High Court Kerala High Court

Rathi.T.S vs Kadukutty Service Co-Operative … on 30 January, 2009

Kerala High Court
Rathi.T.S vs Kadukutty Service Co-Operative … on 30 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 1389 of 2009(M)


1. RATHI.T.S,D/O.SUBRAN.T.C, THOPPIL HOUSE,
                      ...  Petitioner

                        Vs



1. KADUKUTTY SERVICE CO-OPERATIVE BANK LTD,
                       ...       Respondent

2. BOARD OF DIRECTORS OF THE KADUKUTTY

3. THE JOINT REGISTRAR OF CO-OPERATIVE

                For Petitioner  :SRI.K.N.CHANDRABABU

                For Respondent  :SRI.P.P.JACOB

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :30/01/2009

 O R D E R
        THOTTATHIL B. RADHAKRISHNAN, J.

= = = = = = = = = = = = = = = = = = = = = = = =

           W.P.(C).No.1389 of 2009-M

= = = = = = = = = = = = = = = = = = = = = = = =

    Dated this the 30th day of January, 2009.

                   JUDGMENT

The petitioner attended a written test on

25-3-2007 pursuant to a notification issued by

respondents 1 and 2 to fill the post of Peon and

Watchman. She attended interview on 18-6-2008.

She is second in the ranked list, stated to be

still in force. Respondents 1 and 2 do not

dispute the fact that there is one post of Peon

existing as at present. The petitioner, a female,

is now aged 38 years and is likely to be over-

aged shortly for appointments in different

sectors. She also says that she had worked in the

society on contract basis in 2004. By Ext.P4, the

third respondent had forwarded the request of the

petitioner to the society for consideration. The

Board of Directors of the society would,

therefore, have the request of the petitioner

WP(C)1389/2009 -: 2 :-

considered and an appropriate decision taken,

having regard to the totality of the facts and

circumstances of this case. The writ petition is

ordered accordingly.

THOTTATHIL B. RADHAKRISHNAN,
JUDGE.

Sha/100209