IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 33589 of 2007(W)
1. K.BABY SAROJAM, AGED 53 YEARS,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DISTRICT MEDICAL OFFICER
3. THE MEDICAL OFFICER
4. THE BLOCK PANCHAYATH REPRESENTED BY
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/11/2007
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 33589 of 2007
--------------------------
Dated this the 14th November, 2007
J U D G M E N T
The petitioner who was provisionally appointed as Hospital
Attender Gr.II was discharged from service on completion of the
period of provisional appointment with effect from 30.10.2007.
Petitioner had earlier moved a representation before the
District Medical Officer for continuance beyond the period of
temporary appointment. A similar claim was considered by the
Division Bench of this Court in O.P. No.4740 of 2003. The
directions issued therein will be applicable to the case of the
petitioner herein also. Keeping in mind the said directions, the
District Medical Officer shall look into Exhibit-P6 and take a
decision thereon, within one month from the date of receipt of a
copy of this judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007