IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21459 of 2008(D)
1. M.SHAMSUDEEN
... Petitioner
Vs
1. THE STATE OF KERALA
... Respondent
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :16/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.21459 of 2008
--------------------------
Dated this the 16th July, 2008
J U D G M E N T
The petitioner is working as Mahout attached to the
Elephant Training Centre in Konni in Forest Department.
According to him, he was initially engaged in 1990 as a
Watcher and thereafter he was engaged as Mahout. He
claims regularisation in service and he refers to Exhibit-
P1 proceedings in this regard. He also refers to Exhibit-
P2 by which the 3rd respondent recommended his name
to be included in the list of persons to be regularised.
Issue is now pending before the Government. Petitioner
has submitted Exhibit-P7 representation before the
Government.
Having heard the learned Government Pleader also,
the writ petition is disposed of directing the 1st
respondent to pass orders on Exhibit-P7 within a period of
three months from the date of receipt of a copy of this
judgment. First respondent shall take note of Exhibit-P2
W.P ( C) No.21459 of 2008
2
also before taking a decision on Exhibit-P7. Petitioner
shall be heard before an order is passed by the 1st
respondent.
(V.GIRI, JUDGE)
ma
W.P ( C) No.21459 of 2008
3
W.P ( C) No.21459 of 2008
4