High Court Kerala High Court

Vadakkepat Chandran vs Ponnani Municipality on 2 March, 2007

Kerala High Court
Vadakkepat Chandran vs Ponnani Municipality on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 25450 of 2006(D)


1. VADAKKEPAT CHANDRAN,
                      ...  Petitioner
2. P. RAMAKRISHNAN, COUNCILOR,

                        Vs



1. PONNANI MUNICIPALITY, REPRESENTED BY
                       ...       Respondent

2. SAMYUKTHA MANAL COMMITTEE

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.C.V.MANUVILSAN

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :02/03/2007

 O R D E R
                              PIUS C. KURIAKOSE, J.

                   ..........................................................

                             W.P.(C) No.25450 OF 2006

                  ...........................................................

                      DATED THIS THE 2ND MARCH, 2007


                                    J U D G M E N T

The submissions of Mr.P.Chandrasekhar, counsel for the

petitioners, though very strongly resisted by Mr.C.V.Manuvilson,

Standing Counsel for the Municipality, have appeal since they have the

support of the judgment of the Supreme Court in State of Haryana v.

Piara Singh (AIR 1992 SC 2130), particularly the observations in

para.25 of that judgment. But in view of the conceded position that

the appointments made under Ext.P1 were limited by time and that the

time covered by those appointment orders have already expired, I

dispose of the Writ Petition directing the respondents to give adequate

publicity in the event of it becoming necessary to make appointments,

even if it be on ad hoc basis or temporarily. Publicity should be

sufficient so that persons like the 1st petitioner (who is an ex-

serviceman) registered with the Employment Exchange will get an

opportunity to participate in the competition. As far as possible,

appointments shall be made through Employment Exchange only and if

it becomes impracticable on account of the extreme emergency of the

WP(C)N0.25450 of 2006

-2-

situation to make recruitment through Employment Exchange, then

publicity through a local daily having circulation in Ponnani Municipality

shall be made.

(PIUS C. KURIAKOSE, JUDGE)

tgl

WP(C)N0.25450 of 2006

-3-