High Court Kerala High Court

Biju .G vs Kerala Minerals And Metals Ltd on 6 August, 2010

Kerala High Court
Biju .G vs Kerala Minerals And Metals Ltd on 6 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 24655 of 2010(F)


1. BIJU .G, S/O.GOPALAKRISHNAN NAIR,AGED 31
                      ...  Petitioner

                        Vs



1. KERALA MINERALS AND METALS LTD.
                       ...       Respondent

2. JOINT GENERAL MANAGER

                For Petitioner  :SRI.N.SUKUMARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :06/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
                       ------------------
                    WP(C) No.24655 of 2010 (F)
                  --------------------------
             Dated, this the 6th day of August, 2010

                           J U D G M E N T

The 1st respondent Company published Ext.P1 vacancy

notification inviting applications for various posts including Junior

Khalasi. Claiming that he belongs to the nearby Panchayat area and

is working in the contract site, the petitioner submitted Ext.P2

application enclosing certificates. However, he filed this writ

petition stating that although candidates have been invited for

interview to be held today, he was not called for the same.

2. When the matter came up yesterday for orders, it was

adjourned today for the learned Standing Counsel to obtain

instructions. On instructions, the learned Standing Counsel for the

Company pointed out that the petitioner did not produce any

certificate evidencing that he was working at the contract sites, to

be an eligible candidate. It is stated that it was therefore that the

petitioner was not called for the interview.

3. However a perusal of Ext.P2 application submitted by the

petitioner itself shows that, towards experience, the petitioner

WP(C) No.24655/2010
-2-

stated that he is working as a Khalasi with M/s.Sanco Construction

since 2000 and still continuing at KMML, Chavara. The certificate

issued by M/s.Sanco Construction enclosed to Ext.P2 application

shows that he is certified to be working under the said Company

since 2000. Prima facie, therefore, the materials show that the

petitioner is working as Khalasi under a contractor engaged by the

respondent Company, at its site.

4. Therefore, in my view, the respondent Company ought to

have called the petitioner for interview and if necessary, could have

also called upon him to produce further proof justifying his

eligibility to be considered in terms of the conditions specified in

Ext.P1 notification.

5. In view of the above, and having regard to the fact that

the interview is going on today, it is directed that the petitioner shall

appear before the respondent Company at 3.00 PM today, along

with further documents, if any, to prove his eligibility to be

considered in terms of Ext.P1 notification. On production of such

documents, if the respondent Company is satisfied that the

petitioner meets the eligibility specified in Ext.P1, the petitioner will

WP(C) No.24655/2010
-3-

be interviewed and considered for the post.

Learned Standing Counsel for the respondent Company will

communicate the contents of this judgment to the respondent

Company for compliance.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg