High Court Kerala High Court

Suo-Motu vs The Secretary on 15 January, 2009

Kerala High Court
Suo-Motu vs The Secretary on 15 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

DBP.No. 11 of 2008()



1. SUO-MOTU
                      ...  Petitioner

                        Vs

1. THE SECRETARY, COCHIN DEVASWOM BOARD
                       ...       Respondent

                For Petitioner  :.....

                For Respondent  :SRI.K.GOPALAKRISHNA KURUP,SC,CDB

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :15/01/2009

 O R D E R
                P.R. RAMAN & C.T.RAVIKUMAR JJ.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           D.B.P. No. 11 OF 2008
                                        and
                            REPORT No. 5/2009
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 15th day of January, 2009

                                   O R D E R

RAMAN, J :

Pursuant to the order dated 08.0109, the Ombudsman has filed

report No.5/09 concurrent with the suggestions made by the Cochin

Devaswom Board in the appointment of Sri.K.B.Narayana Iyyer as

Commissioner, on provisional contract basis for a period of 2 years.

In the light of the provisions contained in Rule 74 A, a post of

Commissioner has been created and admittedly the qualification and

other service conditions of the incumbent to be appointed are yet to

be formulated in the form of statutory rules. However, it is felt that,

such posts cannot be kept unfilled for quite long period and in the

exigencies of administration it is necessary to fill up the post at least

on a provisional basis until steps are taken to fill up the posts on a

regular basis after framing Rules. Though in the earlier report of the

Ombudsman recommendations were made for appointment of non-

IAS officer, no names as such were suggested. In the

circumstances, the Board has suggested the name of Sri.Narayana

DBP No.11/08 and
Report No.5/09
-:2:-

Iyyer, who has been working as a Commissioner in the CDB for a

period of 4 years from 1994 to 1998 and he has also worked as RDO

and was in charge of the District Collector. In the circumstances

after considering the further report filed as Report No.5/09 and after

considering the submissions at the Bar, the suggestion for filling up

the post of Commissioner by appointing Sri.K.B.Narayana Iyyer on a

provisional contract basis, on mutually accepted terms, for a period

of 2 years or till such time as steps are taken to fill up the post after

framing statutory rules, whichever is earlier is accepted and

permission granted as sought for.

P.R. RAMAN, JUDGE

C.T.RAVIKUMAR, JUDGE

ttb