IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3626 of 2010(C)
1. VINEETH KUMAR T.K.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. DIRECTOR OF EMPLOYMENT,
3. REGIONAL DEPUTY DIRECTOR OF EMPLOYMENT,
4. DISTRICT COLLECTOR, COLLECTORATE,
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :18/03/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 3626 OF 2010
--------------------------------------------
Dated this the 18th day of March, 2010
JUDGMENT
The petitioner’s father died in harness while working as Part time
Watchman in the Employment Exchange, Vatakara in Kozhikode District.
After his death, the petitioner submitted an application for getting
employment under the Dying in Harness Scheme. That was considered in
his favour, as is obvious from Ext.P3. As per Ext.P3 order dated
31.3.2008, the first respondent accorded sanction for appointment of the
petitioner in the National Employment Service Department. The grievance
of the petitioner is that despite receipt of Ext.P3 order, respondents 2 and
3 are not taking steps for implementing the said order.
2. Considering the fact that Ext.P3 order has been passed by the
first respondent according sanction for appointment of the petitioner
as Peon/Menial in the National Employment Service Department, based on
the application submitted by the petitioner for employment under the
Dying in Harness Scheme, there is no reason for respondents 2 and 3 for
W.P.(C) NO. 3626/2010 2
not taking appropriate steps for implementing Ext.P3. Therefore, there
will be a direction to respondents 2 and 3 to take appropriate steps for
implementing Ext.P3 order expeditiously. In case vacancies are available
for appointing the petitioner in terms of Ext.P3, such steps shall be
expedited and appropriate orders shall be passed within a period of three
months from the date of receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
sp/
W.P.(C) NO. 3626/2010 3
C.T. RAVIKUMAR, J.
W.P.(C) NO.3626/2010
JUDGMENT
18th March, 2010
W.P.(C) NO. 3626/2010 4