IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 207 of 2008(Y)
1. MARY KUTTY, D/O. JAINAMMA,
... Petitioner
2. AMBUJAKSHY, D/O. JANAMMA,
3. SUBHADRA, D/O. SUMATHY,
4. SUMATHY, D/O. NANI,
5. VASUNDHARA V., D/O. SATHI AMMA,
6. LEELA MANI, D/O. NEELI,
7. RAJU, S/O. PAUL,
8. REGHU, S/O. KOCHU KUNJU,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OFFICE OF THE
3. THE DISTRICT MEDICAL OFFICER,
For Petitioner :SRI.C.RAJENDRAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/01/2008
O R D E R
V.GIRI, J.
=========================
W.P.(C)NO.207 OF 2008
=========================
Dated this the 2nd day of January 2008
JUDGMENT
Petitioners contend that they were employed as Hospital
Attendants Grade II and they were appointed after a selection process
and after being sponsored by the Employment Exchange. Regular
recruitment to the post of Hospital Attendant Grade II can be made
from the candidates sponsored by the Employment Exchange also. But
this can only be in the absence of eligible persons in the contingent
service. Petitioners point out that several other similarly situated
persons engaged as Hospital Attendants Grade II,and whose services
were terminated were later reengaged and regularised in service.
Reference is made in this regard to Ext.P9 order. Petitioner’s claim is
one for parity of treatment.
2. In my view, if the petitioners are situated similar to the
persons who are included in the list appended to Ext.P9, then subject
to the availability of vacancies they are entitled to parity of treatment.
3. I have heard the Government Pleader Mr.Bejoy Chandran
also.
4. In the circumstances, the writ petition is disposed of
permitting the petitioners to file a detailed representation pointing out
W.P.(C)207/2008 2
these aspects before the first respondent within a period of one month
from today. If it is so done, then the competent authority of the first
respondent shall consider the claim in the light of Ext.P9 and in the
light of the directions issued by this Court in Vasanthy v State of
Kerala (2006(1) KLT 288) within a period of two months thereafter,
after hearing the petitioners.
V.GIRI, JUDGE
css/
W.P.(C)207/2008 3