High Court Kerala High Court

Sasikala.C vs Kerala Wter Authority on 7 June, 2010

Kerala High Court
Sasikala.C vs Kerala Wter Authority on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17476 of 2010(H)


1. SASIKALA.C,W/O.S.R.K.PILLAI,
                      ...  Petitioner
2. UNNIPILLAI.P,PRESENTLY WORKING AST PEON,

                        Vs



1. KERALA WTER AUTHORITY,REPRESENTED BY ITS
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY ITS

3. KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.P.V.VENUGOPAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/06/2010

 O R D E R
                      ANTONY DOMINIC, J.
                    ================
               W.P.(C) NO. 17476 OF 2010 (H)
               =====================

            Dated this the 7th day of June, 2010

                         J U D G M E N T

Petitioners seek implementation of Ext.P4.

2. Ext.P4 is a Government Order conveying its approval

to the Kerala Water Authority for providing reservation of 5% of

LDC/LD Typist, the posts for the last grade employees for

promotion. Going by the averments in the writ petition and the

submissions made, it is clear that, as at present, the Special Rules

have not been amended with the concurrence of the PSC. If that

be so, the benefit of Ext.P4, at this stage cannot be sought for.

Therefore, the petitioners will have to persuade the 1st respondent

to take steps for amending the Special Rules. It is stated that

seeking the said relief, petitioners have already moved Ext.P5

representation before the 1st respondent and that the said

representation is pending.

3. Having regard to the said submission, I direct the 1st

respondent to consider and pass orders on Ext.P5 representation

filed by the petitioner, if the said representation has been

WPC No. 17476/10
:2 :

received and is pending. This the 1st respondent shall do, as

expeditiously as possible, at any rate within 6 weeks of

production of a copy of this judgment along with a copy of this

writ petition.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp