High Court Kerala High Court

M.S.Radhakrishnan vs State Of Kerala on 29 October, 2008

Kerala High Court
M.S.Radhakrishnan vs State Of Kerala on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31758 of 2008(E)



1. M.S.RADHAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.V.N.SASIDHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :29/10/2008

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                     W.P.(C) NO. 31758 OF 2008 (E)
                    ====================

               Dated this the 29th day of October, 2008

                             J U D G M E N T

By Ext.P1, petitioner was appointed as an LDC in the Government

Technical High School, Pampady. Subsequently under Rule 9 (a) (I) of the

General Rules in KS & SSR, petitioner was appointed as an Instructor in

Maintenance and Repairs of two wheelers and three wheelers. While so, by

Ext.P6, the 2nd respondent has ordered the 3rd respondent to relieve the

petitioner and allow the 4th respondent to join the post. Thereupon, the

petitioner has filed Ext.P7, seeking an order from the 2nd respondent in

order to enable him to continue as Vocational Instructor.

2. Counsel for the petitioner contended that Ext.P6 is a laconic

order in as much as it does not contain any reasons requiring his release

from the post. I am not able to agree with the counsel. A reading of

Ext.P6 shows that what is sought for is replacement of employees like the

petitioner who are appointed on Rule 9 (a) (I) of KS & SSR. It also shows

that regular appointees are now reporting for duty and it is only thereupon

that the petitioner is sought to be replaced. No objection can be taken to

Ext.P6.

WPC 31758/08
:2 :

3. Be that as it may, if Ext.P7 has been received, it is for the 2nd

respondent to consider the same.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp