IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20756 of 2009(L)
1. RAJALEKSHMY.L.S., AGED 27 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE SECRETARY,
3. THE DIRECTOR,
4. THE SECRETARY,
For Petitioner :SRI.P.S.RAMESH KUMAR
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice K.T.SANKARAN
Dated :15/11/2010
O R D E R
K.T.SANKARAN, J.
------------------------------
W.P.(C).No.20756 OF 2009
------------------------------
Dated this the 15th day of November, 2010
JUDGMENT
The grievance voiced by the petitioner is that
though he is included as the 4th rank holder in the
main list in the ranked list published on 31.7.2007
for appointment to the post of ECG Technician under
the Medical Education Department of the State
Government, he did not get appointment due to non
reporting of vacancies. The learned Government
Pleader submitted that as per the special rules,
the appointment of ECG technicians is by direct
recruitment as well as by promotion from qualified
junior lab assistants in the ratio 1:1. In the
additional statement dated 14th January, 2010, filed
on behalf of the third respondent, it is stated
that the total sanctioned strength of ECG
Technician in the Medical Education service is 39.
As such, admissible number of PSC recruited hands
would be 20. At present, 21 PSC recruited ECG
W.P.(C).No.20756 OF 2010 2
technicians are working in the Department.
Therefore, no substantive vacancy is liable to be
reported. The learned counsel for the petitioner
submitted that the vacancies are not filled up even
now and ad hoc appointments of ECG technicians are
being made. When the quota earmarked for direct
appointees is already filled up, the petitioner
could not be said to be an aggrieved person in the
matter of appointment of persons on ad hoc basis.
The persons aggrieved would be a persons who are
entitled to get promotion from the quota earmarked
for junior lab assistants. On that ground also,
the grievance voiced by the petitioner could not
be sustained. For the aforesaid reasons, the Writ
Petition is dismissed.
K.T.SANKARAN,
JUDGE.
cms