High Court Kerala High Court

The Director Of Homeopathy vs Smt. Susily John on 26 November, 2008

Kerala High Court
The Director Of Homeopathy vs Smt. Susily John on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1176 of 2008(D)


1. THE DIRECTOR OF HOMEOPATHY,
                      ...  Petitioner
2. THE DISTRICT MEDICAL OFFICER (HOMEO),
3. STATE OF KERALA, REPRESENTED BY THE

                        Vs



1. SMT. SUSILY JOHN, PEON,GOVERNMENT
                       ...       Respondent

                For Petitioner  :GOVERNMENT PLEADER

                For Respondent  : No Appearance

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

 Dated :26/11/2008

 O R D E R
                      P.N.RAVINDRAN, J.

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

        R.P.No.1176 of 2008 in W.P.(C) No.22504 of 2008

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

               Dated this the 26th November, 2008.

                            O R D E R

Heard Smt.Anu Sivaraman, the learned

Government Pleader appearing for the review petitioner and

Sri.Thaliyil R.Gopakumar, the learned counsel appearing for the

respondent.

2. The respondent, a person with disability, was

appointed as Peon in the Government Homeo Dispensary,

Pandalam, for a period of 179 days or till a regular hand joins

duty, whichever is earlier. The term for which she was appointed

expired on 31.7.2008. She submitted Ext.P3 representation

dated 17.7.2008 before the District Medical Officer (Homeo),

Pathanamthitta, for permission to continue in service till a regular

hand joins duty. She thereafter filed W.P.(C) No.22504 of 2008

seeking continunace in service till a regular hand joins duty. In

the said writ petition, the District Medical Officer (Homeo),

Pathanamthitta, filed a statement which reads as follows:-

RP.No. 1176 of 2008

2

“4. It is most respectfully submitted that the
post of Peon in the Government Homeo Dispensary,
Pandalam, is at present vacant and the service of a
Peon is highly necessary was carried out it to the
day today affairs of the hospital and its proper
functioning and more than 100 patients are
approached this dispensary every day and the
service of a Peon is highly needed. It is also
submitted that there is no other person who has
better claim as a physically handicapped person
compared to the petitioner. So far this respondent
has not made any appointment to the post held by
the petitioner and this is submitted for kind
consideration of this Hon’ble Court.”

3. In the light of the stand taken by the District

Medical Officer (Homeo), Pathanamthitta, and as it was

conceded that the service of a Peon is highly necessary for the

day today functioning of the hospital, I disposed of the writ

petition with a direction to the review petitioners to reinstate the

petitioner in service and to permit her to continue in service till a

regular hand joins duty. In this review petition, the respondents

in the writ petition, seek a review of the said judgment. They

contend that the direction to re-appoint the petitioner in service

offends the 9th proviso to Rule 9(a)(i) of Part II of the K.S. &

RP.No. 1176 of 2008

3

S.S.R. and also runs counter to the Full Bench decision of this

Court in Radha v. District Medical Officer (2002 (2) KLT 711).

4. I have considered the submissions made at the

Bar by the learned counsel on either side. The 9th proviso to Rule

9(a)(i) of Part II of the K.S. & S.S.R. prohibits continuance in

service of provisional employees appointed under Rule 9(a)(i)

beyond the term for which they were appointed. Though their re-

employment is permitted, such re-employment can be made only

with the prior concurrence of the Kerala Public Service

Commission and that too, if candidates are not available for

appointment through the local employment exchanges. In the

instant case, these aspects were not noticed, when by judgment

delivered on 7.8.2008, I directed the review petitioners to

reinstate the petitioner in service and to permit her to continue in

service till a regular hand joins duty. The review petitioners or

the writ petitioner did not bring to my notice the statutory

provisions contained in the 9th proviso to Rule 9(a)(i) of Part II

of the K.S. & S.S.R. or the Full Bench decision of this Court in

RP.No. 1176 of 2008

4

Radha v. District Medical Officer (supra), at the time when W.P.

(C) No.22504 of 2008 was heard and disposed of. The

directions issued in W.P.(C) No.22504 of 2008 were issued

without noticing the fact that the 9th proviso to Rule 9(a)(i) of

Part II of the K.S. & S.S.R. does not permit re-employment of the

petitioner. There is also no material to show that the prior

concurrence of the Kerala Public Service Commission had been

obtained and that no one is available for appointment as Peon

through the employment exchange. Further, the Full Bench of

this Court has in Radha v. District Medical Officer (supra) held

that persons appointed under Rule 9(a)(i) of Part II of the

K.S.&S.S.R cannot continue in service beyond the term for which

they were appointed or seek regularisation in service. Such

being the situation, the judgment in W.P.(C) No.22504/2008,

delivered on 7.8.2008, is liable to be reviewed and the writ

petition dismissed.

Accordingly, I allow the review petition. The

judgment delivered on 7.8.2008 in W.P.(C) No.22504 of 2008 is

RP.No. 1176 of 2008

5

reviewed and recalled and the writ petition is dismissed. It will

be open to the respondents to terminate the service of the writ

petitioner forthwith.

P.N.RAVINDRAN,
JUDGE

nj.