IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21766 of 2009(M)
1. R.K.SANALKUMAR, CLASS-IV EMPLOYEE,
... Petitioner
Vs
1. KERALA AGRICULTURAL UNIVERSITY,
... Respondent
2. THE REGISTRAR, KERALA AGRICULTURAL
For Petitioner :SRI.P.V.JAYACHANDRAN
For Respondent :SRI.K.P.MUJEEB, SC, KERALA AGRI UNIVER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/09/2009
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 21766 OF 2009 (M)
=====================
Dated this the 24th day of September, 2009
J U D G M E N T
The claim in this writ petition is to direct the 2nd respondent
to appoint the petitioner to the post of Tractor Driver Grade III
forthwith. The claim is raised on the basis that going by Ext.P1
statute governing the appointments to the post, 50% of the
vacancies are earmarked to be filled up from internal candidates
belonging to the enumerated categories and that the available
vacancies in that quota should be filled up from Ext.P3 ranklist, in
which the petitioner is also included.
2. A statement has been filed on behalf of the
respondents and the standing counsel also has been heard.
Respondents accept that 50% vacancies are earmarked to be
filled up from internal candidates as provided in Ext.P1. However,
they contend that, as atpresent, 50% quota has already been
filled up. It is also stated that Ext.P3 ranklist will be kept alive till
the last person in the ranklist is appointed in the vacancies which
arise in the category.
In my view, the submission made by the respondents should
WPC 21766/09
:2 :
redress the grievance of the writ petitioner. Therefore, recording
the submission that 50% of the vacancies are to be filled up from
internal candidates and that the ranklist will be kept alive as
above, this writ petition is closed.
ANTONY DOMINIC, JUDGE
Rp