High Court Kerala High Court

K.K.Reghu vs Registrar on 29 August, 2008

Kerala High Court
K.K.Reghu vs Registrar on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25193 of 2008(Y)


1. K.K.REGHU, FIELDMAN (FISHERIES) HR.GR.
                      ...  Petitioner

                        Vs



1. REGISTRAR, KERALA AGRICULTURAL
                       ...       Respondent

2. STATE OF KERALA, REP. BY SECRETARY TO

3. SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.RENJITH THAMPAN,SC,KERALA AGRL.UTY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :29/08/2008

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                   W.P(C).No.25193 OF 2008
                  -------------------------------------------
             Dated this the 29th day of August, 2008


                              JUDGMENT

The petitioner passed S.S.L.C. and completed B.A. Degree

course. He is stated to have obtained training in Prawn Culture

from ICAR. He joined as Fisherman in the Kerala Agricultural

University on 26.5.1981 and is working as Fieldman (fisheries)

Higher Grade in the Fisheries Station, Puduveypu, Kochi. He

states that he is due to retire, however, that he is the only

Fisherman in that University. He also says that he is the only

person who has passed Fisherman Training conducted by the

Department of Fisheries under the Government of Kerala, to be

eligible to be posted as Fieldman. Such training was abolished

in 1986. He, accordingly, points out that there would be none to

be appointed to the post of Fieldman, as of now. He further

states that he has abundant experience and knowledge in

providing assistance in the laboratories, farm and field where

research and related activities are going on. He states that he

has able body and willing to work, though he is attaining 55

WPC.25193/08

Page numbers

years of age and is due to retire on 31.8.2008. Essentially, to

generate livelihood for himself, he seeks the indulgence of the

University to consider continuing him in service or to re-appoint

him or engage him under any mode. He has, therefore, made

Ext.P2 representation, which can gain appropriate attention of

the competent among the respondents. Hence, while directing

that the said representation shall be considered by the

competent among the respondents, it is ordered that the fact

that the petitioner may superannuate or his superannuation will

not be a ground to deny him appointment, if the respondents

decide to give him such opportunity. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge
kkb.30/8.