IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6849 of 2009(A)
1. JIJINA AND ANOTHER
... Petitioner
Vs
1. DISTRICT COLLECTOR,CALICUT & ANOTHER
... Respondent
For Petitioner :SRI.DEVAN RAMACHANDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/03/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.6849 of 2009
---------------------------------
Dated, this the 3rd day of March, 2009
J U D G M E N T
It is stated that the 2nd petitioner is a licensed stamp vendor
and that on account of his ill health, the 1st petitioner was appointed
on a temporary basis. It is stated that by now, the 1st petitioner has
acquired above six years experience. The petitioners submit that
the 1st petitioner has already filed Ext.P3 and 2nd petitioner has filed
Ext.P4 to the 1st respondent to appoint the 1st petitioner as the
stamp vendor in the place of 2nd petitioner. Orders have not been
passed on these applications and that led the petitioners to file this
writ petition.
2. Taking into account, the above grievance highlighted by
the writ petitioners, I direct the 1st respondent to consider Exts.P3 &
P4 referred to above, in accordance with the Rules governing the
same and pass orders thereon as expeditiously as possible, at any
rate, within six weeks of production of a copy of this judgment.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg