Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rajan K vs Managing Director
2021 Latest Caselaw 22692 Ker

Citation : 2021 Latest Caselaw 22692 Ker
Judgement Date : 19 November, 2021

Kerala High Court
Rajan K vs Managing Director on 19 November, 2021
             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                 PRESENT
              THE HONOURABLE MR. JUSTICE SUNIL THOMAS
 FRIDAY, THE 19TH DAY OF NOVEMBER 2021 / 28TH KARTHIKA, 1943
                      WP(C) NO. 25907 OF 2021
PETITIONER:

     1       RAJAN K
             AGED 61 YEARS
             S/O. KANNAN, PEEDIKAYILATHU VEEDU, PALLISERIKKAL,
             SASTHAMCOTTAH, KOLLAM - 690 521

             BY ADVS.
             K.S.BHARATHAN
             ALPHIN ANTONY
             AADITHYAN S.MANNALI
             VISAKH ANTONY
             ABEL ANTONY
             CHRISTINE MATHEW

RESPONDENTS:

     1       THE MANAGING DIRECTOR
             KERALA STATE HANDLOOM DEVELOPMENT CORPROATION,
             P M 32/249, THILLERI ROAD, KANNUR, KERALA 670 001

     2       THE COMPANY SECRETARY
             KERALA STATE HANDLOOM DEVELOPMENT CORPORATION,
             P M 32/249, THILLERI ROAD, KANNUR, KERALA 670 001

             BY ADV. SRI.M.GOPIKRISHNAN NAMBIAR, SC

     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   19.11.2021,   THE   COURT    ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WPC NO.25907 OF 2021
                                        2




                              JUDGMENT

Dated this the 19th day of November, 2021

The petitioner was appointed as Quality Control

Inspector in the respondent Kerala State Handloom

Development Corporation and retired thereafter.

Exts.P3 and P4 are the representations submitted by

the petitioner seeking action on Ext.P2 for granting

time bound grade promotion. Aggrieved by the delay

in disposal of Exts.P3 and P4 representations, the

petitioner has approached this Court.

2. After having heard the learned Counsel for

the petitioner and Adv. M.Gopikrishnan Nambiar, the

learned Standing Counsel for the respondent and

considering the limited prayer sought by the

petitioner, I am inclined to dispose of the Writ Petition

itself, directing the competent authority among the

respondents to take up, consider and dispose of on

merits Exts.P3 and P4 representations in the light of WPC NO.25907 OF 2021

Ext.P2 order, as expeditiously as possible, at any rate,

within a period of three months, from the date of

receipt of a copy of this judgment, after giving a

reasonable opportunity of being heard to the

petitioner, either physically or online.

The Writ Petition is disposed of accordingly.

Sd/-

SUNIL THOMAS

JUDGE SKP/19-11 WPC NO.25907 OF 2021

APPENDIX OF WP(C) 25907/2021

PETITIONER'S EXHIBITS:

EXHIBIT P1 TRUE COPY OF THE LETTER COMMUNICATION FROM KERALA STATE HANDLOOM DEVELOPMENT CORPORATION TO PRINCIPAL SECRETARY, INDUSTRIES (C) DEPARTMENT, LETTER NO. K.S.H.D.C./G2/364/12/2018-19 DATED 04-04-2018

EXHIBIT P2 TRUE COPY OF THE ORDER NO.

C1/203/2018/IND DATED 05-02-2020 FROM THE INDUSTRIES (C) DEPARTMENT

EXHIBIT P3 TRUE COPY OF THE REPRESENTATION DATED 12-08-2021 TO 1ST RESPONDENT TO CONSIDER EXHIBIT P2

EXHIBIT P4 TRUE COPY OF THE REPRESENTATION DATED 23-10-2021 TO 1ST RESPONDENT TO CONSIDER EXHIBIT P2

RESPONDENTS' EXHIBITS: NIL

TRUE COPY

P.A.TO JUDGE

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter