IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 33802 of 2010(A)
1. RAJAPPAN.C., UPPER DIVISION CLERK,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE COMMISSIONER FOR LAND REVENUE,
3. THE DISTRICT COLLECTOR, IDUKKI.
For Petitioner :SRI.V.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/11/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 33802 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th day of November, 2010.
J U D G M E N T
Petitioner is a scheduled caste employee in Government service.
The petitioner’s grievance in this writ petition is that he has been
denied the benefit of Rule 13A(1)(a) of the Kerala State and
Subordinate Service Rules in the matter of exemption from
departmental test for promotion to higher post. Detailing his
grievances in that regard, the petitioner has filed Exts.P5 and P9
representations before the 1st respondent. The petitioner seeks a
direction to the 1st respondent to consider and pass orders on Exts.P5
and P9 expeditiously.
2. I have heard the learned Government Pleader also.
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 Exts.P5 and P9 as expeditiously as possible, at any
rate, within three months from the date of receipt of a copy of this
judgment, after affording an opportunity of being heard to the
petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.