IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35461 of 2010(G)
1. VISWAMBARAN.K., PEON,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICE,
3. DISTRICT MEDICALOFFICER (HEALTH),
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :30/11/2010
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 35461 of 2010
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 30th day of November, 2010.
J U D G M E N T
The petitioner is working as a Peon in the Health Service
Department in the Primary Health Center, Vadavannur in Palakkad
district. Prior to entering Health Service, he was working in the
Rural Development Department. He entered the Health Service
Department on 26.7.2008. The next promotion to which the
petitioner can aspire for is that of Junior Health Inspector Grade II.
By Ext. P3, applications were invited from eligible departmental
candidates in the Health Department who secured Health Inspectors’
Training Certificate/Sanitary Inspector Course and were in service
before 8.7.2008 for preparation of a panel of employees for promotion
to the post of Junior Health Inspector Grade II. The petitioner
apprehends that the petitioner’s application would not be considered
on the ground that he was not in service of Health Department as on
8.7.2008. It is under the above circumstances, the petitioner has
filed this writ petition seeking the following reliefs:
“i) To declare that the petitioner is eligible to be considered for
by transfer appointment to the post of Junior Health Inspector
Gr.II on the basis of his service records stated in this W.P(c) and
in Ext. P4 application and by treating him as eligible for promotion
as Junior Health Inspector Gr. II;
ii) to issue a writ of mandamus directing the 2nd respondent to
accept Ext. P 4 and to consider the same by treating the petitioner
as eligible for appointment by transfer to the post of Junior Health
Inspector Gr. II.”
2. In Ext. P3 circular inviting applications, it is specifically
stated thus:
“It is proposed to prepare a panel of list to the post of Junior
Health Inspector Gr. II by promotion/transfer appointment. Hence
applications are invited from eligible departmental candidates inW.P.C. No. 35461/2010 -: 2 :-
the Health department who secured Health Inspectors Training
certificate/Sanitary Inspector Course and were in service before
8.7.2008. . . . . .”
The contention of the petitioner is that it is not stated therein that the
applicant should have been in service of the Health Department
before 8.7.2008. I am unable to accept that contention. Ext. P3
circular makes it clear that the applicant should have been in service
before 8.7.2008 in the Health Department itself.
Therefore, I do not find any merit in the writ petition and
accordingly the same is dismissed.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.