High Court Kerala High Court

H.Seena vs State Of Kerala on 19 December, 2006

Kerala High Court
H.Seena vs State Of Kerala on 19 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31235 of 2006(R)


1. H.SEENA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

3. THE DIRECTOR GENERAL OF PROSECUTIONS,

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  : No Appearance

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

 Dated :19/12/2006

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

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

                        WP(C)No. 31235 OF 2006

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

                Dated this the 19th December, 2006.



                                   JUDGMENT

The petitioner is working as Assistant Public

Prosecutor Gr.II with effect from 16.6.2006 in the Court of

the Judicial First Class Magistrate, Ottapalam. Her term

of appointment as shown in the appointment order was over

by 15th of this month. This Court passed an interim order

directing the respondents to permit the petitioner to

continue in the post.

2. The Government have issued the select list of

Assistant Public Prosecutors Gr.II for regular appointment

and a substantial number of candidates included in the

select list are undergoing training for a period of six

months. The point for consideration is until such time the

trained hands report for duty, why not the petitioner be

permitted to continue on temporary basis? I am of the

opinion that the petitioner can be allowed to continue in

the post temporarily until the regular hand reports for

duty. This is so in the light of the ruling of the apex

Court in Raj Deo Sharma v. State of Bihar {2000(1) KLT SC

463}. The information collected by this Court through the

Registrar shows that there are no complaints against the

petitioner.

WPC 31235/2006 2

3. Hence there shall be a direction to the respondents

to permit the petitioner to continue as Assistant Public

Prosecutor Gr.II until the regular hand reports for duty.

Writ petition is disposed of as above.

K.K.DENESAN

Judge

jj