High Court Kerala High Court

K.C.Valsala Kumari vs The State Of Kerala Represented By … on 2 March, 2007

Kerala High Court
K.C.Valsala Kumari vs The State Of Kerala Represented By … on 2 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 7089 of 2007(R)


1. K.C.VALSALA KUMARI,
                      ...  Petitioner

                        Vs



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

2. THE PRINCIPAL & CONTROLLING OFFICER,

3. THE PRINCIPAL,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :02/03/2007

 O R D E R
                          K.K. DENESAN, J.



                  = = = = = = = = = = = = = = =

                   W.P.(C) No. 7089 OF 2007 R

                  = = = = = = = = = = = = = = =



                  Dated this the 2nd March, 2007



                           J U D G M E N T

The petitioner is working as Sweeper/Cleaner in

Government Homoeopathic Medical College Hospital,

Kozhikode. Post of Attender is the promotion post of

contingent employees. According to the petitioner, she

is entitled to be considered for promotion to the post

of Attender against existing vacancies in the

Homoeopathic Department. She filed Ext. P3

application before the 2nd respondent on 11-1-2007

requesting to promote her as Attender. Since orders

have not been passed on Ext. P3, she has approached

this Court.

2. Counsel for the petitioner submits that the 2nd

respondent may be directed to pass early orders on Ext.

P3.

3. Heard Govt. Pleader for the respondents.

4. In the facts and circumstances, there shall be

an order directing the 2nd respondent to consider Ext.

P3 and pass orders within one month from the date of

receipt of a copy of the judgment.

WPC No. 7089/2007 -2-

The petitioner shall produce a copy of the

judgment and a copy of the writ petition before the 2nd

respondent for information and compliance.

K.K. DENESAN

JUDGE

jan/