High Court Kerala High Court

Jayesh.M.P. vs State Of Kerala Represented By The on 19 March, 2009

Kerala High Court
Jayesh.M.P. vs State Of Kerala Represented By The on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3231 of 2009(I)


1. JAYESH.M.P., S/O.MOHANDAS,
                      ...  Petitioner
2. RAJESH.M.P., S/O.MOHANDAS,

                        Vs



1. STATE OF KERALA REPRESENTED BY THE
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER OF HEALTH,

3. THE DISTRICT OFFICER, DISTRICT OFFICE,

                For Petitioner  :SRI.T.G.RAJENDRAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :19/03/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR, J
             --------------------------------------------------
                 W.P.(C) No. 3231 of 2009
            ---------------------------------------------------
            Dated this the 19th day of March, 2009

                              JUDGMENT

The petitioners are included in the ranked list for

appointment to the post of Junior Health Inspector Grade II in

the Health Service Department in Kozhikode district. The main

prayer in the writ petition is for a direction to the second

respondent to report the vacancies existing to the third

respondent as expeditiously as possible.

2. As directed by this Court, the second respondent has

filed a statement. It is pointed out that the vacancies are being

reported from time to time in accordance with the rules

governing the matter. Initially 33 vacancies were reported and

recently 4 more non-joining duty vacancies of Junior Health

Inspector Gr.II were also reported to the Public Service

Commission. As far as the claim of the petitioners are

concerned, it is pointed out only in accordance with the turn

they can be granted any appointment. It is pointed out that

there was no delay from the part of the second respondent in

reporting and filling up of the vacancies. All available vacancies

have been reported to the PSC in time. It is further assured that

wpc: 3231 of 2009
2

petitioners will be advised if sufficient number of vacancies are

reported during the currency of the list. It is also pointed that

no temporary hands are working as alleged in the writ petition.

3. Since the vacancies are being reported from time to

time, there is no merit in the complaint. All existing vacancies

have not been reported. The second respondent will continue to

report any other vacancies due to this quota.

The writ petition is accordingly disposed of.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps