High Court Kerala High Court

Vikalanga Association Of India vs State Of Kerala on 10 December, 2007

Kerala High Court
Vikalanga Association Of India vs State Of Kerala on 10 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 36412 of 2007(I)


1. VIKALANGA ASSOCIATION OF INDIA,
                      ...  Petitioner
2. RAJESH M.S., S/O. SANKARAN M.P.,

                        Vs



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

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :10/12/2007

 O R D E R
                              V.GIRI, J.

          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C)No.36412 of 2007
          - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 10th day of December 2007

                                JUDGMENT

First petitioner, an association called Vikalanga Association of

India, seeks to highlight a general issue, namely the absence of

adequate reservation in public employment for physically

handicapped persons in terms of the Disabilities (Equal

opportunities, Protection of Rights and Full Participation) Act 1995.

These aspects have been highlighted in Ext.P1.

2. After having heard the learned government pleader also,

the writ petition is disposed of directing the respondent to bestow

serious attention on Ext.P1 and take appropriate action within a

period of three months from the date of receipt of a copy of this

judgment. Representative of the first petitioner shall be heard

before a decision is taken in this regard.

V.GIRI, JUDGE

css