High Court Kerala High Court

Jaisa M.J. vs Director Of Animal Husbandry on 18 August, 2007

Kerala High Court
Jaisa M.J. vs Director Of Animal Husbandry on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25151 of 2007(T)


1. JAISA M.J., LIVESTOCK INSPECTORS
                      ...  Petitioner

                        Vs



1. DIRECTOR OF ANIMAL HUSBANDRY,
                       ...       Respondent

2. DISTRICT ANIMAL HUSBANDRY OFFICER,

                For Petitioner  :SRI.DEEPU THANKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/08/2007

 O R D E R
                      Antony Dominic, J.
            ========================
                  W.P(C).No.25151 of 2007
            ========================

           Dated this the 18th day of August, 2007.

                          JUDGMENT

Petitioner, who was a provisional hand appointed for a

period of one year or till Public Service Commission hand is

available whichever is earlier, filed this Writ Petition

apprehending termination of his service on completion of 179

days. According to him, although in Ext.P1 the aforesaid period

has been fixed, that has been reduced to 179 days. According to

him, although in Ext.P1 the aforesaid period has been fixed, that

has been reduced to 179 days by Ext.P2 and it is on the strength

of Ext.P2 that he was thrown out of service. Respondents do not

dispute the claim of the petitioner that in terms of Ext.P1 order,

he can continue for a period of one year by virtue of the 4th

Proviso to Rule 9(a)(i) of K.S. & S.S.R. or till Public Service

Commission hand is available whichever is earlier in terms of

Ext.P1 order.

2. In the light of the above, I dispose of this Writ Petition

WP(C) 25151/07 -: 2 :-

directing that the petitioner will be allowed to continue for a

period of one year or till the Public Service Commission hand

joins duty whichever is earlier. However, it is clarified that the

direction will not affect the respondents to retrench the

petitioner, if there is reduction of vacancies.

Antony Dominic,
Judge.

ess 20/8