IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 24185 of 2010(W)
1. B.SREEKUMAR, S/O.P.BALACHANDRAN,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE MANAGING DIRECTOR,
3. THE WORKS MANAGER, K.S.R.T.C.,
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/08/2010
O R D E R
T.R. RAMACHANDRAN NAIR, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.24185/2010-W
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 3rd day of August, 2010
J U D G M E N T
The petitioner claims to have been appointed as CLR
Worker on 13/08/1997 and then he was under the service of
the respondents upto 16/05/2008 after completing 11 years
of service. Ext.P1 is relied upon in that connection.
2. The petitioner is banking upon the recent decision
of the K.S.R.T.C to give permanent employment to temporary
workers who have completed eight years of service in
K.S.R.T.C. The petitioner seeks for appointment as per
Ext.P3. Whether the scheme as such will be applicable to
the petitioner will be a matter for the competent authority
to decide. There will be a direction to the respondents to
consider Ext.P3 representation and communicate the decision
to the petitioner within a period of two months from the
date of receipt of a copy of this Judgment after verifying
the details and after considering his eligibility for
appointment under the scheme for permanent appointment.
The writ petition is disposed of as above. No costs.
Sd/-
(T.R. Ramachandran Nair, Judge.)
ms
\\TRUE COPY//
P.A TO JUDGE