High Court Kerala High Court

Sanjeev P. vs The State Of Kerala on 8 December, 2009

Kerala High Court
Sanjeev P. vs The State Of Kerala on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28117 of 2009(H)


1. SANJEEV P., PARANGODATH HOUSE,
                      ...  Petitioner
2. ANOOP C., CHUNGAPPALLY HOUSE,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR, HEALTH AND FAMILY WELFARE

3. THE DISTRICT MEDICAL OFFICER,

4. THE SECRETARY,

5. THE DISTRICT OFFICER,

6. THE EMPLOYMENT OFFICER,

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  :SRI.M.AJAY,SC,NATIONAL RURAL HEALTH MIS

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :08/12/2009

 O R D E R
                     ANTONY DOMINIC, J.
         W.P.(C.)-------------------------of 2009
                  Nos.28117, 30610 & 31657
           ---------------------------------
          Dated, this the 8th day of December, 2009

                         J U D G M E N T

The petitioners are candidates having valid registration in the

Employment Exchanges in the State. Their grievance is that the 7th

respondent is making appointments to the post of Junior Health

Inspector Grade II for specified duration not from candidates

sponsored by the Employment Exchanges. It is stated that earlier

such appointments were being made from among candidates

sponsored by the Employment Exchanges. However, recently,

dispensing with the said system of making appointments from

among the Employment Exchange candidates, the 7th respondent is

making appointments from the list maintained by the Public Service

Commission.

2. According to the petitioners, those included in the list

published by the PSC do not possess the qualification prescribed for

the post of Junior Health Inspector Grade II as per Ext.P1

Government Order. It is complaining of the appointments of

WP(C) Nos.28117, 30610 & 31657/2009
-2-

persons, who are alleged as unqualified, made from the PSC list,

that these writ petitions are filed.

3. The learned standing counsel appearing for the 7th

respondent has obtained instructions and submits that the

appointments are made at district level by a Society, of which the

DMO is the Chief Executive Officer. It is stated that earlier, the

Society was making appointments from among candidates

sponsored by the Employment Exchanges. But, however, having

regard to the complaints they have been received against such

appointments, the said system was given a go-bye. It is stated that

since then, it has been decided that in future, appointments will be

made from the list published by the PSC. It is also pointed out that

the 7th respondent is not bound by the qualifications prescribed in

Ext.P1, which are applicable to the Junior Health Inspector Gr.II in

the Health Services Department.

4. Ext.P1 prescribes the qualification for the post of Junior

Health Inspector Gr.II in the Health Services Department. There is

nothing to indicate that the appointments at District Level made by

the Society mentioned above under the control of the 7th respondent

WP(C) Nos.28117, 30610 & 31657/2009
-3-

are a part of the Health Services Department. If so, this Court will

not be justified in insisting that the 7th respondent or the Society

should follow the qualifications applicable to the Junior Health

Inspector Gr.II in the Health Services Department.

5. Be that as it may, it is now pointed out by the learned

standing counsel appearing for the 7th respondent that the absence

of qualification prescribed in Ext.P1, in respect of those who are

sponsored by the PSC, was not notified by anybody to them, and

that in future, if and when any engagement is made, the 7th

respondent and the District Level Society will consider this matter.

Therefore, recording the above submission, these writ

petitions are closed.

(ANTONY DOMINIC, JUDGE)
jg