High Court Kerala High Court

Suresh.B vs State Of Kerala on 23 March, 2009

Kerala High Court
Suresh.B vs State Of Kerala on 23 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7756 of 2009(L)


1. SURESH.B, U.D.CLERK,TALUK INDUSTRIES
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR,INDUSTRIES AND COMMERCE

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :23/03/2009

 O R D E R
                   T.R.RAMACHANDRAN NAIR, J
               --------------------------------------------------
                     W.P.(C) No. 7756 of 2009
              ---------------------------------------------------
              Dated this the 23rd day of March, 2009

                                JUDGMENT

The petitioner is working as UD clerk in Taluk Industries

office Neyyattinkara. The main relief sought for in the writ

petition is for a direction to the respondents to give appointment

to the petitioner to the post of Junior co-operative Inspector in

accordance with the seniority in the category of UD clerk.

2. The petitioner is having the qualification B.Com with Co-

operation as an elective subject. This is evidenced by Exts.P4 and

P4(a). He has passed the MOP, Account Test(L) & Account Test

(H), which is evidenced by Exts.P6, P7 and P8 respectively.

3. The Special Rules provides qualification for the post of

Junior Co-operative Inspector and one of the qualifications for

appointment by transfer is B.Com degree or HDC or JDC. The

petitioner’s contention is that his qualification B.Com with Co-

operation as an elective subject is equivalent to HDC and thus he

is fully qualified for such appointment.

4. The issue raised by the petitioner is covered in his favour

by various judgments of this court, namely, Exts.P10 to P14. In

Ext.P10 a similar issue was considered by this Court. It was held

wpc: 7756 of 2009
2

that the qualification B.Com with Co-operation is equivalent to

that of HDC and the same is sufficient for the purpose of

appointment by transfer. The other judgments are also of the

same effect.

Therefore, the case of the petitioner will be examined in

accordance with the view taken already. In the result, the writ

petition is disposed of directing the respondents to consider the

case of the petitioner for appointment as Junior Co-operative

Inspector in the light of the dictum laid in Exts.P10 to P14

judgments and appropriate orders shall be passed within a period

of three months from the date of receipt of a copy of this

judgment. The petitioner will produce a copy of the writ petition

along with a copy of the judgment for compliance.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps