High Court Kerala High Court

Sarada Amma K. vs State Of Kerala on 20 February, 2007

Kerala High Court
Sarada Amma K. vs State Of Kerala on 20 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5598 of 2007(N)


1. SARADA AMMA K., D/O. CHEKKINI NAIR,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER OF HEALTH,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :20/02/2007

 O R D E R
                            K.K.DENESAN, J.

                   -----------------------------

                         WP(C)No. 5598 OF 2007

                   -----------------------------

                Dated this the 20th February, 2007.



                                 JUDGMENT

The petitioner was one of the candidates who

participated in the interview held by the District Medical

Officer of Health, Kozhikode for appointment to the post of

Part Time Sweeper. Ext.P4 select list was prepared and

published in February 2005. The petitioner felt that a

fair deal was not given to her by the District Medical

Officer of Health and for that reason she was not included

in Ext.P4 list. She raised the contention that despite her

eligibility and superior qualifications she was sidelined

and some others who could exert influence on the District

Medical Officer have been placed in Ext.P4.

2. When the petitioner approached this Court with the

above grievance this Court directed that the issue to be

gone into being one relating to questions of fact it would

be proper that the petitioner approaches the first

respondent for reliefs. Now it appears that after

considering the facts in dispute, the Government have taken

the decision that there was nothing irregular or illegal in

the conduct of the interview and that the petitioner’s

grievance is not based on correct facts.

3. Counsel for the petitioner submits that Ext.P7 is

WPC 5598/2007 2

ex facie illegal.

4. I am unable to accept the above contention. There

is no case for the petitioner that any statutory rule was

violated in the conduct of the interview. The only

allegation is that while conducting the interview the

District Medical Officer did not consider the petitioner as

a person possessing better merit than others who were

interviewed along with the petitioner. It will be

difficult for this Court while exercising the power under

Art.226 of the Constitution of India to resolve a dispute

of this nature based on the affidavit of the petitioner

alone. The Government which

is at the helm of affairs on the administrative side, after

calling for the records, was satisfied that no

irregularity had in fact happened. I do not find any valid

ground to interfere with Exts.P4 or P7. That apart,

without impleading the candidates included in Ext.P4 it

will not be possible to render a decision as prayed for by

the petitioner viz., to quash Ext.P4. On that ground also

the writ petition is liable to be dismissed. I do so.

K.K.DENESAN

Judge

jj