IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25517 of 2009(H)
1. YAJITH, S/O.YASHPAL, KOTTUKKAL HOUSE,
... Petitioner
Vs
1. CHIEF WELFARE FUND INSPECTOR,
... Respondent
2. WELFARE FUND INSPECTOR, KERALA ABKARI
3. THE KERALA STATE BEVERAGES (M&M)
For Petitioner :SRI.M.V.JOY
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :09/09/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 25517 of 2009
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 9th September, 2009.
J U D G M E N T
The petitioner claims to be dependent of a deceased abkari
worker. He submits that as per Ext. P5 Government Order, 25% of
the daily wage employment vacancies in the 3rd respondent-Company
are reserved to be filled up by dependent sons of abkari workers. The
petitioner submitted an application before respondents 1 and 2 for
consideration of his case also for employment as per Ext. P5
Government Order. The petitioner alleges that a list has been
prepared of eligible dependents of abkari workers for such
employment in which the petitioner’s name has been excluded. In the
above circumstances , the petitioner has filed Ext. P8 representation
before the 1st respondent. The petitioner seeks a direction to the 1st
respondent to consider and pass orders on Ext. P8.
2. I have heard the learned standing counsel for respondents 1
and 2 as also the learned standing counsel for the 3rd respondent.
3. In the facts and circumstances of the case, I dispose of this
writ petition with a direction to the 1st respondent to consider and
pass orders on Ext. P8 as expeditiously as possible, at any rate, within
one month from the date of receipt of a copy of this judgment, after
affording an opportunity of being heard to the petitioner.
Sd/- S. Siri Jagan, Judge.
Tds/
[True copy]
P.S to Judge.