVINDAKSHAN PILLAY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :03/01/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 362 of 2008
--------------------------
Dated this the 3rd January, 2008
J U D G M E N T
The petitioner is at present working as Manager Gr.II
pursuant to Exhibit P1 order dated 3.10.2007. Exhibit P12 is
the select list published by the Convener of the Departmental
Promotion committee for the post of Manager Gr.I. Aggrieved by
the fact that petitioner was not included in the select list,
petitioner submitted Exhibit P14 statutory representation
thereto and the same is pending before the 3rd respondent. The
petitioner also has a grievance as regards the date on which he
was promoted to the post of Manager Gr.II, according to him, he
ought to have been promoted earlier with effect from 23.7.2003.
This claim is contained in Exhibit P16 pending before the 1st
respondent.
After having heard the learned Government Pleader also,
this writ petition is disposed of in the following terms:
i) The 3rd respondent shall consider Exhibit P14 and if
the petitioner’s claim is found to be acceptable, necessary
remedial action shall be taken, within one month from the date
W.P ( C) No. 362 of 2008
2
of receipt of a copy of this judgment. If necessary, respondents 4
and 5 shall also be heard before such action is taken by the 3rd
respondent.
ii) The 1st respondent shall consider Exhibit P16 and take
a decision thereon, within two months from the date of receipt
of a copy of this judgment.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 362 of 2008
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007