High Court Kerala High Court

Premkumar T.S vs State Of Kerala on 22 December, 2010

Kerala High Court
Premkumar T.S vs State Of Kerala on 22 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37166 of 2010(U)


1. PREMKUMAR T.S, MECHANIC,
                      ...  Petitioner
2. RAMACHANDRAN K.T, MECHANIC,
3. DINESAN K, MECHANIC,
4. BIJU T.K, MECHANIC,
5. MUHAMMED SHERIF, MECHANIC,
6. P.SUNILKUMAR,MECHANIC,

                        Vs



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

2. THE DIRECTOR, DIRECTORATE OF AGRICULTURE

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :22/12/2010

 O R D E R
                             S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W.P(C) No. 37166 of 2010
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 22nd day of December, 2010.

                           J U D G M E N T

Petitioners are mechanics working in the Agriculture

Department of the Government of Kerala. They are diploma holders

in mechanical engineering and are eligible for promotion as

agricultural engineers in accordance with Exts.P1 and P2 Special

Rules. In this writ petition, they apprehend that the 1st respondent is

likely to treat two year diploma earlier used to be granted by the

Kerala Agricultural University as equivalent to three year diploma in

agriculture engineering, which cannot be done under law, insofar as

the contents of the two courses are not equal. In the above

circumstances, the 2nd petitioner has filed Ext. P4 before the 1st

respondent. The petitioners now seek a direction to the 1st

respondent to consider and pass orders on Ext. P4 expeditiously.

Having heard the learned Government Pleader also, I dispose of

this writ petition with a direction to the 1st respondent to consider

and pass orders on Ext. P4 after affording an opportunity of being

heard to all concerned, as expeditiously as possible, at any rate,

within three months from the date of receipt of a copy of this

judgment.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.