IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 30482 of 2006(D)
1. G. KUNJULEKSHMI
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT MEDICAL OFFICER,
3. PRINCIPAL,
For Petitioner :SRI.K.P.RAJEEVAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :08/08/2007
O R D E R
ANTONY DOMINIC,J.
-------------------------
W.P ( C) No. 30482 of 2006
--------------------------
Dated this the 8th day of August, 2007
J U D G M E N T
The petitioner is a Hospital Attendant Gr.II in College of
Nursing, Thiruvananthapuram. She was appointed on the advice
of the Employment Exchange under Rule 9 (a) (1) of the Kerala
State and Subordinate Services Rules by the District Medical
Officer, Thiruvananthapuram, who is the appointing authority, as
per the Special Rules. The method of appointment of Hospital
Attendant Gr.II is either by promotion of Part-time Contingent
Employees or in their absence, by direct recruitment through
Employment Exchange. The petitioner submits that there were
no persons eligible for promotion at the relevant time and
therefore, she may be regularised in service.
2. Heard learned Government Pleader for the
respondents.
3. The point raised by the petitioner is covered by the
decision of this court in Vasanthi V. State of Kerala [2006 (1)
KLT 288].
4. It is ordered that the directions in that case will
govern this case also. The District Medical Officer,
W.P ( C) No. 30482 of 2006
2
Thiruvananthapuram shall examine whether there were any
persons waiting for promotion when the requisition to the
Employment Exchange was sent. If there were no hands
available for promotion, the petitioner’s appointment shall be
regularised, as ordered in the above judgment.
Writ petition is allowed as above.
(ANTONY DOMINIC,JUDGE)
ma
/True copy/
P.A to Judge
W.P ( C) No. 30482 of 2006
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007