High Court Kerala High Court

Vijayan Pillai vs State Of Kerala on 27 September, 2010

Kerala High Court
Vijayan Pillai vs State Of Kerala on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29623 of 2010(C)


1. VIJAYAN PILLAI
                      ...  Petitioner
2. ABDUL SALAM Y, AGED 44 YEARS

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR GENERAL OF POLICE

3. SUPERINTENDENT OF POLICE, KOLLAM.

                For Petitioner  :SRI.BIMAL K.NATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/09/2010

 O R D E R
                              S. Siri Jagan, J.
                =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                       W.P(C) No. 29623 of 2010
                =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
             Dated this, the 27th day of September, 2010.

                             J U D G M E N T

Petitioners are police constables of the Kollam District. Their

grievance in this writ petition is that they are not being permitted to

write the eligibility test for promotion to the post of Head Constable.

According to them, going by their seniority, they are entitled to be

considered for such promotion. Detailing their grievances, the

petitioners have filed Exts.P7 and P8 representations before the 3rd

respondent. The petitioners seek a direction to the 3rd respondent to

consider and pass orders on Exts. P7 and P8 expeditiously.

2. Having heard both sides, I dispose of this writ petition with

the following directions:

The 3rd respondent shall consider and pass orders on Exts.P7

and P8 as expeditiously as possible, preferably before the next

eligibility test for promotion to be conducted on 9.10.2010. If, for

any reason, orders cannot be passed thereon before 9.10.2010, the 3rd

respondent shall consider allowing the petitioners to write the

eligibility test on 9.10.2010 provisionally subject to the decisions in

Exts.P7 and P8.

The petitioners shall forward a copy of the writ petition along

with a certified copy of this judgment to the 3rd respondent for

compliance.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.