High Court Kerala High Court

Basheer vs State Of Kerala on 12 June, 2009

Kerala High Court
Basheer vs State Of Kerala on 12 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6502 of 2009(G)


1. BASHEER, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY SECRETARY TO
                       ...       Respondent

2. THE SUPERINTENDENT (MCH),

3. HOSPITAL DEVELOPMENT SOCIETY,

4. THE SECRETARY,

                For Petitioner  :SRI.MANJERI SUNDERRAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :12/06/2009

 O R D E R
                       V.GIRI, J
                     -------------------
                  W.P.(C).6502/2009
                     --------------------
         Dated this the 12th day of June, 2009

                     JUDGMENT

Petitioner was running a canteen in the Medical

College Hospital, Kozhikode, for the benefit of House

Surgeons. The period ended in September, 2008.

Essentially petitioner has approached this Court for a

direction to the respondents to permit him to

continue, on a permanent basis. Petitioner

entertained the apprehension in the wake of

proceedings initiated by the respondents as evidenced

by Ext.P5 notifying tenders from interested persons

for running the canteen on a permanent basis.

Petitioner has no right to insist that he should be

continued. Nor has he made out any grounds to

challenge the tender notification. Learned

Government Pleader submits that the proceedings

pursuant to Ext.P5 have been completed and the

contract has been awarded to the 3rd respondent. No

further issue survives in this writ petition.

Accordingly, the same is dismissed.

V.GIRI,
Judge
mrcs