IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32242 of 2010(E)
1. P.P.MOHAMMED FAROOK, PALLIPPURA HOUSE,
... Petitioner
Vs
1. UNION TERRITORY OF LAKSHDWEEP
... Respondent
2. DIRECTOR OF PANCHAYATS & RURAL
3. THE EXECUTIVE OFFICER,
For Petitioner :SRI.V.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/10/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No.32242 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 26th day of October, 2010
J U D G M E N T
The respondents prepared a rank list for appointment
of provisional Drivers in the 4th respondent Panchayat. As
per Ext.P2, such provisional appointments have to be only
for 89 days and on completion of 89 days such engagements
should be discontinued and fresh hands should be engaged
from the same list, contends the petitioner. The petitioner’s
grievance now is that, despite the above legal position, the
provisional Drivers already appointed from the list is being
continued without offering chance to the other persons in
the list for being engaged as provisional Drivers. Detailing
this grievance, the petitioner has filed Ext.P5
representation before the 4th respondent. Petitioner seeks a
direction to the 4th respondent to consider and pass orders
on Ext.P5 as expeditiously as possible.
W.P.(C)No.32242 of 2010
2
2. I have heard the standing counsel appearing for
the respondents 1 to 3 also. In the nature of the order
I propose to pass I do not think it necessary to issue notice
to the 4th respondent at this juncture.
3. Having heard the counsel for the petitioner and
the standing counsel for respondents 1 to 3, I dispose of this
writ petition with a direction to the 4th respondent to
consider and pass orders on Ext.P5 as expeditiously as
possible, at any rate within a period of one month from the
date of receipt of a copy of this judgment, after affording
an opportunity of being heard to all concerned.
The petitioner shall forward a copy of the writ petition
along with a certified copy of this judgment to the
4th respondent for compliance.
S. SIRI JAGAN
JUDGE
shg/