High Court Kerala High Court

Babu K.A. vs The District Medical Officer on 31 January, 2007

Kerala High Court
Babu K.A. vs The District Medical Officer on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 3266 of 2007(L)


1. BABU K.A., S/O. K.T.AUGUSTHY,
                      ...  Petitioner

                        Vs



1. THE DISTRICT MEDICAL OFFICER,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY

3. THE SUPERINTENDENT,

                For Petitioner  :SRI.K.GOPALAKRISHNA KURUP

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :31/01/2007

 O R D E R
                              K.K.DENESAN, J.

                    -----------------------------

                         WP(C)No. 3266 OF 2007

                    -----------------------------

                Dated this the 31st January, 2007.



                                  JUDGMENT

Heard both sides.

2. The petitioner who is working as Scavenger in the

Medical College Hospital, Kottayam since 2002, apprehends

that he will not be considered for selection to regular

vacancies in the same post for the reason that he is now

working in the establishment on daily wages. The stand

taken by the respondents in a similar writ petition was

that appointments can be made only from the list of

candidates forwarded by the Employment Exchange and since

the petitioner is already employed, his name cannot be

included in the list to be furnished by the Employment

Exchange. After considering the above contention also,

this Court in the judgment dated 20.11.2003 in W.PC)No:

35446/2003(Ext.P4), directed that as and when the

respondents consider steps for the regular selection of

part-time workers as Scavenging Workers, the petitioners

therein, who had registered their names in the Employment

Exchange, will also be entitled to participate in the

selection.

3. The petitioner is similarly situated like the

petitioners in Ext.P4. It is submitted that they had

WPC 3266/2007 2

registered their names in the Employment Exchange. If that

is so, the petitioner also will be entitled to the benefit

granted to the petitioners in Ext.P4 judgment. It is

hereby ordered that the petitioner shall be permitted to

participate along with other candidates sponsored by the

Employment Exchange provided he has got registration

through Employment Exchange.

4. The petitioner has got a case that he is a person

with disability and is entitled to be considered against 3%

quota reserved for such categories of candidates. It is

not understood whether the respondent has earmarked

vacancies for such categories.

5. Reserving the right of the petitioner to claim

appointment against the quota reserved for persons with

disability and directing the respondents to consider him

for the post of Part time employee along with other

candidates who are sponsored by the Employment Exchange

this writ petition is disposed of.

K.K.DENESAN

Judge

jj/jan