High Court Kerala High Court

Assadeep.T.S vs State Of Kerala on 19 August, 2008

Kerala High Court
Assadeep.T.S vs State Of Kerala on 19 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23977 of 2008(D)


1. ASSADEEP.T.S, STAFF NURSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE COMMISSIONER OF ENTRANCE

3. THE POST GRADUATE SELECTION COMMITTEE,

4. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.G.SASIDHARAN CHEMPAZHANTHIYIL

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/08/2008

 O R D E R
                         S. SIRI JAGAN, J.
                ------------------------------------
                  W.P.(C)No.23977 OF 2008
              ----------------------------------------
              Dated this the 19th day of August, 2008

                            JUDGMENT

The petitioner is a Staff Nurse in the Health Service

Department. She is aspiring for admission to the M.Sc. Nursing

Course in the quota prescribed for State Level Nursing Officers.

According to the petitioner, she would also come within the

purview of the expression ‘State Level Nursing Officer’ for whom

a seat is reserved for M.Sc Nursing Course. The petitioner’s

grievance is that the DME rejected the claim of the petitioner on

the ground that the said seat is reserved exclusively for the two posts

of Assistant Director of Nursing Services and Deputy Director of

Nursing Services and not for others. The petitioner would

contend that both the persons holding those two posts already

have the qualification of M.Sc Nursing and therefore the persons

down the ladder can also be considered for admission to the said

course in the reserved set. Seeking this relief, the petitioner

has submitted Ext.P7 representation before the Hon’ble Minister

for Health with a copy of the same marked to the 1st respondent.

W.P.(c)No.23977/08 2

The petitioner seeks a direction to the 1st respondent to

consider and pass orders on the same expeditiously. The

petitioner would contend that since the last date for admission

is fast approaching, the 1st respondent may be directed to

consider the same within the shortest possible time.

2. I have heard the learned Government Pleader also.

In the facts and circumstances of the case, I feel that the

1st respondent can be directed to consider Ext.P7 expeditiously.

Accordingly, the 1st respondent is directed to consider and pass

appropriate orders on Ext.P7, as expeditiously as possible, at

any rate, within a period of two weeks from the date of receipt

of a copy of this judgment.

The writ petition is disposed of as above.

S. SIRI JAGAN, JUDGE

Acd

W.P.(c)No.23977/08 3