High Court Kerala High Court

Babu Rajan.K. vs State Of Kerala Represented By … on 25 May, 2009

Kerala High Court
Babu Rajan.K. vs State Of Kerala Represented By … on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10043 of 2009(A)


1. BABU RAJAN.K. S/O.KUMARAN
                      ...  Petitioner

                        Vs



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

2. MALABAR CEMENTS LTD.

3. ELECTION COMMISSION OF INDIA,NEW DELHI.

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,ELE.COMMN.

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/05/2009

 O R D E R
                    P.N.RAVINDRAN, J.
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 W.P.(C) No. 10043 of 2009
        =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
            Dated this the 25th day of May, 2009

                         JUDGMENT

Heard Smt. Anu Sivaraman, the learned Government

Pleader appearing for the first respondent, Sri. K. Anand,

the learned standing counsel appearing for the second

respondent and Sri. Murali Purushothaman, the learned

counsel appearing for the third respondent. When the writ

petition was called upon for hearing today, there was no

representation for the petitioner.

2. Sri K.Anand, the learned standing counsel

appearing for the second respondent submits that the

petitioner had earlier filed a writ petition seeking

appointment as Mazdoor, that the second respondent

resisted the said writ petition contending, inter alia, that

the petitioner was over aged as on 01.01.2004, that the said

disability continues to exist and that the second respondent

has not taken steps to appoint Mazdoors from the open

W.P.(C) 10043/09 -2-

market. The learned standing counsel also submits that

earlier writ petition filed by the petitioner was disposed of

by Ext. P8 judgment with the direction that petition’s

candidature would also be considered as and when

vacancies arise, if he applies pursuant to the notification

issued by the second respondent, if he is otherwise eligible.

The learned standing counsel further submits that the

second respondent has not so far taken steps to issue a

notification inviting applications for appointment of

Mazdoors from the open market and that the petitioner has

no cause of action.

On going through the pleadings and after hearing

the submissions made at the Bar by the learned standing

counsel for the second respondent, I am persuaded to agree

with the learned standing counsel for the second

respondent that the petitioner has no cause of action to

maintain this writ petition.

This writ petition fails and is accordingly dismissed.

P.N.RAVINDRAN,
JUDGE.

mn.