IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3231 of 2009(I)
1. JAYESH.M.P., S/O.MOHANDAS,
... Petitioner
2. RAJESH.M.P., S/O.MOHANDAS,
Vs
1. STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
3. THE DISTRICT OFFICER, DISTRICT OFFICE,
For Petitioner :SRI.T.G.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :19/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 3231 of 2009
---------------------------------------------------
Dated this the 19th day of March, 2009
JUDGMENT
The petitioners are included in the ranked list for
appointment to the post of Junior Health Inspector Grade II in
the Health Service Department in Kozhikode district. The main
prayer in the writ petition is for a direction to the second
respondent to report the vacancies existing to the third
respondent as expeditiously as possible.
2. As directed by this Court, the second respondent has
filed a statement. It is pointed out that the vacancies are being
reported from time to time in accordance with the rules
governing the matter. Initially 33 vacancies were reported and
recently 4 more non-joining duty vacancies of Junior Health
Inspector Gr.II were also reported to the Public Service
Commission. As far as the claim of the petitioners are
concerned, it is pointed out only in accordance with the turn
they can be granted any appointment. It is pointed out that
there was no delay from the part of the second respondent in
reporting and filling up of the vacancies. All available vacancies
have been reported to the PSC in time. It is further assured that
wpc: 3231 of 2009
2
petitioners will be advised if sufficient number of vacancies are
reported during the currency of the list. It is also pointed that
no temporary hands are working as alleged in the writ petition.
3. Since the vacancies are being reported from time to
time, there is no merit in the complaint. All existing vacancies
have not been reported. The second respondent will continue to
report any other vacancies due to this quota.
The writ petition is accordingly disposed of.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps