IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 532 of 2009(T)
1. THE DISTRICT EMPLOYMENT OFFICER,
... Petitioner
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
3. THE EMPLOYMENT OFFICER, TOWN EMPLOYMENT
Vs
1. SMT.SOJA BEEVI K.S., CHETHKKATTU
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/08/2009
O R D E R
T.R. RAMACHANDRAN NAIR, J.
------------------------------------------
Review Petition No.532 OF 2009 IN
W.P.(C) No.165 OF 2009
------------------------------------------
Dated this the 6th day of August, 2009.
O R D E R
This review petition is filed by the official respondents in the
writ petition stating that the writ petitioner is not having the
seniority as per the records maintained by them to the post of
part time Sweeper. It is therefore prayed that the directions to
consider her, as per the interim order, in the vacancy of part time
Sweeper may be reviewed.
2. The relevant facts show that the writ petitioner was
sponsored for appointment to the post of Hospital Attendant
Grade-II earlier and the communication addressed to the
petitioner to participate in the interview was sent in the wrong
address, and therefore she could not appear for the interview.
This Court had passed an interim order dated 02.01.2008
directing the respondents to keep one post of Attender Grade-II
unfilled.
R.P. No.532/2009 2
3. Learned Government Pleader on written instruction from
the District Medical Office, Kottayam dated 28.07.2009 submits
that a vacancy of Hospital Attendant Grade-II exists in the said
District. Therefore, it is suggested that if the petitioner forgoes
her claim for appointment to the post of part time Sweeper, she
can be interviewed for appointment to the post of Hospital
Attendant Grade-II. The said submission is recorded. Learned
counsel for the writ petitioner submitted that the course
suggested by the review petitioners is agreeable for the writ
petitioner.
Therefore, if the writ petitioner forgoes her claim for
appointment to the post of part time Sweeper, she will be
interviewed in the vacancy of Hospital Attendant Grade-II as
already submitted by the learned Government Pleader.
Appropriate action will be taken in the matter by the respective
parties. On the writ petitioner submitting her consent to forgo
her claim for appointment as part time Sweeper, she will be
called for an interview with due intimation for appointment as
Hospital Attendant Grade-II. The writ petitioner is directed to
R.P. No.532/2009 3
give the consent as above within a period of one week from today
and on receipt of the same, the competent authority among the
review petitioners will issue call letter to the petitioner to attend
for the interview for the post of Hospital Attendant Grade-II
within a further period of ten days.
The review petition is accordingly disposed of.
T.R. RAMACHANDRAN NAIR
JUDGE
smp