IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 254 of 2007(E)
1. PRAKASAN.N.K., METER READER,
... Petitioner
2. RAJESH KRISHNAN.N.,
3. P.MOHAMMED SALIH,METER READER,
4. T.ABDUNNASIR,
Vs
1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. THE CHIEF ENGINEER (H.R.M),
For Petitioner :DR.K.P.SATHEESAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :03/01/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 254 OF 2007 E
= = = = = = = = = = = = = = =
Dated this the 3rd January, 2007
J U D G M E N T
The petitioners belong to the category of Meter
Readers in the Kerala State Electricity Board. It is
contended that they possess the qualification of degree
in Electrical Engineering and are qualified to be
appointed as Assistant Engineers. It is pointed out in
Exts. P1 and P2 representations filed by the
petitioners 1 and 2 before the Chief Engineer that
vacancies in the post of Asst. Engineer are being
filled up by appointing temporary hands from outside
and under such circumstances the Board should consider
the claim of the petitioners for promotion to the post
of Asst. Engineer. Though the petitioners will have to
undergo the process of selection to get regular
appointment as Asst. Engineers, the respondents can
consider their case for appointment on temporary basis,
in case the posts are filled up temporarily by
candidates from outside. On the above ground the
petitioners 1 and 2 have filed Exts. P1 and P2.
2. Counsel for the petitioners submits that the
WPC No. 254/2007 -2-
petitioners 3 and 4 also have filed similar
representations and those representations also may be
directed to be considered.
3. Legal Liaison Officer for the respondent-Board
submits that the request made by the petitioners will
be considered and appropriate decision will be taken.
4. Accordingly, the writ petition is disposed of
directing the 2nd respondent to pass orders on Exts. P1
and P2 as also the representations said to have been
filed by the petitioners 3 and 4 as expeditiously as
possible. Time for compliance is six weeks on the
petitioners producing a copy of the judgment before the
2nd respondent.
K.K. DENESAN
JUDGE
jan/