IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2990 of 2009(E)
1. BALAKRISHNAN NAIR.M (OPERATOR GFADE-III,
... Petitioner
2. GOPAKUMAR.D (OPERATOR GFADE-III,
3. KRISHNA KUMARI AMMA, (OPERATOR GFADE-III
4. K. SADASIVAN NAIR, (OPERATOR GFADE-III
5. SUBRAMANIA IYER.M, (OPERATOR GFADE-III
6. SUBHADARA AMMA.N, (OPERATOR GRADE-III,
7. D.PRIYA KUMARI, (OPERATOR GRADE-III,
Vs
1. KERALA HEALTH RESEARCH & WELFARE
... Respondent
2. THE MANAGING DIRECTOR, KERALA HEALTH
3. V.ACHUTHAN NAIR, OPERATOR GRADE-III,
4. S.RAJAN, BINDER, IPP PRESS
For Petitioner :SRI.NAGARAJ NARAYANAN
For Respondent :SRI.M.AJAY,SC,KERALA HEALTH RESEARCH&WE
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :23/05/2009
O R D E R
P.N.RAVINDRAN, J.
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
W.P.(C) No. 2990 of 2009
=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
Dated this the 23rd day of May, 2009
JUDGMENT
Heard Sri. Nagaraj Narayanan, the learned counsel
appearing for the petitioners and Sri. M. Ajay, the learned
counsel appearing for respondents 1 and 2. In the nature of
the order that I propose to pass, it is not necessary to issue
notice to or hear respondents 3 and 4.
2. The petitioners are presently working as Grade-III
Operators in the I.P.P. Press run by the first respondent
society. According to them, they possess the qualifications
prescribed for appointment to the post of Operator Grade-
III, Grade-II and Grade-I. Their main grievance is that
though they are working against sanctioned posts, their
service has not so far been regularized. They also claim
promotion to the higher posts and other benefits. Seeking
these reliefs, the petitioners have filed Exts.P7 and P8
W.P.(C) No. 2990/09 2
representations before the Managing Director of the first
respondent society. In this writ petition, the petitioners seek
regularization of their service and promotion to the higher
posts. They also claim seniority over respondents 3 and 4 in
the post of Operator Grade-II.
3. The question whether the petitioners are entitled to
have their service regularized and promoted to higher posts
and also have seniority assigned over respondents 3 and 4
is primarily a matter for the first respondent to decide. The
learned counsel for the first respondent submits that
Managing Director will consider the request made by the
petitioners in Exts.P7 and P8 representations with notice to
them and respondents 3 and 4 and take a decision thereon,
in accordance with law.
I accordingly dispose of this writ petition with a
direction to the first respondent to consider the grievance
voiced by the petitioners in Exts.P7 and P8 representations
and pass orders thereon after notice to and affording the
petitioners and respondents 3 and 4 a reasonable
W.P.(C) No. 2990/09 3
opportunity of being heard. Final orders in the matter shall
be passed within three months from the date on which the
petitioners produce a certified copy of this judgment and a
copy of this writ petition before the Managing Director of
the first respondent society.
P.N.RAVINDRAN,
JUDGE.
mn.