High Court Kerala High Court

R.Sudhakaran vs Kerala State Road Transport … on 15 June, 2010

Kerala High Court
R.Sudhakaran vs Kerala State Road Transport … on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18487 of 2010(I)


1. R.SUDHAKARAN
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. DISTRICT TRANSPORT OFFICER

                For Petitioner  :SRI.K.P.RAJEEVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/06/2010

 O R D E R
                 T.R. RAMACHANDRAN NAIR, J.
              ---------------------------------------
                  W.P.(C) No.18487 OF 2010
               ---------------------------------------
            Dated this the 15th day of June, 2010.


                         J U D G M E N T

The petitioner is working as an Empanelled Driver of Kerala

State Road Transport Corporation at Karunagapally Depot since

1997. The petitioner was appointed as per the interview

conducted when he responded to a notification inviting

applications for the above post. According to the petitioner, he

has got more than 13 years of service in the Corporation as

provisional driver and he has more than 120 days of duty in

every year except for the period he availed leave on medical

ground.

2. The petitioner’s name is not included in the list of

provisional drivers for regularisation and aggrieved by the same,

the petitioner has filed Exhibit P3 representation before the

1st respondent. The petitioner prays for a direction to the

1st respondent to consider Exhibit P3 representation.

There will be a direction to the 1st respondent to consider

W.P.(C) No.18487/2010 2

Exhibit P3 after verifying the records maintained in the

2nd respondent’s office and after getting the details regarding the

service particulars of the petitioner, and pass appropriate orders

within a period of one month from the date of receipt of a copy of

this judgment.

This writ petition is disposed of as above.

T.R. RAMACHANDRAN NAIR
JUDGE

smp