IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36412 of 2007(I)
1. VIKALANGA ASSOCIATION OF INDIA,
... Petitioner
2. RAJESH M.S., S/O. SANKARAN M.P.,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :10/12/2007
O R D E R
V.GIRI, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.36412 of 2007
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 10th day of December 2007
JUDGMENT
First petitioner, an association called Vikalanga Association of
India, seeks to highlight a general issue, namely the absence of
adequate reservation in public employment for physically
handicapped persons in terms of the Disabilities (Equal
opportunities, Protection of Rights and Full Participation) Act 1995.
These aspects have been highlighted in Ext.P1.
2. After having heard the learned government pleader also,
the writ petition is disposed of directing the respondent to bestow
serious attention on Ext.P1 and take appropriate action within a
period of three months from the date of receipt of a copy of this
judgment. Representative of the first petitioner shall be heard
before a decision is taken in this regard.
V.GIRI, JUDGE
css