IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6473 of 2007(U)
1. T.P. JEROME, U.D.CLERK,
... Petitioner
Vs
1. THE DIRECTOR OF URBAN AFFAIRS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :27/02/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 6473 OF 2007 U
= = = = = = = = = = = = = = =
Dated this the 27th February, 2007
J U D G M E N T
The petitioner is working as Upper Division Clerk
in the Local Administration Department, presently in
Ottapalam Municipality. He has filed Ext. P3
representation on 6-7-2005 followed by Ext. P4
representation filed on 30-11-2006 addressed to the 1st
respondent. The grievance of the petitioner pertains
to seniority assigned to him in the post of U.D. Clerk
and the alleged denial of promotion to the higher post
of Head Clerk. It appears that the request of the
petitioner is to consider the legality of the
proceedings issued by the authorities in 1991. The 1st
respondent shall therefore consider whether the
petitioner is entitled to reliefs at this distance of
time. If the matter is to be considered on merits, the
petitioner as also Smt. Lakshmi who is said to be
junior to the petitioner or any other person who may be
WPC No.6473 /2007 -2-
affected shall be heard. Exts. P3 and P4 shall be
disposed of within three months from the date of
receipt of a copy of the judgment.
K.K. DENESAN
JUDGE
jan/