IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 26854 of 2010(F)
1. ZEENATH BEEVI B
... Petitioner
Vs
1. STATE OF KERALA
... Respondent
For Petitioner :SRI.G.SUDHEER
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/08/2010
O R D E R
ANTONY DOMINIC, J.
-----------------------------
W.P.(C) No.26854 of 2010
---------------------------------
Dated this the 20th day of August 2010
J U D G M E N T
Regularization in service as Attender Grade II/Nursing
Assistant Grade II is what is sought for by the petitioners.
2. Ext.P1 is the order on the basis of which the
petitioners were engaged in service. This itself shows that
appointment of the petitioners was for 179 days. Even if the
petitioners are retained in service beyond 179 days, that does
not give them any right for regularization. This issue is covered
against the petitioner by a Full Bench judgment of this Court in
Radha v. District Medical Officer (2002(2) KLT 711) and the
judgment of the Apex Court in Secretary, State of Karnataka
& Others v. Umadevi & Others (2006 (4) SCC page 1).
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE.
Jvt