High Court Kerala High Court

S.Anil Kumar vs State Of Kerala on 21 August, 2007

Kerala High Court
S.Anil Kumar vs State Of Kerala on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 10021 of 2006(R)


1. S.ANIL KUMAR, AGED 39 YEARS, S/O. LATE
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE SECRETARY
                       ...       Respondent

2. THE DIRECTOR OF COLLEGIATE EDUCATION,

3. THE MANAGER, SANATANA DHARMA COLLEGE,

4. THE PRINCIPAL, SANATANA DHARMA COLLEGE,

                For Petitioner  :SRI.K.R.RAGHUNATH

                For Respondent  :SRI.K.ANAND (A.201)

The Hon'ble MR. Justice A.K.BASHEER

 Dated :21/08/2007

 O R D E R
                        A.K. BASHEER, J.
                     --------------------------
                 W.P.(C). NO. 10021 OF 2006
                        ---------------------

              Dated this the 21st day of August, 2007

                          J U D G M E N T

Petitioner, who is an employee of Sanatana Dharma

College, Alappuzha, under the management of respondent No.3,

prays for issue of a writ of certiorari to quash Ext.P6, by which he

has been ordered to be reverted temporarily from the post of

Lower Division Store Keeper to the cadre of Last Grade Staff with

effect from February 20, 2005. He further prays for a direction to

the respondents to promote him to the post of Lower Division

Clerk which may arise consequent to filling up the post of Upper

Division Clerk.

2. However, I do not propose to deal with the various

contentions raised by the petitioner in the writ petition in view of

the limited prayer made by learned counsel for the petitioner at

the Bar. He submits that petitioner will be satisfied if a direction

is issued to respondent No.2 to take a decision on Ext.P10 in

which the petitioner has highlighted all his grievances and the

relevant aspects of the issue involved in this case.

WPC NO 10021/06 Page numbers

In the above facts and circumstances, the writ petition is

disposed of with a direction to respondent No.2 to consider and

pass orders on Ext.P10 strictly on its merit and in accordance

with law, as expeditiously as possible, at any rate within two

months from the date of receipt of a copy of this judgment.

Respondent No.2 shall ensure that petitioner and respondents 4

to 8 and all others who are likely to be affected by the order that

may be passed, are afforded sufficient opportunity to be heard

before any decision is taken in the matter. Petitioner shall

produce a certified copy of the judgment along with a copy of the

writ petition before respondent No.2 for compliance.





                                          A.K. BASHEER, JUDGE


vps

WPC NO 10021/06    Page numbers




                                A.K. BASHEER, JUDGE


                                    OP NO.20954/00




                                         JUDGMENT


                                   1ST MARCH, 2007