High Court Kerala High Court

Kaladharan vs State Of Kerala Represented on 3 February, 2011

Kerala High Court
Kaladharan vs State Of Kerala Represented on 3 February, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WA.No. 1900 of 2010()


1. KALADHARAN, S/O.P.A.KITTA,
                      ...  Petitioner
2. PUSHPALATHA.K.N, W/O.RAMANKUTTY,
3. PAZHANIKUTTY, S/O.MAYAN,
4. P.P.RUGMINI, W/O.PADMANABHAN,
5. V.SASIKALA, W/O.K.RAJARATNAM,
6. R.PRASANNAKUMARI, D/O.RAMAN,

                        Vs



1. STATE OF KERALA REPRESENTED
                       ...       Respondent

2. THE DEPUTY DIRECTOR OF EDUCATION,

3. CHIEF EMPLOYMENT OFFICER,

                For Petitioner  :SRI.P.R.VENKETESH

                For Respondent  : No Appearance

The Hon'ble the Chief Justice MR.J.CHELAMESWAR
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :03/02/2011

 O R D E R
              J.Chelameswar, C.J. & P.R.Ramachandra Menon, J.
                         ------------------------------------------
                              W.A. No. 1900 of 2010
                         ------------------------------------------
                     Dated this the 3rd day of February, 2011

                                    JUDGMENT

Ramachandra Menon, J.

The appellants are the unsuccessful writ petitioners who

approached this Court seeking to set aside Ext.P3 select list and also to

declare that the selection process for appointment from among persons

registered in the Employment Exchange should be on the basis of their

seniority of registration in the Employment Exchange.

2. The appellants are stated as having registered with the

Employment Exchange, Palakkad and Ext.P1 is a copy of the registration

card issued to one of them. By virtue of their registration, in connection with

the process of selection to the post of Part Time Menials, call letters were

issued to the appellants as borne by Ext.P2. The requisite number of

candidates were sponsored by the Employment Exchange, based on which

the selection was conducted by the requisitioning authority and Ext.P3 select

list of 41 persons was published; whereby the appellants/petitioners

happened to be left out which made them to approach this Court by filing the

writ petition.

3. The learned counsel for the appellants submits that Ext.P3

W.A. No.1900 of 2010

– 2 –

select list has been prepared in an unscientific manner without any

regard to the seniority in the matter of registration in the Employment

Exchange which ought not to have been pursued as a basis in the

process of selection and appointment by the governmental authorities .

It is also stated that by virtue of the course adopted by the concerned

respondents the appellants who happened to be seniors in the matter of

registration in the Employment Exchange have been left out while their

juniors have been given appointment.

4. The contention of the appellants/petitioners was

considered by the learned Single Judge and interference was declined,

holding that no vested right under any specific provision of law has

been pointed out in support of their contention, which in turn is the

subject matter of challenge in this writ appeal.

5. Going by the nature of the contentions, it is to be

primarily noted that the appellants who were seeking to quash Ext.P3

select list have not chosen to implead the parties who have been

selected as per in Ext.P3 and the proceedings are to fail on this score

alone.

6. With regard to the merit of the contentions, there is

nothing wrong on the part of the requisitioning authority in having

subjected the credentials of the persons sponsored from the

W.A. No.1900 of 2010

– 3 –

Employment Exchange to scrutiny before appointing the eligible

persons. None of the grounds raised in support of the writ petition as

well as the writ appeal does serve any purpose. The writ appeal is

dismissed accordingly.

J.Chelameswar,
Chief Justice

P.R.Ramachandra Menon,
Judge

vns