High Court Kerala High Court

C.Jayachandra Prasad vs The Zonal Manager on 24 July, 2008

Kerala High Court
C.Jayachandra Prasad vs The Zonal Manager on 24 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20745 of 2008(T)


1. C.JAYACHANDRA PRASAD,
                      ...  Petitioner

                        Vs



1. THE ZONAL MANAGER,
                       ...       Respondent

2. THE SENIOR DIVISIONAL MANAGER,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :SRI.S.EASWARAN

The Hon'ble MR. Justice V.GIRI

 Dated :24/07/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No.20745 of 2008
                       --------------------------
               Dated this the 24th July, 2008

                         J U D G M E N T

Petitioner was appointed as an Assistant in the office

of the 2nd respondent in a temporary vacancy. The same

was extended on more than one occasion, as evidenced by

Exhibits P1 and P2. But, later on expiry of the tenure of

appointment, he was discharged from office. He submits

that there are still vacancies which can accommodate him.

He refers to Exhibit P8 interim order by which this Court

had issued an interim direction that if there is any

necessity to recruit a temporary hand, petitioner shall be

preferred. By Exhibit P9 judgment, the writ petition was

disposed of in terms of the interim order and the same

has been confirmed in W.A No.1082 of 2003. Exhibit P12

advertisement has been issued as part of the regular

recruitment to the post of Assistant. Petitioner has

submitted Exhibit P13 before the Zonal Manager seeking

a right to be considered for appointment as Assistant on

W.P ( C) No.20745 of 2008
2

the basis of his earlier engagement.

2. Learned counsel for the petitioner refers to the

judgment of this Court in O.P No.24137 of 1998 and W.A.

No.258 of 2000 arising therefrom.

3. In my view, the only direction that is required in

this writ petition is for a direction to the Zonal Manager to

consider Exhibit P13. He shall take into account the earlier

judgments pronounced by this Court.

4. I heard learned counsel for the petitioner

Sri.M.V Bose and Sri.S.Easwaran, learned standing counsel

appearing for the Life Insurance Corporation.

In the result, the writ petition is disposed of directing

the 1st respondent to consider Exhibit P13 and take a

decision thereon in the course of recruitment sought to be

effected as per Exhibit P12. It is open to the petitioner to

supplement Exhibit P13 with an additional representation

or materials as the case may be.

(V.GIRI, JUDGE)
ma

W.P ( C) No.20745 of 2008
3

W.P ( C) No.20745 of 2008
4