High Court Kerala High Court

Smt.M.Elizabeth vs Director Of Agriculture on 19 May, 2010

Kerala High Court
Smt.M.Elizabeth vs Director Of Agriculture on 19 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15279 of 2010(H)


1. SMT.M.ELIZABETH, AGRICULTURAL OFFICER,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF AGRICULTURE, DIRECTORATE
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE DIRECTOR OF VIGILANCE AND

                For Petitioner  :SRI.M.C.GOPI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/05/2010

 O R D E R
                     ANTONY DOMINIC, J.
                        ----------------------
                 W.P.(C) No.15279 OF 2010
                      ---------------------------
            Dated this the 19th day of May, 2010

                        J U D G M E N T

~~~~~~~~~~~

According to the petitioner, since 1984 he has been

working as an Agricultural Officer. However, his claim

promotion was overlooked on account of the pendency of a

vigilance enquiry. The petitioner points out that as can be seen

from Ext.P1, Government have accepted the recommendation of

the Vigilance Department and dropped the proceedings against

her. Inspite of it, in Ext.P3 select list for the post of Assistant

Director she was not included. It is with this grievance, Ext.P5

representation has been filed by the petitioner before the 1st

respondent seeking her inclusion in the select list.

According to the petitioner, the representation has not been

considered and therefore the Writ Petition has been filed.

2. If as stated by the petitioner, vigilance enquiry was

the reason for her exclusion, having regard to the fact that by

Ext.P1 such proceedings have been dropped, the matter needs

re-examination. In view of this and having regard to the

W.P.(C) No.15279/2010 2

pendency of Ext.P5 before the 1st respondent, I direct the 1st

respondent to consider and pass orders on Ext.P5. This the

1st respondent shall do, as expeditiously as possible, at any rate,

within four weeks of production of a copy of this judgment along

with a copy of this Writ Petition.

The Writ Petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)

ps