IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16529 of 2010(M)
1. LEKHA B.T., THOZHARATHU PARAMBIL HOUSE,
... Petitioner
Vs
1. THE JOINT REGISTRAR OF CO-OPERATIVE
... Respondent
2. KANAKKARY SERVICE CO-OPERATIVE BANK
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent : No Appearance
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :31/05/2010
O R D E R
K. SURENDRA MOHAN, J.
------------------------------------------------------------
W.P(C) NO: 16529 OF 2010 M
-----------------------------------------------------------
Dated this the 31st May, 2010.
JUDGMENT
The petitioner is a candidate whose name has been included
in the rank list for appointment to the post of junior clerks.
Appointments to the posts of junior clerks are to be made from the
list submitted by the Co-operative Service Examination Board, after
complying with the conditions stipulated in Rule 182(4) of the
Kerala Co-operative Societies Rules. Therefore, the petitioner
should have been appointed to one of the posts that has fallen
vacant subsequent to the publication of the list. The complaint of
the petitioner is that the second respondent society instead of
appointing persons from the list have been filling up the said
vacancies by promoting persons from the posts of peons/attenders.
The above procedure would only result in denial of appointment to
the petitioner that is legitimately due to her. Though the petitioner
has submitted Ext.P1 representation before the first respondent, no
orders have been passed thereon till date. The petitioner therefore
seeks appropriate directions for an early disposal of Ext.P1. The
learned senior Govt. Pleader has no objection to such a direction
being issued.
WPC 16529/2010 2
2. In the above circumstances, this writ petition is disposed
of directing the first respondent to consider the representation of
the petitioner evidenced herein by Ext.P1 in accordance with law
and to pass appropriate orders thereon as expeditiously as possible
and at any rate within a period of one month from the date of
receipt of a copy of this judgment.
K. SURENDRA MOHAN
Judge
jj
WPC 16529/2010 3