High Court Kerala High Court

K.Baby Sarojam vs The State Of Kerala Represented By on 14 November, 2007

Kerala High Court
K.Baby Sarojam vs The State Of Kerala Represented By on 14 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 33589 of 2007(W)


1. K.BABY SAROJAM, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DISTRICT MEDICAL OFFICER

3. THE MEDICAL OFFICER

4. THE BLOCK PANCHAYATH REPRESENTED BY

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :14/11/2007

 O R D E R
                             V.GIRI,J.
                       -------------------------
                 W.P ( C) No. 33589 of 2007
                      --------------------------
              Dated this the 14th November, 2007

                        J U D G M E N T

The petitioner who was provisionally appointed as Hospital

Attender Gr.II was discharged from service on completion of the

period of provisional appointment with effect from 30.10.2007.

Petitioner had earlier moved a representation before the

District Medical Officer for continuance beyond the period of

temporary appointment. A similar claim was considered by the

Division Bench of this Court in O.P. No.4740 of 2003. The

directions issued therein will be applicable to the case of the

petitioner herein also. Keeping in mind the said directions, the

District Medical Officer shall look into Exhibit-P6 and take a

decision thereon, within one month from the date of receipt of a

copy of this judgment.

(V.GIRI, JUDGE)
ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007