IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 6359 of 2008(F)
1. LAL B.,
... Petitioner
2. GANESH BABU,
3. ANILKUMAR K.R.,
4. PUSPAVALLI B.,
5. RAJU B.,
6. PRAKASH S.,
7. SOOSAMMA A.,
8. SHEELA K.,
Vs
1. THE DISTRICT MEDICAL OFFICER,
... Respondent
2. THE SUPERINTENDENT,
3. THE SECRETARY TO THE GOVERNMENT,
4. THE SECRETARY TO THE GOVERNMENT,
For Petitioner :SRI.SAJJU.S
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :03/03/2008
O R D E R
V. GIRI, J.
-------------------------------
W.P(C) No. 6359 OF 2008
-----------------------------------
Dated this the 3rd day of March, 2008
JUDGMENT
Petitioners are physically challenged persons presently
working as nursing helpers on temporary basis at the District
Hospital, Kollam. Admittedly they are appointed for a temporary
basis for a period of 179 days on daily wage of Rs.100/-.
According to them, they are now out of job. They seek re-
engagement. Reference is made to Ext.P2 Government Order in
this regard.
Ext.2 order per se does not apply to the petitioners. But it is
always open to the respondents to sympathetically consider the
case of physically handicapped persons. In the result, the Writ
Petition is disposed of permitting the petitioners to file a
representation before 3rd respondent, in which case the 3rd
respondent shall look into the same and take a decision thereon,
within two months from the date of receipt of the representation.
V. GIRI, JUDGE
ttb
WPC No. 6246 OF 2008
2
WPC No. 6246 OF 2008
3