IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 3043 of 2008(K)
1. SHIBI THOMAS, KONIKKARA HOUSE,
... Petitioner
Vs
1. THE COMMISSIONER OF CIVIL SUPPLIES,
... Respondent
2. THE DISTRICT COLLECTOR, THRISSUR.
3. THE TALUK SUPPLY OFFICER,
4. USHA, W/O.K.SUBRAMANIAN,
5. E.F.JOHNSON, AWD NO.3 CKD,
For Petitioner :SRI.T.S.RADHAKRISHNA PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :25/01/2008
O R D E R
ANTONY DOMINIC, J.
------------------------------------
W.P.(C) 3043 of 2008
-------------------------------------
Dated: January 25, 2008
JUDGMENT
The main relief sought for in this writ petition is to compel the
1st respondent not to appoint the 4th respondent as AWD. Though
other substantial prayers are also made, petitioner now confines his
request only to direct the 2nd respondent to furnish him a copy of
any order appointing any candidate as a temporary AWD, before its
implementation.
2. In this case nobody has been appointed as a temporary
AWD in the vacancy arose consequent on the death of late Sri
K.B.Subramanian. Petitioner submits that by making Exts.P3 and P4,
he too had applied for temporary appointment and the applications
have been directed to be considered within the time limit fixed by
Ext.P7 judgment of this court.
3. Now that enquiry is pending as is evident from Ext.P8, the
relief sought for in this writ petition for furnishing a copy of the
appointment order can arise for consideration only when an
WP(C) 3043/08
Page numbers
appointment is made. At that stage if the petitioner makes a
request to the 2nd respondent, I have no doubt that the 2nd
respondent will issue a copy of the order. Petitioner submits that he
be issued a copy of the appointment order, before it is
implemented. Being a candidate who had applied for appointment,
though the petitioner can ask for a copy of the appointment order, I
do not think that there is any justification for the prayer made.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
mt/-