IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12414 of 2010(B)
1. MISS. MAYAMOL.V.K. D/O. K.A.KUNJU,
... Petitioner
Vs
1. KERALA INSTITUTE FOR RESEARCH, TRAINING
... Respondent
2. THE SECRETARY TO GOVERNMENT, SCHEDULE
For Petitioner :SRI.C.K.PAVITHRAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/04/2010
O R D E R
C.T. RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P. (C) No.12414 OF 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of April, 2010
J U D G M E N T
As per Ext.P2, the petitioner was appointed as
Lecturer in Sociology in the scale of pay of Rs.11070-18450/-,
on a temporary basis, for a period of 180 days. Though Ext.P4
special rules were framed no permanent appointment has
been effected otherwise than regularising the service of the
provisional employees or contract workers, it is submitted.
The petitioner is fully qualified for being appointed as regular
basis and she is similarly situated to those appointees under
Ext.P5. Among such appointees Sri. V.K. Mohankumar and a
few others did not even possess the requisite qualification, it
is further submitted. At any rate, according to the petitioners
there is no justifiable reason for terminating her service to
accommodate another provisional appointee. I am of the view
that the second respondent is competent to look in to the
grievances raised by petitioner. Therefore, the petitioner is
given liberty to approach the Government by filing an
appropriate representation raising all her contentions and
WPC.12414 of 2010
: 2 :
claims within a period of two weeks from the date of receipt of
copy of this judgment. In case, such a representation is
received, the second respondent shall consider and pass
orders thereon expeditiously, at any rate, within a period of
two months from the date of receipt of such a representation.
The petitioner contends that he is still continuing in service on
provisional basis. In the said circumstances, there is a
further direction to the respondents not to substitute the
petitioner by another provisional hand till a decision is taken
by the 2nd respondent, as directed above.
This writ petition is disposed of accordingly.
Sd/-
(C.T. RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge