IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14220 of 2006(P)
1. R. AJIT,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE THIRUVANANTHAPURAM DEVELOPMENT
3. THE CHAIRMAN,
4. B. VINCENT,
For Petitioner :SRI.B.SURESH KUMAR
For Respondent :SRI.K.A.JALEEL, SC., TRIDA
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :11/06/2007
O R D E R
K.BALAKRISHNAN NAIR, J.
------------------------------
W.P.(C) No. 14220 of 2006-P
-------------------------------------
Dated this the 11th day of June, 2007.
J U D G M E N T
The petitioner has approached this Court, praying inter alia,
challenging the appointment of the 4th respondent as Chief Engineer,
in the Thiruvananthapuram Development Authority (TRIDA) and also
seeking a direction to respondents 1 to 3 to convene DPC and to
prepare select list for promotion to that post. This Court on
31-5-2007 passed the following interim order.
“Heard. Respondents 2 and 3 are
directed to consider whether they propose
to fill up the post of Chief Engineer in the
TRIDA within one month from the date of
production of a copy of this order and if it
is decided to fill up the post, the DPC
shall be convened and a panel shall be
prepared for the same within two months
thereafter.”
In view of the above position, the Writ Petition is disposed of
making the said interim order absolute.
K.BALAKRISHNAN NAIR,
JUDGE.
MS