IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 29696 of 2008(I)
1. T.RAVEENDRAN,PARUTHUMPARA CHITHIRA,
... Petitioner
2. RAJEEVMON R, AMBIKA BHAVAN,
3. BABY PUTHIYAVALAPPIL, KARAKKERU,
4. MURALEEDHARAN P, POOZHIKUTHU HOUSE,
5. VALSALA C, MULLASSERIVILA VEEDU,
6. SUNILA V, OLUVILAKOM, NEDUMANGADA P.O.,
7. GEETHA D, SIVASYLAM HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY CHIEF
... Respondent
2. SECRETARY TO GOVERNMENT CO-OPERATIVE
3. SECRETARY, KERLA PUBLIC SERVICE
For Petitioner :SRI.UNNI. K.K. (EZHUMATTOOR)
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :07/10/2008
O R D E R
P.N.RAVINDRAN, J.
======================================
W.P.(C)No.29696 of 2008
======================================
Dated this the 7th day of October 2008
JUDGMENT
The petitioners are employees of Co-operative Societies.
Their grievance is that they are not included in the feeder
category for appointment to the post of Junior Inspector of Co-
operative Societies under the Kerala Co-operative Subordinate
Service Rules, 1962. The petitioners contend that though a quota
is prescribed for Gramasevaks, due to non-availability of qualified
hands in that category, the post of Junior Co-operative Inspector
is being filled up by appointing Upper Division Clerks or Upper
Division Typists in the Co-operation Department or by appointing
Upper Division Clerks or Upper Division Typists in other
departments or from any service other than the Kerala
Subordinate Ministerial Service. The petitioners submit that
claiming inclusion as a feeder category for appointment to the
post of Junior Inspector of Co-operative Societies, they have
submitted Exts.P3(a) representation before the Chief Secretary,
Ext.P3(b) representation before the Principal Secretary to
Government, Co-operation Department and Ext.P3(c)
W.P.(C)29696/2008 2
representation before the Kerala Public Service Commission. The
learned counsel appearing for the petitioners submits that the
Secretary to Government, Co-operation Department may be
directed to consider their grievances and take a decision on
Ext.P3(b) within a time limit to be fixed by this Court.
The question whether the petitioners are entitled to be
included in the feeder category for appointment to the post of
Junior Inspector of Co-operative Societies is a matter for the State
Government to decide. Therefore, without expressing any opinion
on the merits of the claim made by the petitioners, I dispose of
this writ petition with a direction to the second respondent to
take a decision on Ext.P3(b) representation in accordance with
law, if necessary in consultation with the Kerala Public Service
Commission and take a decision thereon at the earliest and in any
case within six months from the date of receipt of a copy of this
judgment.
P.N.RAVINDRAN, JUDGE
css/