IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22479 of 2008(A)
1. NITHY.T., JUNIOR PUBLIC HEALTH NURSE,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER FOR HEALTH,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :25/07/2008
O R D E R
V.GIRI, J
-------------------
W.P.(C).22479/2008
--------------------
Dated this the 25th day of July, 2008
JUDGMENT
Petitioner is a Junior Public Health Nurse who
commenced regular service prior to 1.10.1994. According
to her, she has rendered provisional service prior to the
said date. She submits that she is entitled to increment
taking into account the provisional service rendered by
her prior to 1.10.1994, in circumstances where her
regular service commenced prior to 1.10.1994.
Having heard learned counsel for the petitioner and
learned Government Pleader, writ petition is disposed of
directing the first respondent to consider the petitioner’s
claim as contained in Ext.P2, in the light of the judgment
of the Full Bench of this Court in State of Kerala v.
Ponnamma (2005 (4) KLT 987 [FB] ) and take a
decision thereon, within a period of two months from the
date of receipt of a copy of this judgment.
V.GIRI,
Judge
mrcs