High Court Kerala High Court

R.K.Sanalkumar vs Kerala Agricultural University on 24 September, 2009

Kerala High Court
R.K.Sanalkumar vs Kerala Agricultural University on 24 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21766 of 2009(M)


1. R.K.SANALKUMAR, CLASS-IV EMPLOYEE,
                      ...  Petitioner

                        Vs



1. KERALA AGRICULTURAL UNIVERSITY,
                       ...       Respondent

2. THE REGISTRAR, KERALA AGRICULTURAL

                For Petitioner  :SRI.P.V.JAYACHANDRAN

                For Respondent  :SRI.K.P.MUJEEB, SC, KERALA AGRI UNIVER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/09/2009

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                  W.P.(C) NO. 21766 OF 2009 (M)
                  =====================

         Dated this the 24th day of September, 2009

                           J U D G M E N T

The claim in this writ petition is to direct the 2nd respondent

to appoint the petitioner to the post of Tractor Driver Grade III

forthwith. The claim is raised on the basis that going by Ext.P1

statute governing the appointments to the post, 50% of the

vacancies are earmarked to be filled up from internal candidates

belonging to the enumerated categories and that the available

vacancies in that quota should be filled up from Ext.P3 ranklist, in

which the petitioner is also included.

2. A statement has been filed on behalf of the

respondents and the standing counsel also has been heard.

Respondents accept that 50% vacancies are earmarked to be

filled up from internal candidates as provided in Ext.P1. However,

they contend that, as atpresent, 50% quota has already been

filled up. It is also stated that Ext.P3 ranklist will be kept alive till

the last person in the ranklist is appointed in the vacancies which

arise in the category.

In my view, the submission made by the respondents should

WPC 21766/09
:2 :

redress the grievance of the writ petitioner. Therefore, recording

the submission that 50% of the vacancies are to be filled up from

internal candidates and that the ranklist will be kept alive as

above, this writ petition is closed.

ANTONY DOMINIC, JUDGE
Rp