High Court Kerala High Court

Ajinas.V.M. vs State Of Kerala on 19 May, 2008

Kerala High Court
Ajinas.V.M. vs State Of Kerala on 19 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14068 of 2008(Y)


1. AJINAS.V.M., JUNIOR INSTRUCTOR
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF TRAINING,

3. JOINT DIRECTOR OF TRAINING,

4. P.B.KRISHNAKUMAR, JUNIOR INSTRUCTOR,

5. SAJIMON MATHEW,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.SUNIL CYRIAC

The Hon'ble MR. Justice V.GIRI

 Dated :19/05/2008

 O R D E R
                           V.GIRI, J
                         -------------------
                    W.P.(C).14068/2008
                        --------------------
            Dated this the 19th day of May, 2008

                        JUDGMENT

Petitioner, along with the fourth respondent, was

appointed, as per Ext.P1 order, as Junior Instructor

(Wireman), on a provisional basis. Apparently, the

petitioner is now proposed to be sent away, as a regular

hand, the fifth respondent, who was on leave for taking up

employment abroad has joined duty. According to the

petitioner, he had joined duty prior to the fourth

respondent and he should have been retained.

2. When the matter is taken up today, learned counsel

for the petitioner Mr.Kaleeswaram Raj, submits that the

petitioner’s services have been dispensed with. There are

three other vacancies in the same post and the details of

the same are given in I.A.5973/2008. He has brought this

to the notice of the third respondent under Ext.P2.

3. I heard learned Government Pleader also.

W.P.(C).14068/2008
2

4. In the circumstances, it is appropriate that the

third respondent considers Ext.P2 within a short time,

taking note of the fact that the petitioner has to go out of

service even though PSC hands are yet to report for

duty.

5. In the result, writ petition is disposed of directing

the third respondent to consider and take appropriate

decision on Ext.P2 within a period of two weeks from the

date of receipt of a copy of this judgment. At any rate, it

shall be done before the existing vacancies in the post of

Junior Instructor (Wireman) stated to exist in the three

places shown in I.A.5973/2008, are filled.

V.GIRI,
Judge

mrcs