IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17891 of 2005(E)
1. K. PRASANNA,
... Petitioner
2. SHYLAJA,
3. MOHAMMAD SHEREEF K.,
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :DR.K.P.KYLASANATHA PILLAY
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/12/2008
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) No.17891 OF 2005
---------------------------------------
Dated this the 17th day of December, 2008.
J U D G M E N T
This writ petition is filed with the following prayer:
i) To issue a writ of mandamus or any other writ or order
directing the respondents to regularise the service of the
petitioners as the appointment is as per recruitment rules.
There is no counter affidavit. There will be a direction to
the respondents to take appropriate action for regularizing the
petitioner in service in the light of the judgment of this Court
dated 23.07.2004 in W.P.(C) No.37611/2003 within a period of
three months from the date of receipt of a copy of this judgment
along with copy of the judgment referred to above. The interim
order passed by this Court is made absolute.
This writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
smp
KURIAN JOSEPH, J.
W.P.(C) No.17891 OF 2005
J U D G M E N T
17.12.2008