IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 8809 of 2010(A)
1. MURPHY JOSEPH, TUTOR TECHNICIAN,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF MEDICAL EDUCATION,
3. SMT.SHEEBA MATHEW, TUTOR TECHNICIAN,
4. SMT.ANITHA.S, TUTOR TECHNICIAN,
5. SMT.USHA KUMARI, TUTOR TECHNICIAN,
6. SMT.CICILY.L, TUTOR TECHNICIAN,
7. SRI.SACHIL KUMAR, TUTOR TECHNICIAN,
8. SRI.ABDUL RAHUMAN.T.M, TUTOR TECHNICIAN,
9. SRI.G.GOPAKUMAR, TUTOR TECHNICIAN,
For Petitioner :SRI.ELVIN PETER P.J.
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/03/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 8809 of 2010
==================
Dated this the 26th day of March, 2010
J U D G M E N T
The petitioner is a Tutor Technician in the Medical Education
Department of the Government of Kerala. She aspires for admission to
the M.Sc. MLT. in the Medical College. The petitioner claims to be
senior to respondents 3 to 9 in the category of Tutor Technician and
therefore eligible to be admitted to the course in preference to
respondents 3 to 9. But the petitioner apprehends that respondents 3
to 9 are likely to be given admission without considering the superior
claim of the petitioner. The petitioner contends that in so far as the
admission is to be made on the basis of seniority, the 2nd respondent is
bound to finalise the seniority position first. According to the petitioner,
by Ext.P6, a provisional gradation list has already been published and
therefore, without first finalising the provisional gradation list,
respondents 3 to 9 should not be give admission in preference to the
petitioner. The petitioner, therefore, seeks a direction to the 2nd
respondent to finalise the seniority list and to make admission to M.Sc.
MLT course in accordance with such seniority.
2. I have heard the learned Government Pleader also.
3. Although notice has been served in the writ petition on
respondents 4 to 9, none appears for them before me. Notice to the 3rd
w.p.c.8809/10 2
respondent has been returned with the endorsement that she is
abroad.
4. Having heard the learned counsel for the petitioner and the
learned Government Pleader, I dispose of this writ petition with a
direction to the 2nd respondent to finalise Ext.P6 provisional gradation
list and to select persons for admission to M.Sc. MLT course only
thereafter.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge