High Court Kerala High Court

Union F India vs T.A.Vijayamma on 3 March, 2008

Kerala High Court
Union F India vs T.A.Vijayamma on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 36507 of 2001(S)



1. UNION F INDIA
                      ...  Petitioner

                        Vs

1. T.A.VIJAYAMMA
                       ...       Respondent

                For Petitioner  :SRI.P.PARAMESWARAN NAIR,ASST.SOLICITOR

                For Respondent  :SRI.R.RAJASEKHARAN PILLAI

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/03/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                  T.R. RAMACHANDRAN NAIR, JJ.
                  --------------------------------------------
                        O.P. No. 36507 OF 2001
                  --------------------------------------------
                  Dated this the 3rd day of March, 2008

                                JUDGMENT

C.N. Ramachandran Nair,J.

The order under challenge is one issued by the Tribunal directing

the Postal Department to consider promotion to the applicant in the SC

quota in a review DPC. When the O.P. came up for admission, this

Court also directed the Postal Department to consider the first

respondent’s claim for promotion under SC quota. It is now reported

that later first respondent was promoted. In the circumstances, no

orders are required in the O.P. and is accordingly closed. So far as the

monetary benefits are concerned, first respondent is entitled to the

benefits in terms of the promotion order.

(C.N.RAMACHANDRAN NAIR)
Judge.

(T.R.RAMACHANDRAN NAIR)
Judge.

kk

2