IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8017 of 2006(D)
1. T.R. SHEELA,
... Petitioner
Vs
1. DIRECTOR OF HEALTH SERVICES,
... Respondent
2. DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :SRI.A.K.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/08/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.8017 of 2006
----------------------------------------------
Dated 17th August, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “To issue a writ of mandamus or any other appropriate
writ, order or direction directing the 1st respondent to count the
provisional service for the purpose of granting increment,
seniority and other benefits.
(ii) To issue a writ of mandamus or any other appropriate writ,
order or direction directing the 1st respondent to consider and
dispose of Exts.P3 and P7.”
It is submitted that in the case of several similarly situated
persons, orders have been passed regularising them in service.
There will be a direction to the first respondent to consider
Exts.P3 and P7 and pass appropriate orders thereon in
accordance with law with notice to the petitioner, within a period
of three months from the date of production of a copy of the
judgment, without discriminating the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2