High Court Kerala High Court

Sasikumari.K. vs State Of Kerala Rep. By The on 22 March, 2007

Kerala High Court
Sasikumari.K. vs State Of Kerala Rep. By The on 22 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8107 of 2007(M)


1.  SASIKUMARI.K.,W/O.A.S.BAHVAN,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER,

                For Petitioner  :SMT.JEENA JOSEPH

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER

 Dated :22/03/2007

 O R D E R
                             A.K. BASHEER, J.

                         --------------------------

                     W.P.(C).  NO. 8107 OF 2007

                            ---------------------


                 Dated this the 22nd day of March, 2007


                              J U D G M E N T

Petitioner seeks her reinstatement in service as Junior

Public Health Nurse in the light of Ext.P3 judgment rendered by

their Lordships of the Supreme Court. Various contentions have

been raised by the petitioner in support of her plea that she is

also entitled to get a similar treatment as given to those several

identically placed persons.

2. I do not propose to deal with the above and other

contentions raised by the petitioner at this stage in view of the

limited prayer made by learned counsel for the petitioner at the

Bar. It is submitted that petitioner will be satisfied if an

appropriate direction is issued to respondent No.1 to consider

and pass orders on Ext.P4 representation submitted by the

petitioner. Learned counsel submits that petitioner has

highlighted her grievances in the said representation while

putting forth her claim for reinstatement. Learned Government

WPC NO.8107/07 Page numbers

Pleader submits that an appropriate decision will be taken on

Ext.P4, if the same has been preferred by the petitioner as

contended by her.

In the above facts and circumstances, the writ petition is

disposed of with a direction to respondent No.1 to consider and

pass orders on Ext.P4, strictly on its merit and in accordance with

law as expeditiously as possible, at any rate, within a period of

two months from the date of receipt of a copy of this judgment.

While taking a decision in the matter, respondent No.1 shall keep

in view the directions/observations contained in Ext.P3 judgment.

Respondent No.1 shall ensure that the petitioner is afforded

sufficient opportunity to be heard before any orders are passed.

Petitioner shall produce a certified copy of this judgment along

with a copy of the writ petition before the 1st respondent for

compliance.






                                                    A.K. BASHEER, JUDGE

vps


WPC NO.8107/07    Page numbers





                                  KURIAN JOSEPH, JUDGE




                                                OP NO.





                                            JUDGMENT




WPC NO.8107/07    Page numbers





                                  21st  DECEMBER, 2006