High Court Kerala High Court

Krishnakumari S. vs State Of Kerala on 13 February, 2008

Kerala High Court
Krishnakumari S. vs State Of Kerala on 13 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 5126 of 2008(I)


1. KRISHNAKUMARI S., THEKKEDATHU,
                      ...  Petitioner
2. JAMEELA M.,
3. SARASWATHY AMMA, THARAKAPARAMBIL
4. LIZY J., VALIYAVILA PADINJATTATHIL,
5. SATHYAN G., PALATHARA, VENGA P.O.

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER OF HEALTH,

3. SUPERINTENDENT, GOVERNMENT TALUK HEAD

                For Petitioner  :SRI.A.ANTONY

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/02/2008

 O R D E R
                                     V.GIRI,J.

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

                       W.P ( C) No. 5126  of 2008

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

                 Dated this the 13th   February, 2008


                               J U D G M E N T

Petitioners were engaged as Hospital Attendants Gr.II. The

order of appointment shows that they were appointed on a

provisional basis. But according to the petitioners, the

appointment must be treated as regular appointment in terms of

Rule 3 (a) (iii) of the Special Rules for the Kerala Last Grade

Servants. Petitioners were disengaged on completion of their

term of appointment. They have filed Exhibits P5, P7, P9, P11

and P13 representations seeking reinstatement in service and

regularisation. It is, inter alia, contended that a similar claim

has been accepted by the Government under Exhibit P4

Government Order dated 16.11.2007.

2. A similar claim was considered by this Court in

Vasanthi Vs. State of Kerala [2006 (1) KLT 288]

3. I heard the learned counsel for the petitioner and the

learned Government Pleader also.

W.P ( C) No. 5126 of 2008

2

In the result, this writ petition is disposed of directing the

1st respondent to consider Exhibits P5, P7, P9, P11 and P13 in

the light of the law laid down by this Court in Vasanthi Vs.

State of Kerala [2006 (1) KLT 288), within a period of two

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

Petitioner shall produce a copy of this judgment along with

a copy of the writ petition before the 1st respondent, for

compliance.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 5126 of 2008

2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

W.P ( C) No. 5126 of 2008

2

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

W.P ( C) No. 5126 of 2008

2

ORDER

25th May, 2007