IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 10934 of 1999(B)
1. THE KERALA GOVT.HOSPITAL DEVEP.COMMITTEE
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.K.A.ABRAHAM
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
The Hon'ble MRS. Justice M.C.HARI RANI
Dated :06/08/2008
O R D E R
K. BALAKRISHNAN NAIR & M.C.HARI RANI, JJ.
-----------------------------
O.P.No.10934 OF 1999
-----------------------------
Dated this the 6th day of August, 2008
J U D G M E N T
~~~~~~~~~~~
Balakrishnan Nair, J.
The petitioners in this writ petition are employees of
Hospital Development Committees. Claiming various reliefs
including retention in service till they attain the age of 60 years,
this writ petition is filed. The petitioners are governed by the
terms of their appointment and this Court cannot grant them
any fresh rights. But, both sides submitted that this writ petition
can be disposed of in the light of the judgment of a learned
Single Judge of this Court in O.P.No.11597/1999. So, by
consent, this writ petition is disposed of, ordering that the
directions issued in that judgment will govern this original
petition also. But, it is clarified that the interim order which is
to remain in force for a further period of four months will apply
only to those who are now in service.
O.P.No.10934/1999 2
2. But, if any of the petitioners attains age of
superannuation within the four months period, he will have to
retire from service on the last day of the month, in which, he
attains the age of superannuation.
The Original Petition is disposed of as above.
(K.BALAKRISHNAN NAIR, JUDGE)
(M.C.HARI RANI, JUDGE)
ps
O.P.No.10934/1999 3
K.BALAKRISHNAN NAIR
&
M.C.HARI RANI, JJ.
===================
OP NO.10934 OF 1999-B
===================
JUDGMENT
DATED 6TH AUGUST 2008
==============================