High Court Kerala High Court

C.Anilkumar vs Oil Palm India Ltd. on 2 March, 2007

Kerala High Court
C.Anilkumar vs Oil Palm India Ltd. on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2566 of 2007(E)


1. C.ANILKUMAR, MECHANICAL ASSISTANT,
                      ...  Petitioner
2. M.B.THAMBI, MECHANICAL ASSISTANT,
3. W.SATHYAKUMAR, MECHANICAL ASSISTANT,

                        Vs



1. OIL PALM INDIA LTD., REPRESENTED BY THE
                       ...       Respondent

2. THE MANAGING DIRECTOR,

3. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :02/03/2007

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                        WP(C)No. 2566 OF 2007

                   -----------------------------

                  Dated this the 2nd March, 2007.



                                JUDGMENT

The petitioners are Mechanical Assistants in the Oil

Palm India Ltd. The reliefs prayed for in this writ

petition include issuance of writ of mandamus directing the

third respondent-Government to treat the category of

‘Mechanical Assistants’ as having the first preference for

promotion to the post of Plant Operator instead of the

category of ‘Fitters’. It is submitted that the rule which

is pending before the Government suffers from serious

illegalities and that the petitioners have approached the

third respondent to rectify those mistakes before approval

is granted. Ext.P2 representation is thus pending with the

third respondent. Counsel submits that this Court may

direct the third respondent to look into Ext.P2 before the

rules are approved.

2. In the nature of the relief sought for and in the

nature of the directions I propose to issue, notice need

not be issued to respondents 1 and 2. The third respondent

is directed to consider Ext.P2 before approving the rules

referred to therein, if not already approved, and to pass

orders in accordance with law as expeditiously as possible.

Writ petition is disposed of with the above directions.

WPC 2566/2007 2

The petitioners shall produce copy of the judgment and

copy of the writ petition before the third respondent for

information and compliance.

K.K.DENESAN

Judge

jj