IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 34744 of 2003(J)
1. P.SREEKUMAR, AGED 24,
... Petitioner
Vs
1. SECRETARY, PUBLIC WORKS DEPARTMENT,
... Respondent
2. SECRETARY, KERALA PUBLIC SERVICE
For Petitioner :SRI.P.A.MOHAMMED SHAH
For Respondent :SRI.P.C.SASIDHARAN, SC, KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :12/12/2006
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C)No.34744 of 2003
-----------------------------------------
Dated this the 12th day of December, 2006
JUDGMENT
Petitioner sought appointment as Head Draughtsman,
Architectural Wing. According to the petitioner in case the principles
of communal rotation had been correctly followed he would have got
the appointment. In the counter affidavit filed by the second
respondent it is stated that the petitioner could not be advised since his
turn did not arise while advising candidates against the seven reported
vacancies as per the rules of reservation and rotation. The details are
also furnished in the counter affidavit. Thus there is no merit in the
writ petition. It is accordingly dismissed.
(KURIAN JOSEPH, JUDGE)
ahg.