IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26290 of 2009(E)
1. K.S.BIJESH, AGED 25 YEARS,
... Petitioner
Vs
1. CHIEF WELFARE FUND INSPECTOR,
... Respondent
2. WELFARE FUND INSPECTOR,
3. THE KERALA STATE BEVERAGES (M & M)
For Petitioner :SMT.DAYA. K.G.R.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :17/09/2009
O R D E R
S.SIRI JAGAN, J.
==================
W.P(C).No.26290 of 2009
==================
Dated this the 17th day of September, 2009
J U D G M E N T
The petitioner in this writ petition claims to be the dependent son
of a deceased abkari worker. As per Ext.P5 Government order, 25 per
cent of all daily wage employment vacancies in the 3rd respondent
Corporation are reserved to be filled up by dependent sons of
deceased abkari workers. The petitioner also submitted an application
for considering him for appointment in the reserved vacancies. The 1st
respondent has prepared a list of persons eligible to be appointed in
such reserved vacancies. The petitioner’s name has not been included
therein. Therefore, the petitioner has filed Ext.P7 representation
before the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on the same expeditiously.
2. I have heard the learned standing counsel appearing for
respondents 1 and 2 as well as the learned standing counsel appearing
for the 3rd respondent.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and pass
orders on Ext.P7 representation filed by the petitioner as expeditiously
as possible, at any rate, within one month from the date of receipt of a
certified copy of this judgment after affording an opportunity of being
heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge