IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 37976 of 2007(U)
1. V.K.PRADAYANI, LADY HEALTH INSPECTOR,
... Petitioner
2. SUMITHRA.P.P., LADY HEALTH INSPECTOR,
3. M.K.SOSA, LADY HEALTH INSPECTOR,
4. SUSHAMA BAI, LADY HEALTH INSPECTOR,
5. SOBHANA.K.K., LADY HEALTH INSPECTOR,
Vs
1. DIRECTOR OF HEALTH SERVICES,
... Respondent
For Petitioner :SMT.S.KARTHIKA
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :24/01/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).37976/2007
--------------------
Dated this the 24th day of January, 2008
JUDGMENT
Petitioners are working as Lady Health Inspectors.
They aspire for promotion as Lady Health Supervisors. As
per the Special Rules governing the service, appointment
to the post of Lady Health Supervisor is by promotion from
the category of Lady Health Inspector. Learned counsel
for the petitioners submits that promotion to the post of
Lady Health Supervisors is on the basis of seniority.
Petitioners had brought it to the notice of the Director of
Health Services under Ext.P4 dated 4.1.2008, produced
along with I.A.1078/2007.
2. After having heard the learned counsel for the
petitioners and the learned Government Pleader, writ
petition is disposed of directing the respondent to look
into the claim made by the petitioners under Ext.P4 and
take a decision thereon as early as possible at any rate
within six weeks from the date of receipt of a copy of this
judgment. Petitioner shall produce a copy of this
W.P.(C).37976/2007
2
judgment as also copy of the writ petition and
I.A.1078/2007 before the respondent for compliance.
V.GIRI,
Judge
mrcs