High Court Kerala High Court

R.Jayakumar vs State Of Kerala on 21 November, 2007

Kerala High Court
R.Jayakumar vs State Of Kerala on 21 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 34406 of 2007(U)


1. R.JAYAKUMAR, WORKING AS FIELD WORKER,
                      ...  Petitioner
2. S.SOORYADAS, WORKING AS FIELD WORKER,
3. J.JOHNSON, WORKING AS FIELD WORKER,
4. V.MURALEEDHARAN, WORKING AS FIELD WORKER
5. A.THINGAL RAJ, WORKING AS FIELD WORKER,
6. B.S.SREEKUMAR, WORKING AS FIELD WORKER,
7. A.HARILAL, WORKING AS PEON,
8. N.ANIL KUMAR, WORKING AS PEON,
9. SARITHA S., WORKING AS PEON,
10. D.ANIL KUMAR, WORKING AS PEON,
11. K.RAJASEKHARAN NAIR, WORKING AS

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE SECRETARY TO GOVERNMENT,

3. THE DIRECTOR OF HEALTH SERVICES,

4. DISTRICT MEDICAL OFFICER,

5. DISTRICT MEDICAL OFFICER, KOLLAM.

6. DISTRICT MEDICAL OFFICER,

7. SAJI.C, JUNIOR HEALTH INSPECTOR GRADE II

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :21/11/2007

 O R D E R
                        V.GIRI,J.
                  -------------------------
             W.P ( C) No.34406 of 2007
                 --------------------------
        Dated this the 21st November, 2007

                   J U D G M E N T

Petitioners 1 to 6 are Field Workers, 7 to 10 are

Peons and 11th petitioner is Electrician in the Health

Services Department. As per the special rules relating to

appointment to the post of Junior Health Inspector

Grade II, petitioners are also eligible to be considered

for promotion. They contend that ignoring the fact that

they are qualified persons, Government is proposing to

embark upon direct recruitment. Apparently, on an

earlier occasion, this Court had by Ext.P3 judgment

directed the Government to consider the claim of

similarly situated persons and further held that direct

recruitment may be subject to such claims.

2. Petitioners contend that juniors to the

petitioners have been promoted as Junior Health

Inspectors Grade II pursuant to the directions issued by

this Court. Petitioners have filed Exts.P4 to P14 before

the Director of Health Services.

W.P ( C) No.34406 of 2007
2

3. Having heard the learned Government Pleader

also, the writ petition is disposed of directing the third

respondent to look into Exts.P4 to P14 and take a

decision thereon, in the light of Ext.P3 judgment, within

a period of six weeks from the date of receipt of a copy

of this judgment.

(V.GIRI, JUDGE)
ma

W.P ( C) No.34406 of 2007
2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007