IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11726 of 2010(M)
1. SANTHOSH KUMAR B.,
... Petitioner
2. K.SASI,S/O.KRISHNAN KUTTY, AED 38,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF PRINTING,TRIVANRUM.
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :06/04/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 11726 of 2010 M
```````````````````````````````````````````````````````
Dated this the 6th day of April, 2010
J U D G M E N T
The petitioners are Last Grade Servants under the Higher
Education Department presently working under the 2nd respondent. As
per Ext.P4 Special Rules, 50% of the posts of Printers are to be filled by
direct recruitment and the remaining from the qualified Last Grade
Servants. Being Last Grade Servants, in the light of the Special Rules,
the petitioners are liable to be considered for promotion subject to the
availability of vacancies. The petitioners contend that at present 94
posts of Printers are vacant under the department. In the
circumstances, the petitioners had already approached the 2nd
respondent by filing Ext.P7 representation to consider their claims for
promotion in the light of the Special Rules and considering the
availability of vacancies. The said representation is pending before the
2nd respondent. Therefore, there shall be a direction to the 2nd
respondent to consider Ext.P7 and pass orders thereon expeditiously, at
any rate, within a period of two months from the date of receipt of a copy
of this judgment.
The writ petition is disposed of as above.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks