High Court Kerala High Court

A.Remani vs The State Of Kerala Represented By on 25 July, 2008

Kerala High Court
A.Remani vs The State Of Kerala Represented By on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16843 of 2003(E)


1. A.REMANI, HEAD NURSE, MEDICAL COLLEGE
                      ...  Petitioner
2. USHADEVI, HEAD NURSE, DISTRICT HOSPITAL,
3. V.I.GRACY, HEAD NURSE, COMMUNITY
4. K.K.GIRIJA, HEAD NURSE, TALUK HOSPITAL,
5. T.SUSEELA, HEAD NURSE, P.H.C.,

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.P.RAMAKRISHNAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :25/07/2008

 O R D E R
                         KURIAN JOSEPH, J.
               ----------------------------------------------
                   W.P.(C) No.16843 of 2003
               ----------------------------------------------
                      Dated 25th July, 2008.

                           J U D G M E N T

In the matter of reversion from the post of Head Nurse,

there is already an interim order dated 30.5.2003. The writ

petition is hence disposed of in terms of the said interim order.

KURIAN JOSEPH, JUDGE.

tgs

KURIAN JOSEPH, J

———————————————-

W.P.(C) No.16843 of 2003

———————————————-

J U D G M E N T

Dated 25th July, 2008.