High Court Kerala High Court

A.V.Bindhu vs The State Of Kerala on 16 June, 2010

Kerala High Court
A.V.Bindhu vs The State Of Kerala on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18679 of 2010(H)


1. A.V.BINDHU,JUNIOR INSTRUCTION,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF TRAINING,

3. JOINT DIRECTOR OF TRAINING, DEPARTMENT

                For Petitioner  :SMT.S.L.SYLAJA

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.18679 of 2010 (H)
             ---------------------------------
              Dated, this the 16th day of June, 2010

                            J U D G M E N T

The petitioner is a Junior Instructor in Mala ITI appointed

under Rule 9(a)(i) of KS & SSR. She seeks continuation in service

beyond her term of appointment on the ground that there is no PSC

rank list and seeks a direction from this Court in this regard.

Having regard to the fact that the petitioner is only a Rule 9(a)

(i) appointee, the maximum that can be claimed is that she should

be continued in service for the period of her appointment. If the

period has expired, she has no right to continue in service.

Therefore, this Court will not be justified in directing that the

petitioner be retained in service beyond the term of her

appointment.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg