IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 32635 of 2009(Y)
1. KRISHNA KUMAR,
... Petitioner
Vs
1. PRINCIPAL,
... Respondent
2. DIRECTOR OF TECHNICAL EDUCATION,
3. PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.PHILJO VARUGHESE PHILIPS
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :18/11/2009
O R D E R
T.R RAMACHANDRAN NAIR,J.
-------------------------
W.P ( C) No.32635 of 2009
--------------------------
Dated this the 18th November,2009
J U D G M E N T
The petitioner herein is a physically handicapped person.
Based on the registration in the Employment Exchange,
Kanhangad, he was granted a provisional appointment by the
1st respondent. He is continuing in service. The appointment
is for a period of 179 days. The petitioner submits that his
service is proposed to be terminated on completion of the said
period and if no P.SC hand is available, he should be
permitted to continue till a regular hand is appointed.
2. It is well settled that the said appointee will not get
any right for continuance as the term of appointment will stand
expire after the period of 179 days.
3. Whether he could be continued in service etc ., is a
matter within the purview of respondents 1 and 2 for
consideration. This Court cannot therefore give a positive
direction to respondents 1 and 2 to continue his engagement.
Therefore, the writ petition is closed with liberty to move
the respondents 1 and 2 by the petitioner.
T.R RAMACHANDRAN NAIR,
JUDGE
ma
2
3