High Court Kerala High Court

P.Jayaprasad vs Kerala State Electricity Board on 3 February, 2009

Kerala High Court
P.Jayaprasad vs Kerala State Electricity Board on 3 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3452 of 2008(J)


1. P.JAYAPRASAD,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. THE CHIEF ENGINEER (HRM),

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  :SRI.K.S.ANIL, SC, KSEB

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/02/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                        -------------------------
       W.P ( C) Nos. 26217 of 2006 & 3452 of 2008
                        --------------------------
              Dated this the 3rd February,2009

                          J U D G M E N T

Petitioners herein are working as Meter Readers/

Lineman Gr.I under the respondent Board. The

substantial grievance raised in these writ petitions is that

in the 10% vacancies earmarked in the cadre of Sub

Engineers, the Board is trying to make appointment by

giving the benefit of appointment to other categories.

2. Heard learned standing counsel for the Board

also. Learned standing counsel for the Board submitted

that as far as the right conferred on such categories for

appointment under the 10% quota will be protected but

the selection will be made only from the rank list

published by the Public Service Commission and the

eligible candidates will be appointed in accordance with

the rank list. It is also assured that no attempt is there on

the part of the Board to allot these 10% quota to any other

categories.

W.P ( C) Nos. 26217 of 2006 & 3452 of 2008
2

3. Petitioners in WPC No.26217 of 2006 have filed

Exhibits P3 to P6 before the 2nd respondent seeking for

appropriate orders in the matter and to fill up the 10%

quota from the persons like the petitioners. Petitioner in

WPC No.3452 of 2008, has filed Exhibits P4 before the 2nd

respondent seeking for a direction to consider the request

made by the petitioner therein and take appropriate action

in accordance with relevant rules. The grievances of the

petitioners in these writ petitions will be considered in the

light of the fact that the above 10% quota will not be filled

up by candidates from any other source. Appropriate

orders will be passed within a period of two months from

the date of receipt of a copy of this judgment.

The writ petitions are disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) Nos. 26217 of 2006 & 3452 of 2008
3

W.P ( C) Nos. 26217 of 2006 & 3452 of 2008
4