High Court Kerala High Court

Jijina And Another vs District Collector on 3 March, 2009

Kerala High Court
Jijina And Another vs District Collector on 3 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6849 of 2009(A)



1. JIJINA AND ANOTHER
                      ...  Petitioner

                        Vs

1. DISTRICT COLLECTOR,CALICUT & ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.DEVAN RAMACHANDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/03/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                     W.P.(C.) No.6849 of 2009
              ---------------------------------
              Dated, this the 3rd day of March, 2009

                            J U D G M E N T

It is stated that the 2nd petitioner is a licensed stamp vendor

and that on account of his ill health, the 1st petitioner was appointed

on a temporary basis. It is stated that by now, the 1st petitioner has

acquired above six years experience. The petitioners submit that

the 1st petitioner has already filed Ext.P3 and 2nd petitioner has filed

Ext.P4 to the 1st respondent to appoint the 1st petitioner as the

stamp vendor in the place of 2nd petitioner. Orders have not been

passed on these applications and that led the petitioners to file this

writ petition.

2. Taking into account, the above grievance highlighted by

the writ petitioners, I direct the 1st respondent to consider Exts.P3 &

P4 referred to above, in accordance with the Rules governing the

same and pass orders thereon as expeditiously as possible, at any

rate, within six weeks of production of a copy of this judgment.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg