IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 25151 of 2007(T)
1. JAISA M.J., LIVESTOCK INSPECTORS
... Petitioner
Vs
1. DIRECTOR OF ANIMAL HUSBANDRY,
... Respondent
2. DISTRICT ANIMAL HUSBANDRY OFFICER,
For Petitioner :SRI.DEEPU THANKAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :18/08/2007
O R D E R
Antony Dominic, J.
========================
W.P(C).No.25151 of 2007
========================
Dated this the 18th day of August, 2007.
JUDGMENT
Petitioner, who was a provisional hand appointed for a
period of one year or till Public Service Commission hand is
available whichever is earlier, filed this Writ Petition
apprehending termination of his service on completion of 179
days. According to him, although in Ext.P1 the aforesaid period
has been fixed, that has been reduced to 179 days. According to
him, although in Ext.P1 the aforesaid period has been fixed, that
has been reduced to 179 days by Ext.P2 and it is on the strength
of Ext.P2 that he was thrown out of service. Respondents do not
dispute the claim of the petitioner that in terms of Ext.P1 order,
he can continue for a period of one year by virtue of the 4th
Proviso to Rule 9(a)(i) of K.S. & S.S.R. or till Public Service
Commission hand is available whichever is earlier in terms of
Ext.P1 order.
2. In the light of the above, I dispose of this Writ Petition
WP(C) 25151/07 -: 2 :-
directing that the petitioner will be allowed to continue for a
period of one year or till the Public Service Commission hand
joins duty whichever is earlier. However, it is clarified that the
direction will not affect the respondents to retrench the
petitioner, if there is reduction of vacancies.
Antony Dominic,
Judge.
ess 20/8