High Court Kerala High Court

Arun K.R. vs State Of Kerala on 3 March, 2008

Kerala High Court
Arun K.R. vs State Of Kerala on 3 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5856 of 2008(V)


1. ARUN K.R., ASHA NIVAS, INDIRA ROAD,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER OF HEALTH,

                For Petitioner  :SRI.PIRAPPANCODE V.SREEDHARAN NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :03/03/2008

 O R D E R
                               V. GIRI, J.
                       -------------------------------
                     W.P(C) No. 5856 OF 2008
                     -----------------------------------
                Dated this the 3rd day of March, 2008

                              JUDGMENT

Petitioner’s father K.K.Ramesan died in harness on

22.09.05. Petitioner made an application on 18.05.06, for

appointment under the dying-in-harness scheme. His claim was

accepted and orders have been issued as per Ext.P1 for

appointing him in a suitable post. Petitioner’s grievance is that

appointment orders have not been issued so far.

Learned Government Pleader on instructions submits that

orders of appointment are issued to the beneficiaries under the

compassionate appointment scheme, going by a list of seniority

list prepared with reference to the date of application. On account

of the fact that the number of applicants are much more than the

number of posts reserved for compassionate appointment, only

persons who have registered their application up to 19.02.04 have

been appointed so far. As stated above, petitioner had applied on

18.05.06. It is assured that the petitioner will also be issued

orders of appointment going by the date of application. This

submission is recorded and the Writ Petition is disposed of

WPC No. 5856 OF 2008
2

directing the 2nd respondent to issue orders of appointment to the

petitioner depending upon the availability of vacancies and going

by the order of seniority as mentioned above.

V. GIRI, JUDGE

ttb

WPC No. 5856 OF 2008
3