IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19761 of 2008(C)
1. T.RAJENDRAN, S/O.THAPASSI,
... Petitioner
Vs
1. THE GENERAL MANAGER, KERALA LIVE STOCK
... Respondent
2. THE MANAGER(ANIMAL HUSBANDARY)
For Petitioner :SRI.V.G.ARUN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :01/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).19761/2008
--------------------
Dated this the 1st day of July, 2008
JUDGMENT
Petitioner was appointed as Attender in the Indo
Swiss Project, Mattupetty, on a provisional basis as
evidenced by Ext.P1. He has approached this Court for a
direction to the respondents to consider him for
absorption in regular service in the category of unskilled
labour.
2. Learned senior counsel for the respondents
Smt.Sumathi Dandapani submits that the petitioner has
been relieved on 27.6.2008. Currently employment is
being effected only from among persons sponsored by the
Employment Exchange. Learned counsel for the petitioner
submits that contract labourers are being engaged by the
Livestock Development Board. Counsel for the
respondents refutes the submission.
3. In my view, since the primary relief sought for by
the petitioner is for a direction to appoint him as
W.P.(C).19761/2008
2
permanent employee and since he has been relieved on
27.6.2008, he may approach the Government or
Livestock Development Board. If he does so, petitioner’s
request shall be considered in accordance with law, by
the competent authority.
V.GIRI,
Judge
mrcs