IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2566 of 2007(E)
1. C.ANILKUMAR, MECHANICAL ASSISTANT,
... Petitioner
2. M.B.THAMBI, MECHANICAL ASSISTANT,
3. W.SATHYAKUMAR, MECHANICAL ASSISTANT,
Vs
1. OIL PALM INDIA LTD., REPRESENTED BY THE
... Respondent
2. THE MANAGING DIRECTOR,
3. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.P.SANTHOSH KUMAR (PANAMPALLI NAGAR)
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :02/03/2007
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 2566 OF 2007
-----------------------------
Dated this the 2nd March, 2007.
JUDGMENT
The petitioners are Mechanical Assistants in the Oil
Palm India Ltd. The reliefs prayed for in this writ
petition include issuance of writ of mandamus directing the
third respondent-Government to treat the category of
‘Mechanical Assistants’ as having the first preference for
promotion to the post of Plant Operator instead of the
category of ‘Fitters’. It is submitted that the rule which
is pending before the Government suffers from serious
illegalities and that the petitioners have approached the
third respondent to rectify those mistakes before approval
is granted. Ext.P2 representation is thus pending with the
third respondent. Counsel submits that this Court may
direct the third respondent to look into Ext.P2 before the
rules are approved.
2. In the nature of the relief sought for and in the
nature of the directions I propose to issue, notice need
not be issued to respondents 1 and 2. The third respondent
is directed to consider Ext.P2 before approving the rules
referred to therein, if not already approved, and to pass
orders in accordance with law as expeditiously as possible.
Writ petition is disposed of with the above directions.
WPC 2566/2007 2
The petitioners shall produce copy of the judgment and
copy of the writ petition before the third respondent for
information and compliance.
K.K.DENESAN
Judge
jj