High Court Kerala High Court

Sajithakumary vs Director Of Health Service on 19 March, 2007

Kerala High Court
Sajithakumary vs Director Of Health Service on 19 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 9112 of 2007(I)


1. SAJITHAKUMARY, KOCHUVEETIL KIZHAKKATHIL,
                      ...  Petitioner
2. SURENDRAN, S/O.RAGHAVAN,

                        Vs



1. DIRECTOR OF HEALTH SERVICE,
                       ...       Respondent

2. THE ADDITIONALB DIRECTOR OF HEALTH

3. THE DISTRICT MEDICAL OFFICER,

4. THE SECRETARY,

5. DISTRICT OFFICER,

                For Petitioner  :SRI.P.K.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :19/03/2007

 O R D E R
                                 K.K.DENESAN, J

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

                      W.P.(C)NO.9112  of 2007

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



            Dated this the 19th  day  of  March,  2007



                                 JUDGMENT

Counsel for the petitioner submits that notwithstanding

Exts.P2 and P3 judgments – the former one by the Single Bench

and latter one by the Division Bench – the first respondent has

got the power to grant reliefs to the petitioners so that 5 more

vacancies can be taken into account and those who were

included in the expired rank list can be appointed.

2. I am unable to accept the above contention of the

petitioners. The contentions sought to be urged as above were

considered and answered by this Court in Exts.P2 and P3

judgments. This Court took notice of the fact that the ranked list

did not continue in operation beyond 12.8.2005 and the

vacancies which were not reported till then cannot be made use

of, for advising candidates from that list. The opinion expressed

by the learned Single Judge was, almost in similar lines, terms

W.P.(C)No.9112/2007 :2:

affirmed by the Division Bench also. Since the respondents herein

were parties to the above case, none of them can go against the

view expressed by this Court after considering the contentions of

the parties. The resultant position is that the law is not in favour

of the petitioners. Hence, even if the first respondent is inclined

to show a sympathetic attitude towards the petitioners, no relief

can be granted to them. Therefore, I refuse to issue the writ

sought for by the petitioners, namely, to direct the first

respondent to consider and pass orders on Ext.P4. The writ

petition is dismissed.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No.9112/2007 :3:

s

W.P.(C)No.9112/2007 :4: