IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 4709 of 2007(I)
1. P.SANJITH KUMAR, S/O. A.PAULOSE (LATE),
... Petitioner
Vs
1. KERALA STATE ROAD TRANSPORT CORPORATION,
... Respondent
2. THE ASSISTANT TRANSPORT OFFICER,
For Petitioner :SRI.J.DEVADANAM
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :27/02/2007
O R D E R
PIUS C. KURIAKOSE, J.
-------------------------------
W.P.(C) No. 4709 OF 2007
-----------------------------------
Dated this the 27th day of February, 2007
JUDGMENT
Counsel for the petitioner asserts that presently there is a vacancy
at Aryanad and the respondents should be directed to accommodate the
petitioner in that vacancy. Learned Standing Counsel submits that he is
yet to receive instructions regarding the vacancies at Aryanad. I do not
propose to decide the issue on its merits.
The Writ Petition will stand disposed of directing the respondents
to consider the petitioner’s request for accommodating him in the
vacancy at Aryanad with as much sympathy as it deserves, if there
exists a vacancy in Aryanad as the petitioner asserts.
PIUS C. KURIAKOSE, JUDGE
btt
WPC 2