High Court Kerala High Court

T.R.Rameshkumar vs Travancore Devaswom Board on 4 February, 2008

Kerala High Court
T.R.Rameshkumar vs Travancore Devaswom Board on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2192 of 2008(J)


1. T.R.RAMESHKUMAR, SANTHI,
                      ...  Petitioner

                        Vs



1. TRAVANCORE DEVASWOM BOARD, REPRESENTED
                       ...       Respondent

2. THE COMMISSIONER,

                For Petitioner  :SRI.K.KARTHIKEYA PANICKER

                For Respondent  :SRI.K.N.VENUGOPALA PANICKER, SC, TDB

The Hon'ble MR. Justice V.GIRI

 Dated :04/02/2008

 O R D E R
                                    V.GIRI,J

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

                        W.P.C.No.2192 OF 2008

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

               Dated this the 4th day of January, 2008


                                  JUDGMENT

Petitioner is a Santhi in the Travancore Devaswom Board.

His grievance is that the vacancies in the post of LD clerk/Sub

Group Officer/L.D. Typist which have to be filled up by

appointment from among low paid establishment as well as

contingent employees are not being filled up in accordance with

the Rules. This is inspite of Ext.P2 seniority list dated 27/07/2007.

2. I have heard learned counsel for the petitioner

Sri.K.Karthikeya Panicker and the learned standing counsel

Sri.K.N.Venugopala Panicker.

Learned counsel for the Devaswom Board on instructions

submits that 22% of vacancies in the post of L.D.Typist/Sub Group

Officer Gr.II/L.D. Clerk will be filled up only by operation of Ext.P2

list and in accordance with the seniority as reflected therein. The

submission is recorded. No further grievance survives in this writ

petition. Accordingly, the same is closed.

(V.GIRI, JUDGE)

sv.