High Court Kerala High Court

Omana Reji vs The Medical Officer on 6 August, 2008

Kerala High Court
Omana Reji vs The Medical Officer on 6 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26265 of 2007(B)


1. OMANA REJI, AGED 38,
                      ...  Petitioner

                        Vs



1. THE MEDICAL OFFICER,
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER (HOMEO),

3. THE DIRECTOR (HOMEO),

4. THE DY. DIRECTOR (HOMEO),

5. STATE OF KERALA, REP. BY ITS

                For Petitioner  :SRI.JOHNSON MANAYANI

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :06/08/2008

 O R D E R
                    P.N. RAVINDRAN, J.
             = = = = = = = = = = = = = = = = = = =
                W.P(C) NO.26265 OF 2007
            = = = = = = = = = = = = = = = = = = =
          Dated this the 6th day of August, 2008

                        J U D G M E N T

——————-

The petitioner, a part-time Sweeper, claims

regularisation in service. After this Writ Petition was filed, by

Government Order, G.O.(Ms) No.117/2008/H&FWD dated

22.4.2008, the Government have regularised the services of

the petitioner with effect from 1.6.2003 against the sanctioned

post of part-time Sweeper in Government Homoeo Dispensary

at Parathodu. The learned counsel for the petitioner

submitted that in view of the said development, the Writ

Petition has become infructuous and may, therefore, be

closed as infructuous.

The Writ Petition is accordingly dismissed as infructuous.

A copy of the Government Order dated 22.4.2008 is

incorporated as part of the records.

P.N. RAVINDRAN, JUDGE.

vsv