High Court Kerala High Court

Rosily Varghese vs State Commissioner on 12 July, 2007

Kerala High Court
Rosily Varghese vs State Commissioner on 12 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 21493 of 2007(H)


1. ROSILY VARGHESE, D/O.VARGHESE,
                      ...  Petitioner

                        Vs



1. STATE COMMISSIONER,
                       ...       Respondent

2. STATE OF KERALA, REP. BY THE DIRECTOR,

3. THE DEPUTY SUPERINTENDENT,

4. DEPUTY SUPERINTENDENT, VIGILANCE AND

5. SECRETARY, HEALTH DEPARTMENT,

                For Petitioner  :SRI.A.X.VARGHESE

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :12/07/2007

 O R D E R
               K.BALAKRISHNAN NAIR, J.

            -------------------------

                   W.P.(C)No.21493 of 2007 H

            -------------------------

                Dated this the 12th  day of July, 2007.



                            JUDGMENT

The petitioner submits that she is a physically

handicapped person. She was initially appointed provisionally

in the Government Press, Ernakulam as Binder Grade II.

Later, under the relevant orders directing regularisation of

physically handicapped persons, the petitioner was also

regularised in service by Ext.P1 order dated 11.12.1996.

Ext.P2 Medical Certificate issued by the District Medical Board

would show that the petitioner suffers from 40% disability.

Later, other physically handicapped persons raised complaints

against the regularisation of the petitioner and others on the

ground that they are not physically handicapped persons

eligible for regularisation. So, the competent authority issued

notice to the petitioner and others. Those notices were

challenged before this court by filing O.P.No.11836/99 and

connected cases. The said original petition was disposed of by

Ext.P3 judgment, directing the 2nd respondent to take a final

decision in the matter, after considering the objections of the

petitioner herein and others and affording them an

opportunity of being heard. The petitioner submits, while so,

W.P.(C) No.21493 of 2007

:: 2 ::

she has been served with Ext.P4 notice dated 27.6.2007 by

the 1st respondent, the State Commissioner of Handicapped,

Thiruvananthapuram. This writ petition is filed challenging

Ext.P4 on the ground that the preliminary enquiry proposed

under Ext.P4 is unsustainable.

2. This court has already ordered by Ext.P3 to

look into the representations of the petitioner and take a

final decision by the 2nd respondent. So, the present

proceedings initiated by the 1st respondent is without

jurisdiction, it is submitted. So, the petitioner prays for

quashing Ext.P4.

3. Going by Ext.P4, it could be seen that the

same is a notice under Section 63 of the Persons with

Disabilities (Equal Opportunities, Protection of Rights and

Full Participation) Act 1995. Section 62 thereof authorises

the Commissioner to look into the complaints with respect to

matters relating to deprivation of rights of persons with

disabilities. So, the enquiry contemplated under Ext.P4 is

entirely different from the enquiry pending before the 2nd

W.P.(C) No.21493 of 2007

:: 3 ::

respondent. So, I feel that the action taken by the 1st

respondent under Section 63 is within his jurisdiction.

4. Therefore, I am not inclined to interfere with

Ext.P4. But, the petitioner may place all the materials

before the 1st respondent to enable him to take a just and

proper decision. All the contentions of the petitioner

regarding the genuineness of her disability are kept open.

Writ petition is closed, subject to the above

observation.

Sd/-

(K.BALAKRISHNAN NAIR)

JUDGE

sk/

//true copy//

P.S. To Judge