High Court Kerala High Court

Vineeth Kumar T.K vs State Of Kerala on 18 March, 2010

Kerala High Court
Vineeth Kumar T.K vs State Of Kerala on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3626 of 2010(C)


1. VINEETH KUMAR T.K.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. DIRECTOR OF EMPLOYMENT,

3. REGIONAL DEPUTY DIRECTOR OF EMPLOYMENT,

4. DISTRICT COLLECTOR, COLLECTORATE,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/03/2010

 O R D E R
                           C.T. RAVIKUMAR, J.
                    --------------------------------------------
                        W.P.(C) NO. 3626 OF 2010
                    --------------------------------------------
                   Dated this the 18th day of March, 2010


                                 JUDGMENT

The petitioner’s father died in harness while working as Part time

Watchman in the Employment Exchange, Vatakara in Kozhikode District.

After his death, the petitioner submitted an application for getting

employment under the Dying in Harness Scheme. That was considered in

his favour, as is obvious from Ext.P3. As per Ext.P3 order dated

31.3.2008, the first respondent accorded sanction for appointment of the

petitioner in the National Employment Service Department. The grievance

of the petitioner is that despite receipt of Ext.P3 order, respondents 2 and

3 are not taking steps for implementing the said order.

2. Considering the fact that Ext.P3 order has been passed by the

first respondent according sanction for appointment of the petitioner

as Peon/Menial in the National Employment Service Department, based on

the application submitted by the petitioner for employment under the

Dying in Harness Scheme, there is no reason for respondents 2 and 3 for

W.P.(C) NO. 3626/2010 2

not taking appropriate steps for implementing Ext.P3. Therefore, there

will be a direction to respondents 2 and 3 to take appropriate steps for

implementing Ext.P3 order expeditiously. In case vacancies are available

for appointing the petitioner in terms of Ext.P3, such steps shall be

expedited and appropriate orders shall be passed within a period of three

months from the date of receipt of a copy of this judgment.

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

sp/

W.P.(C) NO. 3626/2010 3

C.T. RAVIKUMAR, J.

W.P.(C) NO.3626/2010

JUDGMENT

18th March, 2010

W.P.(C) NO. 3626/2010 4