High Court Kerala High Court

T.Rajendran vs The General Manager on 1 July, 2008

Kerala High Court
T.Rajendran vs The General Manager on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19761 of 2008(C)


1. T.RAJENDRAN, S/O.THAPASSI,
                      ...  Petitioner

                        Vs



1. THE GENERAL MANAGER, KERALA LIVE STOCK
                       ...       Respondent

2. THE MANAGER(ANIMAL HUSBANDARY)

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :01/07/2008

 O R D E R
                         V.GIRI, J
                       -------------------
                   W.P.(C).19761/2008
                      --------------------
           Dated this the 1st day of July, 2008

                       JUDGMENT

Petitioner was appointed as Attender in the Indo

Swiss Project, Mattupetty, on a provisional basis as

evidenced by Ext.P1. He has approached this Court for a

direction to the respondents to consider him for

absorption in regular service in the category of unskilled

labour.

2. Learned senior counsel for the respondents

Smt.Sumathi Dandapani submits that the petitioner has

been relieved on 27.6.2008. Currently employment is

being effected only from among persons sponsored by the

Employment Exchange. Learned counsel for the petitioner

submits that contract labourers are being engaged by the

Livestock Development Board. Counsel for the

respondents refutes the submission.

3. In my view, since the primary relief sought for by

the petitioner is for a direction to appoint him as

W.P.(C).19761/2008
2

permanent employee and since he has been relieved on

27.6.2008, he may approach the Government or

Livestock Development Board. If he does so, petitioner’s

request shall be considered in accordance with law, by

the competent authority.

V.GIRI,
Judge

mrcs