IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1389 of 2009(M)
1. RATHI.T.S,D/O.SUBRAN.T.C, THOPPIL HOUSE,
... Petitioner
Vs
1. KADUKUTTY SERVICE CO-OPERATIVE BANK LTD,
... Respondent
2. BOARD OF DIRECTORS OF THE KADUKUTTY
3. THE JOINT REGISTRAR OF CO-OPERATIVE
For Petitioner :SRI.K.N.CHANDRABABU
For Respondent :SRI.P.P.JACOB
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :30/01/2009
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
= = = = = = = = = = = = = = = = = = = = = = = =
W.P.(C).No.1389 of 2009-M
= = = = = = = = = = = = = = = = = = = = = = = =
Dated this the 30th day of January, 2009.
JUDGMENT
The petitioner attended a written test on
25-3-2007 pursuant to a notification issued by
respondents 1 and 2 to fill the post of Peon and
Watchman. She attended interview on 18-6-2008.
She is second in the ranked list, stated to be
still in force. Respondents 1 and 2 do not
dispute the fact that there is one post of Peon
existing as at present. The petitioner, a female,
is now aged 38 years and is likely to be over-
aged shortly for appointments in different
sectors. She also says that she had worked in the
society on contract basis in 2004. By Ext.P4, the
third respondent had forwarded the request of the
petitioner to the society for consideration. The
Board of Directors of the society would,
therefore, have the request of the petitioner
WP(C)1389/2009 -: 2 :-
considered and an appropriate decision taken,
having regard to the totality of the facts and
circumstances of this case. The writ petition is
ordered accordingly.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE.
Sha/100209