IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14068 of 2008(Y)
1. AJINAS.V.M., JUNIOR INSTRUCTOR
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF TRAINING,
3. JOINT DIRECTOR OF TRAINING,
4. P.B.KRISHNAKUMAR, JUNIOR INSTRUCTOR,
5. SAJIMON MATHEW,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent :SRI.SUNIL CYRIAC
The Hon'ble MR. Justice V.GIRI
Dated :19/05/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).14068/2008
--------------------
Dated this the 19th day of May, 2008
JUDGMENT
Petitioner, along with the fourth respondent, was
appointed, as per Ext.P1 order, as Junior Instructor
(Wireman), on a provisional basis. Apparently, the
petitioner is now proposed to be sent away, as a regular
hand, the fifth respondent, who was on leave for taking up
employment abroad has joined duty. According to the
petitioner, he had joined duty prior to the fourth
respondent and he should have been retained.
2. When the matter is taken up today, learned counsel
for the petitioner Mr.Kaleeswaram Raj, submits that the
petitioner’s services have been dispensed with. There are
three other vacancies in the same post and the details of
the same are given in I.A.5973/2008. He has brought this
to the notice of the third respondent under Ext.P2.
3. I heard learned Government Pleader also.
W.P.(C).14068/2008
2
4. In the circumstances, it is appropriate that the
third respondent considers Ext.P2 within a short time,
taking note of the fact that the petitioner has to go out of
service even though PSC hands are yet to report for
duty.
5. In the result, writ petition is disposed of directing
the third respondent to consider and take appropriate
decision on Ext.P2 within a period of two weeks from the
date of receipt of a copy of this judgment. At any rate, it
shall be done before the existing vacancies in the post of
Junior Instructor (Wireman) stated to exist in the three
places shown in I.A.5973/2008, are filled.
V.GIRI,
Judge
mrcs