High Court Kerala High Court

T.Hareendran vs State Of Kerala on 16 January, 2007

Kerala High Court
T.Hareendran vs State Of Kerala on 16 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1759 of 2007(H)


1. T.HAREENDRAN
                      ...  Petitioner

                        Vs



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

2. THE MANAGING DIRECTOR

                For Petitioner  :SRI.N.DHARMADAN (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :16/01/2007

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                        WP(C)No. 1759 OF 2007

                   -----------------------------

                Dated this the 16th January, 2007.



                                 JUDGMENT

Heard Senior Advocate appearing for the petitioner,

standing counsel for the second respondent and Govt.

Pleader for first respondent.

2. It is stated that the petitioner was employed on

provisional basis as an H.R worker before 1998, and

therefore, his case ought to have been considered based on

the directions issued by the Supreme Court in Jacob v.

Kerala Water Authority {1990(2) KLT 673}. Materials

produced on record show that the above request of the

petitioner was not allowed by the Water Authority and the

Managing Director of the second respondent had passed

Ext.P6 order informing him that his case cannot be

considered for regularisation in service. Ext.P6 was

passed on 19.1.1998. Sometime thereafter, the petitioner

approached the Government. As per Ext.P8 Government letter

dated 13.1.2003 the petitioner was informed that the

request made by the petitioner cannot be granted. Long

thereafter he filed Ext.P9 representation before the

Managing Director of the second respondent on 4.7.2005

requesting to engage him atleast temporarily since all

those who had worked along with him prior to 1990 are

WPC 1759/2007 2

enjoying the benefit of regularisation in service.

3. The reliefs prayed for in this writ petition

include a prayer to quash Exts.P6 and P8 orders.

4. The dates on which the impugned orders were passed

clearly show that the petitioner has not been vigilant in

challenging the same. Several years have lapsed since the

date of issuance of those orders. The petitioner is guilty

of laches and on that sole ground this writ petition is

liable to be dismissed. No relief can be granted in the

nature of a writ of mandamus directing to the second

respondent to consider Ext.P9, since the filling up of the

posts on a temporary basis also shall conform to certain

norms. The second respondent, can make temporary

appointments only the basis of a list of candidates

supplied by the Employment Exchange. If the petitioner’s

name is sponsored by the Employment Exchange, certainly,

his entitlement shall be considered by the competent

authority.

Writ petition fails and is therefore dismissed.

K.K.DENESAN

Judge

jj