IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 6502 of 2009(G)
1. BASHEER, AGED 27 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY SECRETARY TO
... Respondent
2. THE SUPERINTENDENT (MCH),
3. HOSPITAL DEVELOPMENT SOCIETY,
4. THE SECRETARY,
For Petitioner :SRI.MANJERI SUNDERRAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/06/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).6502/2009
--------------------
Dated this the 12th day of June, 2009
JUDGMENT
Petitioner was running a canteen in the Medical
College Hospital, Kozhikode, for the benefit of House
Surgeons. The period ended in September, 2008.
Essentially petitioner has approached this Court for a
direction to the respondents to permit him to
continue, on a permanent basis. Petitioner
entertained the apprehension in the wake of
proceedings initiated by the respondents as evidenced
by Ext.P5 notifying tenders from interested persons
for running the canteen on a permanent basis.
Petitioner has no right to insist that he should be
continued. Nor has he made out any grounds to
challenge the tender notification. Learned
Government Pleader submits that the proceedings
pursuant to Ext.P5 have been completed and the
contract has been awarded to the 3rd respondent. No
further issue survives in this writ petition.
Accordingly, the same is dismissed.
V.GIRI,
Judge
mrcs