High Court Kerala High Court

P.Sreekumar vs Secretary on 12 December, 2006

Kerala High Court
P.Sreekumar vs Secretary on 12 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34744 of 2003(J)


1. P.SREEKUMAR, AGED 24,
                      ...  Petitioner

                        Vs



1. SECRETARY, PUBLIC WORKS DEPARTMENT,
                       ...       Respondent

2. SECRETARY, KERALA PUBLIC SERVICE

                For Petitioner  :SRI.P.A.MOHAMMED SHAH

                For Respondent  :SRI.P.C.SASIDHARAN, SC, KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :12/12/2006

 O R D E R
                            KURIAN JOSEPH, J.

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

                          W.P(C)No.34744  of  2003

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

               Dated this the 12th  day of  December, 2006


                                  JUDGMENT

Petitioner sought appointment as Head Draughtsman,

Architectural Wing. According to the petitioner in case the principles

of communal rotation had been correctly followed he would have got

the appointment. In the counter affidavit filed by the second

respondent it is stated that the petitioner could not be advised since his

turn did not arise while advising candidates against the seven reported

vacancies as per the rules of reservation and rotation. The details are

also furnished in the counter affidavit. Thus there is no merit in the

writ petition. It is accordingly dismissed.

(KURIAN JOSEPH, JUDGE)

ahg.