IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4747 of 2010(P)
1. K.J.NELSON, KUNNEL HOUSE,
... Petitioner
Vs
1. THE DISTRICT SUPPLY OFFICER,
... Respondent
2. THE DISTRICT COLLECTOR, ALAPPUZHA.
For Petitioner :SRI.K.JAJU BABU
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :16/03/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
---------------------------------------
W.P.(C) No.4747 OF 2010
---------------------------------------
Dated this the 16th day of March, 2010.
J U D G M E N T
The petitioner was a Salesman in ARD No.97 under the
Taluk Supply Officer, Alappuzha. ARD No.85 at Chathanad
junction was not having a regular licensee. Exhibit P1 is the copy
of the notification inviting applications for appointment of
licensee to ARD No.85. The petitioner submitted an application
as per Exhibit P2. Seeking for a direction to dispose of Exhibit P2
and other applications in response to Exhibit P1, this writ petition
has been filed.
2. The applications were kept pending in the light of the
direction of the Division Bench in Writ Appeal No.1217/2009. In
W.P(C) No.35583/2009, this Court had issued a direction with
regard to the consideration of claims for appointment to the
categories eligible for reservation under clause 45(2)(a)(i). It
was directed that only after ensuring reservation provided in the
said quota, any appointment of ration distributor can be made.
W.P.(C) No.4747/2010 2
3. The 1st respondent has filed a statement pointing out
that the total number of ARDs available in the District is 1237
and the present distribution among different categories is as
follows:
General (65%) - 872 (excess of 5.49%)
Woman (20%) - 350 (excess of 8.29%)
S.C. (8%) - 11 (only .89%)
S.T. (2%) - Nil
Physically handicapped (5%) - 4 (only .32%)
4. It is therefore, submitted that the vacancies will have to
be notified in accordance with the directions of the Division Bench
to follow the mandatory reservations under different categories.
Therefore, in accordance with the directions issued by the
Division Bench in W.P.(C) No.35583/2009, the respondents shall
proceed with the matter for finalising the appointment.
This writ petition is disposed of as above.
T.R. RAMACHANDRAN NAIR
JUDGE
smp