High Court Kerala High Court

T.G.Leena vs State Of Kerala on 6 December, 2007

Kerala High Court
T.G.Leena vs State Of Kerala on 6 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34891 of 2007(D)


1. T.G.LEENA, TAHSILDAR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIONER OF LAND REVENUE,

3. THE DEPUTY LAND REVENUE COMMISSIONER,

4. THE DISTRICT COLLECTOR,

5. P.K.NALAN, REVENUE DIVISIONAL OFFICER,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :06/12/2007

 O R D E R
                                 V.GIRI, J.
                     =========================
                        W.P.(C)NO.34891 OF 2007
                     =========================
                  Dated this the 6th day of December 2007

                               JUDGMENT

The petitioner is presently working as a Tahsildar in the Revenue

Department and she aspires for promotion to the post of Deputy

Collector. According to the petitioner, seniority in the post of entry has

not been correctly reckoned. Apparently, juniors have been promoted

superceding her. Petitioner’s grievance has been brought to the notice

of the government by Ext.P12 representation produced along with

I.A.16051/2007.

2. After having heard the learned government pleader also, the

writ petition is disposed of directing the first respondent to hear the

petitioner and take a decision on Ext.P12 within a period of two

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

shall produce a copy of the judgment along with a copy of the writ

petition before the first respondent.

V.GIRI, JUDGE
css/