IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26297 of 2010(J)
1. MANI.K.K., PUMP OPERATOR,
... Petitioner
Vs
1. KERALA STATE HOUSING BOARD,
... Respondent
2. REGIONAL ENGINEER,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/09/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 26297 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 14th day of September, 2010.
J U D G M E N T
The petitioner is working as a pump operator in the 1st
respondent’s establishment, having joined service on 14-2-1977 as a
temporary peon-cum-watchman. He was appointed as a temporary
pump operator on 24.4.1979. He claimed regularization of his
service and by Ext. P1 judgment, this Court directed the 1st
respondent to consider the petitioner for appointment as a last grade
employee. But, the 1st respondent appointed the petitioner as a pump
operator by converting one post of last grade employee as that of
pump operator. The petitioner submits that in spite of the same, the
petitioner is being paid salary only in the scale applicable to last
grade employees instead of the scale of pay applicable to pump
operators.
2. The post of Assistant Grade II is available for last grade
employees for appointment by transfer. Since the petitioner is being
paid salary in the scale of pay of last grade employees, the petitioner
applied for appointment by transfer to the post of Assistant Grade II.
That application was rejected on the ground that the petitioner is a
Pump Operator. According to the petitioner, the respondents cannot
blow hot and cold. Therefore, the petitioner has filed Ext. P5
representation in the matter. For the present, the petitioner would
be satisfied with a direction to the 1st respondent to consider and pass
orders on Ext. P5 expeditiously.
3. I have heard the learned standing counsel for the Housing
Board also.
Having heard both sides, I dispose of this writ petition with a
direction to the 1st respondent to consider and pass orders on Ext. P5
W.P.C. No. 26297/10 -: 2 :-
as expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment, after affording an
opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.