IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18390 of 2010(W)
1. T.RETNAKUMARI,
... Petitioner
2. P.JAYACHANDRAN,
Vs
1. STATE OF KERALA,
... Respondent
2. THE CONTROLLER,
For Petitioner :SRI.GEORGE POONTHOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :30/06/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.18390 of 2010 (W)
---------------------------------
Dated, this the 30th day of June, 2010
J U D G M E N T
Petitioners are Inspectors of the Legal Metrology Department.
They aspire promotion to the post of Senior Inspector. According to
the petitioners, there are 8 existing vacancies. It is also their case
that there are four vacancies of Assistant Controllers and that if
those vacancies are filled up, there will be consequential vacancies
to be filled up from their category. According to the petitioners, in
the light of Ext.P2 order of this Court in WP(C) No.28629/2008 as
clarified in Ext.P3 orders, steps are to be taken for convening DPC
for filling up the 8 vacancies. It is complaining of delay in
convening the DPC, this writ petition has been filed.
2. Learned Government Pleader, on instructions, submits
that steps have already been taken for convening DPC and that the
process will be completed on an expeditious basis.
3. Now that vacancies are available and according to the
respondents steps have already been taken to convene DPC and to
WP(C) No.18390/2010
-2-
fill up those vacancies, it is necessary that the process will be
completed in a time bound manner.
Therefore, I direct the 2nd respondent to convene DPC and fill
up the vacancies of Senior Inspectors as expeditiously as possible,
at any rate, within three months of production of a copy of this
judgment.
This writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg