Kerala High Court
P. Subrahmanian vs State Of Kerala on 14 September, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 23971 of 2007(D)
1. P. SUBRAHMANIAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR,
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) NO.23971 of 2007
-----------------------------------------
Dated this the 14th day of September, 2007
JUDGMENT
Petitioner who claims that he has been unjustifiably denied
promotion to the post of Manager, on the premise that he is a
physically handicapped person, has brought his grievance to the notice
of the government vide Ext.P6.
2. I have heard the learned Government Pleader as well.
3. The writ petition is disposed of directing the first respondent
to consider and take appropriate action on Ext.P6, after hearing the
petitioner and calling for remarks from the second respondent, within
a period of two months from the date of receipt of a copy of this
judgment.
V.GIRI, JUDGE
css
/
: :
: :