IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29975 of 2006(R)
1. M.SIVADASAN, S/O.K.MUTHU ALIAS KORAPPAN,
... Petitioner
Vs
1. CO-OPERATIVE SERVICE EXAMINATION
... Respondent
2. PERUMATTY SERVICE CO-OP. BANK LTD.,
3. THE TAHSILDAR,
For Petitioner :SRI.JOHN JOSEPH(ROY)
For Respondent :SRI.K.RAMAKUMAR (SR.)
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :05/11/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.29975 OF 2006
---------------------------------------
Dated this the 5th day of November, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) Issue a writ of mandamus or any other appropriate
writ, order or direction directing the Respondents 1
and 2 to permit the petitioner to join in service of the
2nd Respondent on the basis of the appointment
letter dated 10-10-2006, without insisting for fresh
Caste certificate.
There is already an interim order dated 17.11.2006, which reads
as follows:
“…..The writ petitioner shall join as Junior Clerk of
the 2nd respondent, Service Co-op Bank, as appointed
under Ext.P8 and the said appointment shall be subject to
the final result of this writ petition”.
Learned Government Pleader submits that enquiry by the
Scrutiny Committee has not yet been completed. This writ
petition is disposed of making it clear that the fate of the service
of the petitioner under the second respondent will depend on the
order passed by the Scrutiny Committee. Needless to say that
the petitioner shall be afforded an opportunity to participate in
the proceedings.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No. 29975 OF 2006
J U D G M E N T
05.11.2008