High Court Kerala High Court

Murphy Joseph vs State Of Kerala on 26 March, 2010

Kerala High Court
Murphy Joseph vs State Of Kerala on 26 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8809 of 2010(A)


1. MURPHY JOSEPH, TUTOR TECHNICIAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF MEDICAL EDUCATION,

3. SMT.SHEEBA MATHEW, TUTOR TECHNICIAN,

4. SMT.ANITHA.S, TUTOR TECHNICIAN,

5. SMT.USHA KUMARI, TUTOR TECHNICIAN,

6. SMT.CICILY.L, TUTOR TECHNICIAN,

7. SRI.SACHIL KUMAR, TUTOR TECHNICIAN,

8. SRI.ABDUL RAHUMAN.T.M, TUTOR TECHNICIAN,

9. SRI.G.GOPAKUMAR, TUTOR TECHNICIAN,

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/03/2010

 O R D E R
                            S.SIRI JAGAN, J.

                     ==================

                       W.P.(C).No. 8809 of 2010

                     ==================

                 Dated this the 26th day of March, 2010

                             J U D G M E N T

The petitioner is a Tutor Technician in the Medical Education

Department of the Government of Kerala. She aspires for admission to

the M.Sc. MLT. in the Medical College. The petitioner claims to be

senior to respondents 3 to 9 in the category of Tutor Technician and

therefore eligible to be admitted to the course in preference to

respondents 3 to 9. But the petitioner apprehends that respondents 3

to 9 are likely to be given admission without considering the superior

claim of the petitioner. The petitioner contends that in so far as the

admission is to be made on the basis of seniority, the 2nd respondent is

bound to finalise the seniority position first. According to the petitioner,

by Ext.P6, a provisional gradation list has already been published and

therefore, without first finalising the provisional gradation list,

respondents 3 to 9 should not be give admission in preference to the

petitioner. The petitioner, therefore, seeks a direction to the 2nd

respondent to finalise the seniority list and to make admission to M.Sc.

MLT course in accordance with such seniority.

2. I have heard the learned Government Pleader also.

3. Although notice has been served in the writ petition on

respondents 4 to 9, none appears for them before me. Notice to the 3rd

w.p.c.8809/10 2

respondent has been returned with the endorsement that she is

abroad.

4. Having heard the learned counsel for the petitioner and the

learned Government Pleader, I dispose of this writ petition with a

direction to the 2nd respondent to finalise Ext.P6 provisional gradation

list and to select persons for admission to M.Sc. MLT course only

thereafter.

Sd/-

sdk+                                             S.SIRI JAGAN, JUDGE

          ///True copy///




                             P.A. to Judge