High Court Kerala High Court

S.Omana vs The Director on 24 May, 2010

Kerala High Court
S.Omana vs The Director on 24 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15715 of 2010(L)


1. S.OMANA, KALLADUKKU ROADARIKATHU VEEDU
                      ...  Petitioner

                        Vs



1. THE DIRECTOR,INSURANCE MEDICAL SERVICE
                       ...       Respondent

2. THE REGIONAL DEPUTY DIRECTOR

3. THE EMPLOYMENT OFFICER

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :24/05/2010

 O R D E R
                       ANTONY DOMINIC, J
                      -------------------
                       W.P.(C).15715/2010
                      --------------------
               Dated this the 24th day of May, 2010

                             JUDGMENT

Petitioner is an appointee under Rule 9(a)(1) of KS & SSR.

She seeks a direction for continuance in service beyond the

period for which she has been appointed. Being a 9(a)(1)

appointee, the maximum the petitioner can claim is for

retention in service until the expiry of the period. In this writ

petition, the claim of the petitioner is that she should be

retained beyond the period for which she is appointed. This

claim is to totally unsustainable.

The writ petition fails and it is dismissed.

ANTONY DOMINIC,
Judge

mrcs