High Court Kerala High Court

B.Sreelatha vs State Of Kerala on 7 June, 2010

Kerala High Court
B.Sreelatha vs State Of Kerala on 7 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17477 of 2010(H)


1. B.SREELATHA, JUNIOR PUBLIC HEALTH
                      ...  Petitioner
2. LEENA.S., JPHN GR.I, PHC POOMALA,
3. JHANSEE BAI.L., JPHN GR.I, PHC MADAVANA,
4. LISSY.S., JPHN GR.I, PHC MAMBRA,
5. PENINAMMA K.P., JPHN GR.I, PHC,
6. USHA.V.G., JPHN GR.I.,
7. KANCHANAVALLY AMMA M.V.,
8. HOLY BABY.B., JPHN GR.I., PHC PUNNAYOOR
9. V.KUNJUMOL, JPHN GR.I.,
10. KUNJUMOL MATHEW, JPHN GR.I.,

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVIES,

3. THE ADDITIOAL DIRECTOR OF HEALTH

                For Petitioner  :DR.V.N.SANKARJEE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :07/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                 W.P.(C) NO. 17477 OF 2010 (H)
                 =====================

              Dated this the 7th day of June, 2010

                          J U D G M E N T

The prayer sought in the writ petition is to direct

respondents 2 and 3 to finalise Ext.P1, list of the Junior Public

Health Nurses, to be transferred on application. Ext.P1 list itself

show that appeals were to be filed within 10 days and going by

the averments, it appears that the appeals are also still pending.

Therefore, unless the appeals filed in response to Ext.P1 are

finalised, at this stage, Ext.P1 cannot be ordered to be

implemented.

2. In the circumstances, the only order that can be

passed is that respondents 2 and 3 shall take expeditious steps

for finalising the appeals that were received in response to Ext.P1

and on finalisation of the appeals, they shall take expeditious

action for finalising Ext.P1 itself, in the light of the appellate

orders that are to be passed. Expeditious steps shall be taken in

this behalf on the production of a copy of this judgment.

3. Petitioners shall produce a copy of this judgment along

WPC No. 17477/10
:2 :

with a copy of this writ petition before respondents 2 and 3 for

further action.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp