IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 28203 of 2010(A)
1. G.UDAYAKUMAR, EMPANELLED MECHANIC,
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. DISTRICT TRANSPORT OFFICER,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/10/2010
O R D E R
P.N.RAVINDRAN, J.
-----------------------------------------
W.P(C).No.28203 of 2010
-----------------------------------------
Dated this the 7th day of October, 2010
JUDGMENT
The petitioner, who is working as an empanelled Mechanic in
the Kerala State Road Transport Corporation (hereinafter referred
to as the ‘Corporation’ for short) has filed this writ petition
alleging that though the Corporation has forwarded a list of
empanelled Mechanics, who had completed 8 years of service as
on 1.9.2008, to the Government and sought the Government’s
concurrence for regularising them in service as Mechanics, the
name of the petitioner has not been included therein though he is
also eligible for such regularisation. It is stated that though
pointing out this aspect, the petitioner has submitted Ext.P3
representation to the Managing Director of the Corporation, he
has not taken any action on it. In this writ petition the petitioner
inter alia seeks a direction to the Corporation to consider his
request in Ext.P3 and to take an appropriate decision thereon
within a time limit to be fixed by this Court.
2. Sri.V.V.Nandagopal Nambiar, learned standing counsel
appearing for the Corporation, submits that the Managing Director
W.P(C).No.28203 of 2010
-:2:-
of the Corporation will examine the request made by the
petitioner in Ext.P3 and take an appropriate decision thereon and
that depending on the decision taken by the Managing Director
the petitioner’s name will also be forwarded to the Government.
In the light of the said submission I dispose of the writ
petition with a direction to the Managing Director of the
Corporation to examine the request made by the petitioner in
Ext.P3 and take an appropriate decision thereon expeditiously and
in any event within six weeks from the date on which the
petitioner produces a certified copy of the judgment before him. It
will be open to the petitioner to supplement Ext.P3 by filing an
additional representation along with the certified copy of the
judgment. The Managing Director shall after taking a decision in
the matter, communicate a copy thereof to the petitioner and the
second respondent. If the Managing Director finds that the
petitioner is entitled to have his name included in the list of
empanelled Mechanics already forwarded by the Corporation to
the Government, he shall issue necessary instructions to have
that list revised by including the name of the petitioner.
P.N.RAVINDRAN,
Judge.
ahg.
P.N.RAVINDRAN, J.
—————————
W.P(C).No.28203 of 2010
—————————-
JUDGMENT
7th October, 2010