High Court Kerala High Court

Shibi Thomas vs The Commissioner Of Civil … on 25 January, 2008

Kerala High Court
Shibi Thomas vs The Commissioner Of Civil … on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3043 of 2008(K)


1. SHIBI THOMAS, KONIKKARA HOUSE,
                      ...  Petitioner

                        Vs



1. THE COMMISSIONER OF CIVIL SUPPLIES,
                       ...       Respondent

2. THE DISTRICT COLLECTOR, THRISSUR.

3. THE TALUK SUPPLY OFFICER,

4. USHA, W/O.K.SUBRAMANIAN,

5. E.F.JOHNSON, AWD NO.3 CKD,

                For Petitioner  :SRI.T.S.RADHAKRISHNA PILLAI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :25/01/2008

 O R D E R
                        ANTONY DOMINIC, J.
            ------------------------------------
                       W.P.(C) 3043 of 2008
            -------------------------------------
                      Dated: January 25, 2008

                             JUDGMENT

The main relief sought for in this writ petition is to compel the

1st respondent not to appoint the 4th respondent as AWD. Though

other substantial prayers are also made, petitioner now confines his

request only to direct the 2nd respondent to furnish him a copy of

any order appointing any candidate as a temporary AWD, before its

implementation.

2. In this case nobody has been appointed as a temporary

AWD in the vacancy arose consequent on the death of late Sri

K.B.Subramanian. Petitioner submits that by making Exts.P3 and P4,

he too had applied for temporary appointment and the applications

have been directed to be considered within the time limit fixed by

Ext.P7 judgment of this court.

3. Now that enquiry is pending as is evident from Ext.P8, the

relief sought for in this writ petition for furnishing a copy of the

appointment order can arise for consideration only when an

WP(C) 3043/08
Page numbers

appointment is made. At that stage if the petitioner makes a

request to the 2nd respondent, I have no doubt that the 2nd

respondent will issue a copy of the order. Petitioner submits that he

be issued a copy of the appointment order, before it is

implemented. Being a candidate who had applied for appointment,

though the petitioner can ask for a copy of the appointment order, I

do not think that there is any justification for the prayer made.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE

mt/-