IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 34333 of 2010(N)
1. P.V.SAJEEV, JUNIOR DEVASWOM OFFICER,
... Petitioner
2. P.U.NANDAKUMAR,
3. E.S.DINESAN,
4. V.MURALEEDHARAN,JUNIOR DEVASWOM OFFICER,
5. M.SUDHEER,
6. K.R.SREEVALSAM,
7. M.R.SURESH, JUNIOR DEVASWOM OFFICER,
Vs
1. THE COCHIN DEVASWOM BOARD,
... Respondent
2. THE SECRETARY,COCHIN DEVASWOM BOARD,
For Petitioner :SRI.O.D.SIVADAS
For Respondent :SRI.N.RAGHURAJ,SC,COCHIN DEVASWOM BOARD
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :21/01/2011
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.34333 OF 2010
---------------------------------------
Dated this the 21st day of January, 2011
JUDGMENT
The learned Standing Counsel for the Devaswom Board submits
that in respect of appointment of petitioners 1 to 5, there was
publication of advertisement inviting applications and an interview of
the applicants also was conducted. As far as petitioners 6 and 7 are
concerned, no records are available in respect of the same. But, still
the learned Standing Counsel would contend that it is to be
ascertained whether the petitioners’ claim for regularisation can be
allowed, in view of the Division Bench direction in that regard. He
would submit that the Board can consider Exts.P3 to P9
representations filed by the petitioners before the second respondent
in that regard in accordance with law.
In the above circumstances, this writ petition is disposed of with
a direction to the second respondent to consider and pass orders on
Exts.P3 to P9 representations as expeditiously as possible, at any rate,
within six weeks from the date of receipt of a copy of this judgment.
S. SIRI JAGAN, JUDGE
acd