High Court Kerala High Court

Ajith Kumar.R. vs State Of Kerala on 23 December, 2009

Kerala High Court
Ajith Kumar.R. vs State Of Kerala on 23 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36510 of 2009(G)


1. AJITH KUMAR.R., MECHANIC, CENTRAL
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR, DIRECTORATE OF MEDICAL

3. THE SUPERINTENDENT MEDICAL COLLEGE,

                For Petitioner  :SRI.BIJU BALAKRISHNAN

                For Respondent  : No Appearance

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

 Dated :23/12/2009

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  W.P.(C). No.36510/2009-G
                ~~~~~~~~~~~~~~~~~~~~~~~~~~~
          Dated this the 23rd day of December, 2009

                      J U D G M E N T

The petitioner is now working as a Mechanic in the

Central Workshop, Medical College, Thiruvananthapuram. The

main prayer in the writ petition is for a direction to the

respondents to modify the educational qualification

prescribed for the post of Technical Assistant

(Electronics) by including I.T.I Instrument Mechanic also

as educational qualification along with or instead of I.T.I

Electronics.

2. The petitioner is a holder of I.T.I. Certificate

in Instrument Mechanic after passing S.S.L.C. He joined

the service on 23/01/1987 in the T.D. Medical College,

Alappuzha and has now completed 23 years of continuous

service. The qualification for Mechanic in the Medical

Colleges is prescribed as per Ext.P1 Government Order. The

petitioner’s grievance is that his request for promotion to

the post of Technical Assistant (Electronics) has not been

considered so far. It is in these circumstances, he has

filed Exts.P8 and P9 representations before the Government.

3. The learned Government Pleader on instructions

submitted that Exts.P8 and P9 have not been received by the

Government so far.

W.P.(C). No.36510/2009
-:2:-

4. But, the learned counsel for the petitioner

submitted that the same were forwarded through proper

channel.

5. If the petitioner refiles Exts.P8 and P9 within a

period of three weeks, the same will be considered by the

Government and appropriate decision will be taken with

regard to the grievances voiced by the petitioner therein

within a period of four months from the date of receipt of

a copy of this Judgment.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

ms