IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16368 of 2008(W)
1. SREENU T.LAKSHMI
... Petitioner
Vs
1. DEPUTY DIRECTOR ECONOMICS & STATISTICS
... Respondent
For Petitioner :SRI.C.A.CHACKO
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/06/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).16368/2008
--------------------
Dated this the 2nd day of June, 2008
JUDGMENT
Petitioner is appointed to the post of Investigator
Grade-II by Ext.P3 order for a period of 180 days. The
said period is due to expire on 3.6.2008. She seeks a
direction to the respondents to permit her to continue in
service till regular PSC hands report for duty. This Court
has repeatedly declared that the provisional appointees
have no right to be retained in service beyond the tenure
of appointment or till PSC hands join duty.
2. Learned counsel for the petitioner submits that the
petitioner is a physically handicapped person and
therefore, the same should be taken into account while
considering her request. This may be true. But the
appointment of the petitioner was not pursuant to any
special recruitment as such. In the result, I do not find
any reason to interfere with Ext.P4 as such.
3. Nevertheless, if the petitioner represents the case
before the first respondent, the Deputy Director, with
W.P.(C).16368/2008
2
emphasis on the fact that she is a physically
handicapped person within one week from today, first
respondent shall pay attention to the same and try to
accommodate the petitioner in a suitable way, taking
note of the fact that she is a physically handicapped
person.
Subject to the above, writ petition is disposed of.
V.GIRI,
Judge
mrcs