IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 204 of 2007(Y)
1. MEERA MUSTHAFA, AGED 50 YEARS,
... Petitioner
2. SAJITHA, D/O.LATE MUSTHAFA,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DISTRICT MEDICAL OFFICER (HEALTH)
3. ANEESA, W/O.C.A.MOHAMMED RAFI,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :23/02/2007
O R D E R
K.K.DENESAN, J
-----------------------------------------
W.P.(C)NO.204 of 2007
-----------------------------------------
Dated this the 23rd day of February, 2007
JUDGMENT
The first petitioner is the mother and the second petitioner
is the sister of late Musthafa who was an employee of the Health
Services Department. He died on 12.9.2003. The petitioners have
requested to give them employment on compassionate grounds
under the dying in harness scheme. It appears that the
representations have been filed on plain paper addressed to the
Hon’ble Chief Minister and some other authorities. Government
Pleader points out that the applications for compassionate
appointment under the dying in harness scheme shall be in the
prescribed proforma, as stated in the relevant government order.
Counsel for the petitioner submits that an application will be filed
in the prescribed proforma. Let the petitioners do the needful.
This writ petition is disposed of observing that the petitioners are
free to submit the application, as stated above, as early as
W.P.(C)No. 204/2007 :2:
possible and directing respondents 1 and 2 to take necessary
action on such applications, in accordance with law.
K.K.DENESAN, JUDGE
css
/
W.P.(C)No. 204/2007 :3: