IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5230 of 2008(V)
1. AUGUSTINE G., S/O. GERMANI,
... Petitioner
Vs
1. THE THEKKUMBHAGOM GRAMA PANCHAYATH,
... Respondent
2. THE EXECUTIVE ENGINEER,
For Petitioner :SRI.B.MOHANLAL
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :10/03/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.5230 of 2008 v
-------------------------
Dated this the 10th day of March, 2008.
JUDGMENT
The petitioner, who has been working as Ferryman in
Kacherikadavu-Veluthuruthu under the 1st respondent Grama
Panchayath, has approached this court with this writ petition
seeking a direction to the Panchayath to appoint him as Ferryman
in the existing vacancy, which according to him, had arisen on
30.1.2008.
2. Notice was issued to the 1st respondent Grama
Panchayath. Sri.K.S.Manu, learned counsel appearing for the 1st
respondent, on instructions, submits that there is no post of
Ferryman since recently a bridge has been constructed. This issue
was considered by the Panchayath in its meeting held on
20.2.2008 and the Panchayath has decided that it is no longer
necessary to conduct a ferry at the expenditure of the
panchayath. It is, therefore, clear that there is no post of
Ferryman currently available. This submission is recorded.
3. In the circumstances, I do not find my way to issue
any directions to the respondents as such. If the petitioner has
W.P.(C).NO.5230/08
:: 2 ::
any surviving grievance, it is for the petitioner to approach the
panchayath.
Subject to the above observation, this writ petition is
dismissed.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge