IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30847 of 2007(V)
1. JINESH K., S/O LATE K.KUNHIKKANNAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR GENERAL OF POLICE,
3. THE DISTRICT COLLECTOR,
4. THE COMMISSIONER OF POLICE,
For Petitioner :SRI.BABU JOSEPH KURUVATHAZHA
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :17/10/2007
O R D E R
V. GIRI ,J.
-------------------------------
WP(C).NO.30847 of 2007
---------------------------------
Dated this the 17th day of October, 2007
JUDGMENT
The petitioner’s father Kunhikannan died in 1998 in harness.
Kunhikannan left behind him the petitioner, sister, mother and the
petitioner’s grand parents. Petitioner applied for appointment under
the dying in harness scheme. The claim was found to be acceptable,
and the Director General of Police recommended the same as per
Ext.P5 communication dated 5.11.2002 addressed to the Principal
Secretary to Government. Petitioner’s grievance is that
notwithstanding the lapse of five years, he has not been given
employment so far. His claim is pending before the respondents as per
Ext.P9.
2. Inasmuch as that the petitioner has been found to be eligible
and recommendation has been made by the Director General of Police,
the Government should take a decision as regards the appointment of
the petitioner under the dying in harness scheme. It is almost 10 years
since the petitioner’s father passed away.
3. In the circumstances, after having heard the learned counsel
for the petitioner and the learned Government Pleader, I direct the
W.P.(C)No.30847/2007 2
first respondent to take a decision on Ext.P9, keeping in mind the
recommendation made by the Director General of Police, within a
period of six weeks from the date of receipt of a copy of this judgment,
after hearing the petitioner.
V. GIRI, JUDGE
css/