IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37089 of 2010(I)
1. SCHEDULED CASTE DEVELOPMENT OFFICER GR.I
... Petitioner
2. PRASANNAN.R.,
3. ASUMA BEEVI.A,
4. SARATHCHANDRIKA DEVI.P.S.
Vs
1. THE DIRECTOR, SCHEDULED CASTE
... Respondent
2. THE SECRETARY TO GOVERNMENT,
3. THE DEPARTMENT PROMOTION COMMITTEE
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.37089 of 2010
==================
Dated this the 13th day of December, 2010
J U D G M E N T
The petitioners are Junior Superintendents in the Department of
Scheduled Caste Development of the Government of Kerala. They
aspire for promotion to the post of Senior Superintendents. But a new
qualification has been introduced by way of two years of experience.
According to the petitioners, when a new qualification has been
prescribed, the incumbents should have been given an opportunity to
acquire that qualification and they should have been considered for
promotion in accordance with the seniority subject to acquiring that
new qualification. Seeking this relief, the 1st petitioner has filed Exts.P9
and P10 representations before the 2nd respondent. The petitioners
seek a direction to the 2nd respondent to consider and pass orders on
Exts.P9 and P10, expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Exts.P9 and P10 after affording an opportunity of being heard to the
petitioners, as expeditiously as possible, at any rate, within three
months from the date of receipt of a certified copy of this judgment.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2