IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9495 of 2009(F)
1. SUNI KUMARI, MANGALATHU ULA VEEDU,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY THE
... Respondent
2. THE SECRETARY, PERUMPAZHATHOOR
For Petitioner :SRI.T.RAVIKUMAR
For Respondent :SRI.P.U.SHAILAJAN,SC,CO-OP.SERVICE EXAM
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :26/03/2009
O R D E R
THOTTATHIL B RADHAKRISHNAN, J
...........................................
WP(C).NO. 9495 OF 2009
............................................
DATED THIS THE 26TH DAY OF MARCH, 2009
JUDGMENT
Kerala State Co-operative Examination Board is impleaded.
Heard learned counsel for the petitioner and learned standing
counsel, Adv.P.U.Shylajan for second respondent. Notice to first
respondent dispensed with preserving the right to move for
review of this judgment, if aggrieved. The petitioner, going by
Exts.P1, P2 and P3, had different laps of temporary employment
on daily wages with the second respondent. With the passage of
time, the Co-operative Examination Board, invited applications
to the post of Junior Clerk in the second respondent, along with
other banks. Test was conducted by the Board and list has been
forwarded to the society to conduct interview. It is stated that
interview has also been conducted. After the introduction of
Section 80(B) in the Kerala Co-operative Societies Act, the
recruitment of a regular entrant can be made only following the
procedure as noted above. The petitioner cannot therefore insist
on regularising her temporary appointments. It would also be
WP(C) 9495/2009 2
unfair to other competing candidates if this court were to issue
any direction as sought for, viz, that the experience earned by
the petitioner should also be considered. These are matters left
entirely with the realm of the Examination Board and the
employer of the second respondent to make selection in
accordance with the directions of Kerala Co-operative Societies
Act and Rules and binding directions issued under those statutory
provisions. Preserving the right of the petitioner to be appointed,
if offered, this writ petition is dismissed.
THOTTATHIL B RADHAKRISHNAN,
JUDGE
lgk/27/3