High Court Kerala High Court

S.Muralidharan vs The State Of Kerala on 21 November, 2007

Kerala High Court
S.Muralidharan vs The State Of Kerala on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 32763 of 2007(A)


1. S.MURALIDHARAN, LOWER DIVISION CLERK,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF CIVIL SUPPLIES,

3. THE DISTRICT SUPPLY OFFICER,

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/11/2007

 O R D E R
                            V.GIRI,J.
                      -------------------------
                 W.P ( C) No. 32763 of 2007
                     --------------------------
            Dated this the 21st November, 2007

                       J U D G M E N T

The petitioner joined the Civil Supplies Department on

31.5.2001 as L.D.Clerk. The petitioner is a physically

handicapped person. According to him, his probation has been

declared on 4.10.2004. But he was denied promotion to the

post of U.D.Clerk because he has not passed the Departmental

Language test. According to the petitioner, the Government

has issued several orders granting exemption to deaf students

from the study of regional languages. He makes a reference

to G.O (MS) Rt No.135/88/G.Edn dated 1.9.1983. Petitioner

refers to the provisions under the Persons with Disabilities

(Equal Opportunities, Protection of Rights and Full Participation)

Act, 1995.

2. Petitioner submits that the Government has power to

grant exemption from acquiring qualification prescribed as

per Rule 10 (aaa) of Part II of the Kerala State and Subordinate

Service Rules, 1958. Petitioner also submits that he is not able

to pass any test in language only because of a severe hearing

impairment on account of which his permanent disability has

W.P ( C) No. 32763 of 2007
2

been assessed at 90%. He has brought his grievance to the

Government by Exhibit-P15 produced along with I.A.

15110/2007. In my view,the Government should sympathetically

consider the petitioner’s case highlighted in Exhibit-P15. The

Government should also bear in mind the provisions of Persons

with Disabilities (Equal Opportunities, Protection of Rights and

Full Participation) Act, 1995 which mandates that no person

shall be denied any promotion merely by reason of the disability

as such.

After having heard the learned counsel for the petitioner

and the learned Government Pleader, this writ petition is

disposed of directing the 1st respondent to look into Exhibit-P15

after hearing the petitioner or a representative, and take a

decision keeping in mind the provisions of the Disabilities Act,

within two months from the date of receipt of a copy of this

judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No. 32763 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

W.P ( C) No. 32763 of 2007
2

25th May, 2007