High Court Kerala High Court

K. Prasanna vs State Of Kerala on 17 December, 2008

Kerala High Court
K. Prasanna vs State Of Kerala on 17 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17891 of 2005(E)


1. K. PRASANNA,
                      ...  Petitioner
2. SHYLAJA,
3. MOHAMMAD SHEREEF K.,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER OF HEALTH,

                For Petitioner  :DR.K.P.KYLASANATHA PILLAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/12/2008

 O R D E R
                          KURIAN JOSEPH, J.
               ---------------------------------------
                   W.P.(C) No.17891 OF 2005
               ---------------------------------------
         Dated this the 17th day of December, 2008.


                           J U D G M E N T

This writ petition is filed with the following prayer:

i) To issue a writ of mandamus or any other writ or order

directing the respondents to regularise the service of the

petitioners as the appointment is as per recruitment rules.

There is no counter affidavit. There will be a direction to

the respondents to take appropriate action for regularizing the

petitioner in service in the light of the judgment of this Court

dated 23.07.2004 in W.P.(C) No.37611/2003 within a period of

three months from the date of receipt of a copy of this judgment

along with copy of the judgment referred to above. The interim

order passed by this Court is made absolute.

This writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

smp

KURIAN JOSEPH, J.

W.P.(C) No.17891 OF 2005

J U D G M E N T

17.12.2008