High Court Kerala High Court

Zeenath Beevi B vs State Of Kerala on 20 August, 2010

Kerala High Court
Zeenath Beevi B vs State Of Kerala on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26854 of 2010(F)



1. ZEENATH BEEVI B
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.G.SUDHEER

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2010

 O R D E R
                     ANTONY DOMINIC, J.
                      -----------------------------
                   W.P.(C) No.26854 of 2010
                    ---------------------------------
           Dated this the 20th day of August 2010


                         J U D G M E N T

Regularization in service as Attender Grade II/Nursing

Assistant Grade II is what is sought for by the petitioners.

2. Ext.P1 is the order on the basis of which the

petitioners were engaged in service. This itself shows that

appointment of the petitioners was for 179 days. Even if the

petitioners are retained in service beyond 179 days, that does

not give them any right for regularization. This issue is covered

against the petitioner by a Full Bench judgment of this Court in

Radha v. District Medical Officer (2002(2) KLT 711) and the

judgment of the Apex Court in Secretary, State of Karnataka

& Others v. Umadevi & Others (2006 (4) SCC page 1).

Writ petition fails and is dismissed.

ANTONY DOMINIC, JUDGE.

Jvt