IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3549 of 2010(P)
1. SATHEEBHAI K.N.,
... Petitioner
Vs
1. STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER,
4. PUSHPA KUMARI K.M.,
For Petitioner :SRI.P.M.MANOJ (KANNUR)
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :03/02/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 3549 OF 2010
--------------------------------------------
Dated this the 3rd day of February, 2010
JUDGMENT
The petitioner is working as Staff Nurse Grade I in a Primary Health
Centre under the second respondent. She is an aspirant for promotion to
the post of Head Nurse. The grievance of the petitioner is that ignoring
her legitimate claim for promotion to the post of Head Nurse, the 4th
respondent was promoted and posted as Head Nurse, as per Ext.P3 order
dated 4.7.2009. Raising the grievance against non consideration of her
claim and also the promotion granted to the 4th respondent, the petitioner
has already approached the second respondent through Ext.P4
representation.
2. Grievances against an order of promotion is permissible to be
taken in appeal before the competent authority. Therefore, Ext.P4
representation filed by the petitioner, raising her grievance against Ext.P3
order, is maintainable. That being so, there is no reason for the second
respondent for not looking into the grievance raised by the petitioner in
Ext.P4, of course, with notice to the 4th respondent. Therefore, there will
W.P.(C) NO. 3549/2010 2
be a direction to the second respondent to consider and pass orders on
Ext.P4 representation, with notice to the 4th respondent, within a period of
three months from the date of receipt of a copy of this judgment.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
sp/
W.P.(C) NO. 3549/2010 3
C.T. RAVIKUMAR, J.
W.P.(C) NO. 3549/2010
JUDGMENT
3rd February, 2010