IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2708 of 2011(K)
1. G.S.SURESHKUMAR,SURESH BHAVAN,KRA 136,
... Petitioner
2. A.SALIM, MULLAVANAM, THOLICODE,
3. V.P.ANILKUMAR, PADMACOTTAGE,BURMA ROAD,
4. S.S.SUNILKUMAR,SAROJA BHAVAN,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE MANAGING DIRECTOR, TRAVANCORE
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :27/01/2011
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.2708 OF 2011
---------------------------------------
Dated this the 27th day of January, 2011
JUDGMENT
The petitioners are aspirants for employment as Work
Assistant in the Travancore Titanium Products Ltd., the second
respondent herein. They have undergone apprenticeship training
for that post in the Travancore Titanium Products Ltd. itself,
pursuant to which the Government of India has issued National
Apprenticeship Certificates to the petitioners. According to them,
therefore, they are entitled to be absorbed in the Company.
Their grievance in this writ petition is that now the second
respondent has issued Ext.P10 notification inviting applications
for the said post, without considering the claim of the petitioners
to be appointed to the post recognising the apprenticeship
training undergone by them in the Company itself.
2. The learned Standing Counsel would point out that
there is no rule which enables the petitioners to seek automatic
absorption pursuant to the apprenticeship training and therefore,
W.P.(C)No.2708/11 2
they have to undergo the selection process as per the
Recruitment Rules applicable. The learned Standing Counsel
has also got a contention that the petitioners are over-aged.
According to the petitioners, in view of the Government
direction in this regard, the petitioners are entitled to
preference in such appointment. In the above circumstances,
the petitioners have filed Ext.P11 representation before the
first respondent. The petitioners seek a direction to the first
respondent to consider and pass orders on Ext.P11
expeditiously.
Having heard the learned Government Pleader and the
learned Standing Counsel for the second respondent, I dispose
of this writ petition with a direction to the first respondent to
consider and pass orders on Ext.P11, after affording an
opportunity of being heard to a representative of the
petitioners and to a representative of the second respondent
as expeditiously as possible, at any rate, within one month
from the date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
acd
W.P.(C)No.2708/11 3
W.P.(C)No.2708/11 4