High Court Kerala High Court

M.Shamsudeen vs The State Of Kerala on 16 July, 2008

Kerala High Court
M.Shamsudeen vs The State Of Kerala on 16 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21459 of 2008(D)



1. M.SHAMSUDEEN
                      ...  Petitioner

                        Vs

1. THE STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.C.S.MANILAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :16/07/2008

 O R D E R
                            V.GIRI,J.
                     -------------------------
                W.P ( C) No.21459 of 2008
                     --------------------------
               Dated this the 16th July, 2008

                       J U D G M E N T

The petitioner is working as Mahout attached to the

Elephant Training Centre in Konni in Forest Department.

According to him, he was initially engaged in 1990 as a

Watcher and thereafter he was engaged as Mahout. He

claims regularisation in service and he refers to Exhibit-

P1 proceedings in this regard. He also refers to Exhibit-

P2 by which the 3rd respondent recommended his name

to be included in the list of persons to be regularised.

Issue is now pending before the Government. Petitioner

has submitted Exhibit-P7 representation before the

Government.

Having heard the learned Government Pleader also,

the writ petition is disposed of directing the 1st

respondent to pass orders on Exhibit-P7 within a period of

three months from the date of receipt of a copy of this

judgment. First respondent shall take note of Exhibit-P2

W.P ( C) No.21459 of 2008
2

also before taking a decision on Exhibit-P7. Petitioner

shall be heard before an order is passed by the 1st

respondent.

(V.GIRI, JUDGE)
ma

W.P ( C) No.21459 of 2008
3

W.P ( C) No.21459 of 2008
4