IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 749 of 2005(L)
1. B.SANKARAN, ATTENDER/NUSING ASSISTANT
... Petitioner
2. N.SHELA KUMAR, ATTENDANT/NURING
3. SREKALA.N. ATTENDANT/NURSING,
4. SATHIKUMARI.S. ATTENDANT,
5. SHAJI.B. ATTENDER, GOVERNMENT AYUVEDA
Vs
1. THE DISTRICT MEDICAL OFFICER (ISM),
... Respondent
2. T.JAYA, NEDUMPARA, CHERUVILA PUTHEN
3. C.MADHU, BIJU VILASAM, ILLIMUKKU,
4. T.SURENDRAN, KANDAMANGALAM VEEDU,
5. P.LEELA, KOCHIDAVILAKATHU VEEDU,
For Petitioner :SRI.P.B.SAHASRANAMAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/04/2007
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)NO.749 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 2nd day of April 2007
JUDGMENT
Grievance is on Ext.P5 order whereby the first respondent
terminated the service of the petitioners and appointed others
as attenders. According to the petitioners, those persons
appointed as per the impugned order are not qualified. There is
also a further contention that the petitioners are qualified and
experienced. Learned Government Pleader submits that the
petitioners can be considered for appointment only if their
names are forwarded by the employment exchange.
Therefore, this writ petition is disposed of making it clear
that the first respondent will see that only qualified persons are
appointed by him. In case petitioners are also included in the
list of candidates, they will also be considered.
KURIAN JOSEPH, JUDGE
jes