High Court Kerala High Court

Lal B vs The District Medical Officer on 3 March, 2008

Kerala High Court
Lal B vs The District Medical Officer on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6359 of 2008(F)


1. LAL B.,
                      ...  Petitioner
2. GANESH BABU,
3. ANILKUMAR K.R.,
4. PUSPAVALLI B.,
5. RAJU B.,
6. PRAKASH S.,
7. SOOSAMMA A.,
8. SHEELA K.,

                        Vs



1. THE DISTRICT MEDICAL OFFICER,
                       ...       Respondent

2. THE SUPERINTENDENT,

3. THE SECRETARY TO THE GOVERNMENT,

4. THE SECRETARY TO THE GOVERNMENT,

                For Petitioner  :SRI.SAJJU.S

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :03/03/2008

 O R D E R
                              V. GIRI, J.
                      -------------------------------
                    W.P(C) No. 6359 OF 2008
                    -----------------------------------
                Dated this the 3rd day of March, 2008

                             JUDGMENT

Petitioners are physically challenged persons presently

working as nursing helpers on temporary basis at the District

Hospital, Kollam. Admittedly they are appointed for a temporary

basis for a period of 179 days on daily wage of Rs.100/-.

According to them, they are now out of job. They seek re-

engagement. Reference is made to Ext.P2 Government Order in

this regard.

Ext.2 order per se does not apply to the petitioners. But it is

always open to the respondents to sympathetically consider the

case of physically handicapped persons. In the result, the Writ

Petition is disposed of permitting the petitioners to file a

representation before 3rd respondent, in which case the 3rd

respondent shall look into the same and take a decision thereon,

within two months from the date of receipt of the representation.

V. GIRI, JUDGE

ttb

WPC No. 6246 OF 2008
2

WPC No. 6246 OF 2008
3