High Court Kerala High Court

Bindu K.P vs State Of Kerala on 8 July, 2008

Kerala High Court
Bindu K.P vs State Of Kerala on 8 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16917 of 2008(L)



1. BINDU K.P.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :08/07/2008

 O R D E R
                       V.GIRI, J.
        -------------------------
           W.P.(C).No.16917 of 2008 L
        -------------------------
           Dated this the 8th day of July, 2008.


                     JUDGMENT

The petitioner is included in Ext.P1 rank

list for the post of Anganvady Worker in the

Neeleswaram ICDS Project. She has approached this

court seeking a direction to the respondents to

fill up the 5 vacancies (as stated in Ext.P4) by

appointing candidates from Ext.P1 rank list.

2. By Ext.P3 Government Order, the

Government had sanctioned the opening of

additional 3614 Anganvady Centres. Going by

Ext.P4, which is seen to be an information given

on the requirement of additional Anganvady Centres

under the 3rd phase Expansion of ICDS Scheme,

there is a request for sanctioning 5 Anganvady

Centres at Padanna and one in Valiaparamba Grama

Panchayat in Kasargode District.

3. In the statement filed by the 4th

respondent, it is admitted that the proposal for

opening of 5 Anganvady Centres in phase III, based

on population, had been submitted. Paragraphs 7

and 8 of the statement read as follows:

“7. Proposal for sanctioning of 5

additional Anganvadi Centres on Phase III

W.P.(C).NO.16917/08

:: 2 ::

based on population (i.e. One Anganvadi

Centre for 800 population) have been

submitted. 5 Anganwadi Centres based on

population has been requested and not as

vacancies. The proposal for sanctioning

additional Anganwadi is under consideration

of the Government.

8. Hence, it is submitted that if more

Anganwadi Centres sanctioned by the

Government the petitioner will be benefited

if the Rank list is valid at that time.

Hence the Writ Petition is devoid of merit

and it may be dismissed.”

4. Going by the requirement made in

Ext.P3, it is necessary that the Government

takes a decision, on the proposal for

sanctioning 5 additional Anganwadi Centres, as

requested for in Ext.P4. A decision may be taken

without further delay.

In the result, the writ petition is

disposed of directing the 1st respondent to take

a decision in the matter of opening 5 additional

Anganvady Centres in the ICDS Project in Padanna

Panchayat, coming under the Neeleswaram ICDS

Project, within a period of three months from

the date of receipt of a copy of this judgment.

If the Government accepts the proposal,

obviously, it will be followed by sanctioning of

W.P.(C).NO.16917/08

:: 3 ::

additional posts of Anganvady Workers and

Helpers. If that be so, then such additional

vacancies will have to be filled up by operation

of Ext.P1 Rank List.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge