High Court Kerala High Court

Sushama.S vs State Represented By: The … on 25 August, 2008

Kerala High Court
Sushama.S vs State Represented By: The … on 25 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 25330 of 2008(M)


1. SUSHAMA.S, LADY VILLAGE EXTENSION
                      ...  Petitioner
2. LEELABHAI B., LADY VILLAGE EXTENSION
3. SALINI C. LADY VILLAGE EXTENSION
4. VALSALA R. LADY VILLAGE EXTENSION
5. SHEHUBANATH I
6. AMBILI R., LADY VILLAGE EXTENSION
7. SAJEENA A., LADY VILLAGE EXTENSION
8. JANSA BEEVI. J., LADY VILLAGE EXTENSION
9. SHYLAJA KUMARI AMMA, LADY VILLAGE
10. CHANDRASEKHARAN T.N.,VILLAGE EXTENSION
11. PRASAD G.S. VILLAGE EXTENSION OFFICER
12. ANIL KUMAR M., VO;;AGE EXTENSION
13. PRASANNAKUMAR C., VILLAGE EXTENSION
14. BIJU.S. VILLAGE EXTENSION OFFICER(V.E.O)
15. SAIRAM SUGUNAN, VILLAGE EXTENSION

                        Vs



1. STATE REPRESENTED BY:  THE SECRETARY
                       ...       Respondent

2. THE DISTRICT COLLECTOR,

                For Petitioner  :SRI.V.SADASIVAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :25/08/2008

 O R D E R
                              P.N.Ravindran, J.
                        =====================
                         W.P(C).No.25330 of 2008
                        =====================

                Dated this the 25th day of August, 2008.

                                JUDGMENT

The petitioners are Lady Village Extension Officers appointed for a

period of 179 days as per Ext.P1 order of appointment dated 22.2.2008.

The period for which the petitioners were appointed is to end today. In

this Writ Petition, the petitioners seek continuance in service till regular

hands join duty. It has been the consistent view of this Court that

provisional hands appointed for a period of 179 days, have no right to

continue beyond that period. The regular method of appointment to the

post of Lady Village Extension Officers is by recruitment through the

Kerala Public Service Commission. The petitioners cannot therefore seek

continuance beyond the term for which they were appointed. However,

having regard to the fact that the selection process initiated by the

Kerala Public Service Commission for appointment to the post of Lady

Village Extension Officers is not yet complete and having regard to the

fact that the services of Lady Village Extension Officer are necessary and

no steps have been taken to appoint another set of employees in the

place of the petitioners, I dispose of this Writ Petition with a direction to

the District Collector, Kollam, the second respondent to consider

whether the petitioners can be retained in service till regular hands join

WP(C) 25330/08 -: 2 :-

duty. To enable the second respondent to take a decision in the matter,

the petitioners may within a week from today, submit a representation

before the second respondent seeking continuance in service till regular

hands are recruited by the Kerala Public Service Commission. The second

respondent shall thereupon consider the said representation and pass

orders thereon within another two weeks thereafter. Till orders are

passed as directed above, the petitioners shall not be relieved from

service, if as on today, they have not been relieved.

The Writ Petition is disposed of as above.

P.N.Ravindran,
Judge.

ess 25/8