IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26210 of 2010(A)
1. N.G.BALACHANDRAN NAIR,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY ITS
... Respondent
2. THE K.S.R.T.C., REPRESENTED BY ITS
3. THE MANAGING DIRECTOR,
For Petitioner :SRI.K.SHRIHARI RAO
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/08/2010
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------------------
W.P.(C)No.26210 of 2010
-----------------------------------------------------
DATED THIS THE 18th DAY OF AUGUST, 2010
JUDGMENT
The petitioner seeks for a direction to the 1st respondent to
consider Exhibit P1 application for regularisation of service as driver.
2. The petitioner came into service as a driver (empanelled)
through Employment Exchange in the year 1996. It is pointed out that
even though there is a decision to regularise similarly placed persons
having eight years of service, the petitioner’s name has not been
sponsored by the Government. In these circumstances, he has moved
the 1st respondent by filing Exhibit P1 representation.
3. There will be a direction to the 1st respondent to consider
Exhibit P1 after calling for appropriate reports from respondents 2 and 3
and after hearing the petitioner, within a period of three months from
the date of receipt of a copy of this judgment. The petitioner will
produce a copy of the Writ Petition along with a copy of this judgment
for compliance.
The Writ Petition is disposed of as above.
T.R.RAMACHANDRAN NAIR, JUDGE.
dsn
True copy
P.A.to Judge