IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3376 of 2009(B)
1. KALA.V, GANGA BHAVAN,
... Petitioner
Vs
1. DISTRICT MEDICAL OFFICER, KOLLAM.
... Respondent
2. THE STATE OF KERALA, REPRESENTED BY ITS
For Petitioner :SRI. K.SHAJ
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :17/02/2009
O R D E R
T.R.RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.3376 of 2009
--------------------------
Dated this the 17th February,2009
J U D G M E N T
Petitioner was having registration with Employment
Exchange Kollam early as from 6.7.1976. Exhibit-P2
shows that she has renewed her registration from time to
time.
2. For the post of Part-time Sweeper, the 1st
respondent gave requisition to the Employment Exchange
Kollam for advising candidates and the name of the
petitioner was sponsored. According to the petitioner,
after the interview, the 1st respondent finalized the list as
per Exhibit-P4. But her name has been omitted. Exhibit-
P4 is under challenge in this writ petition on the ground
that many of the persons selected are junior to the
petitioner both age wise as well as the date of
employment registration.
3. Learned government Pleader, on instructions,
submitted that selection is made on the basis of the
guidelines and allotment of marks alone. It is not an
W.P ( C) No.3376 of 2009
2
arbitrary selection that is made. Therefore, the contention
that both seniority and the date of employment registration
will be considered in the selection cannot be accepted.
4. In that view of the matter, there is nothing
wrong in Exhibit-P4 list finalized by the 1st respondent.
Learned counsel for the petitioner submitted that the
petitioner is already aged 49 and she may not get much
chance to get any appointment before attaining the age of
50. The claim of the petitioner for sponsoring in other
vacancies will be considered in accordance with her
seniority and date of registration by the Employment
Officer concerned. In the event of the appointing authority
submitting any requisition to the employment exchange
concerned, the employment officer will consider the claim
of the petitioner in accordance with the stipulations that is
being followed from time to time.
With the above observations, the writ petition is
disposed of.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.3376 of 2009
3
W.P ( C) No.3376 of 2009
4
W.P ( C) No.3376 of 2009
5