IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6073 of 2009(D)
1. C.HARIDHARAN, AGED 48, S/O.CHAMIKUTTY
... Petitioner
Vs
1. THE DIRECTOR OF ECONOMICS & STATISTICS,
... Respondent
2. THE ADMINISTRATIVE OFFICER, DIRECTORATE
3. MRS.P.AMBIKA, RESEARCH ASSISTANT,
For Petitioner :SRI.ABRAHAM VAKKANAL (SR.)
For Respondent :SRI.ELVIN PETER P.J.
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :15/03/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No. 6073 OF 2009
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 15th day of March, 2010
J U D G M E N T
The grievance of the petitioner, who is presently
working as Extension Officer (Planning & Monitoring) is that
despite his repeated requests, he has not been given a posting as
Research Assistant in the vacancy in District Office of Economics
& Statistics Department, Thodupuzha. It is submitted that a
vacancy in the category of Research Assistant would arise in the
said office on 1.4.2010. In the circumstances, petitioner submits
that in view of Exts.P4 and P17, the respondents are bound to
consider his claim for a posting in the vacancy, which is due to
occur on 1.4.2010 in the said office. It is his grievance that
despite the specific direction in Ext.P17 order to the first
respondent to consider his request on compassionate ground, the
first respondent is not considering the same in a sympathetic
manner. He has also produced Ext.P16 medical certificate in
support of his contention raised in Ext.P20. According to him, he
has explained the circumstances warranting such a consideration
WPC. No.6073/09
: 2 :
on compassionate ground in Ext.P20.
Without making any observation as to the merits of the
contentions of the petitioner, the first responder is directed to
consider the request of the petitioner for posting him as Research
Assistant in the District office of Economics & Statistics
Department, Thodupuzha in the vacancy which is due to occur on
1.4.2010, while taking up the claims of other eligible applicants for
such a posting as against the said vacancy. It is made clear that
the order in Ext.P21 shall not stand in the way of such
consideration of the claim of the petitioner.
The writ petition is disposed of as above.
C.T. RAVIKUMAR, JUDGE
vps