IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 15715 of 2010(L)
1. S.OMANA, KALLADUKKU ROADARIKATHU VEEDU
... Petitioner
Vs
1. THE DIRECTOR,INSURANCE MEDICAL SERVICE
... Respondent
2. THE REGIONAL DEPUTY DIRECTOR
3. THE EMPLOYMENT OFFICER
For Petitioner :SRI.B.KRISHNA MANI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :24/05/2010
O R D E R
ANTONY DOMINIC, J
-------------------
W.P.(C).15715/2010
--------------------
Dated this the 24th day of May, 2010
JUDGMENT
Petitioner is an appointee under Rule 9(a)(1) of KS & SSR.
She seeks a direction for continuance in service beyond the
period for which she has been appointed. Being a 9(a)(1)
appointee, the maximum the petitioner can claim is for
retention in service until the expiry of the period. In this writ
petition, the claim of the petitioner is that she should be
retained beyond the period for which she is appointed. This
claim is to totally unsustainable.
The writ petition fails and it is dismissed.
ANTONY DOMINIC,
Judge
mrcs