IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 5126 of 2008(I)
1. KRISHNAKUMARI S., THEKKEDATHU,
... Petitioner
2. JAMEELA M.,
3. SARASWATHY AMMA, THARAKAPARAMBIL
4. LIZY J., VALIYAVILA PADINJATTATHIL,
5. SATHYAN G., PALATHARA, VENGA P.O.
Vs
1. STATE OF KERALA,
... Respondent
2. DISTRICT MEDICAL OFFICER OF HEALTH,
3. SUPERINTENDENT, GOVERNMENT TALUK HEAD
For Petitioner :SRI.A.ANTONY
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/02/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 5126 of 2008
--------------------------
Dated this the 13th February, 2008
J U D G M E N T
Petitioners were engaged as Hospital Attendants Gr.II. The
order of appointment shows that they were appointed on a
provisional basis. But according to the petitioners, the
appointment must be treated as regular appointment in terms of
Rule 3 (a) (iii) of the Special Rules for the Kerala Last Grade
Servants. Petitioners were disengaged on completion of their
term of appointment. They have filed Exhibits P5, P7, P9, P11
and P13 representations seeking reinstatement in service and
regularisation. It is, inter alia, contended that a similar claim
has been accepted by the Government under Exhibit P4
Government Order dated 16.11.2007.
2. A similar claim was considered by this Court in
Vasanthi Vs. State of Kerala [2006 (1) KLT 288]
3. I heard the learned counsel for the petitioner and the
learned Government Pleader also.
W.P ( C) No. 5126 of 2008
2
In the result, this writ petition is disposed of directing the
1st respondent to consider Exhibits P5, P7, P9, P11 and P13 in
the light of the law laid down by this Court in Vasanthi Vs.
State of Kerala [2006 (1) KLT 288), within a period of two
months from the date of receipt of a copy of this judgment.
Petitioner shall produce a copy of this judgment along with
a copy of the writ petition before the 1st respondent, for
compliance.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 5126 of 2008
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
W.P ( C) No. 5126 of 2008
2
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
W.P ( C) No. 5126 of 2008
2
ORDER
25th May, 2007