IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21398 of 2009(T)
1. R.PADMAKUMAR, AGED 50 YEARS,
... Petitioner
Vs
1. DIRECTOR,
... Respondent
2. DEPUTY DIRECTOR,
3. THE STATE OF KERALA,
For Petitioner :SRI.C.I.ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :15/12/2009
O R D E R
ANTONY DOMINIC, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 21398 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of December, 2009
JUDGMENT
The grievance of the petitioner is in relation to Ext.P2 final
seniority list of Upper Division Clerks. On publication of Ext.P2
seniority list and being aggrieved, petitioner submitted Ext.P3
representation highlighting his grievances. It is stated that on
receipt of Ext.P3, the 2nd respondent forwarded the representation
to the 1st respondent with his recommendations. There has not
been any further action in the matter and hence, the writ petition.
2. Learned Government Pleader has obtained instructions in
the matter and submits that after publication of Ext.P2 final
seniority list, several complaints were received and that the whole
issue is pending consideration of the 1st respondent.
Thus it is obvious that several complaints were received
against Ext.P2 and that the entire matter is pending before the 1st
respondent. Having regard to the above, the Writ Petition is
disposed of directing the 1st respondent to consider and pass
orders on the complaints received against Ext.P2 with notice to
WPC : 21398 of 2009
-:2:-
the aggrieved parties. This shall be done as expeditiously as
possible, at any rate, within three months of production of a copy
of this judgment along with a copy of this writ petition.
ANTONY DOMINIC, JUDGE
ttb