IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9980 of 2010(V)
1. PREMJITH.K.S AND OTHERS
... Petitioner
Vs
1. THE SECRETARY TO GOVERNMENT,HEALTH
... Respondent
For Petitioner :SRI.O.D.SIVADAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :24/03/2010
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 9980 of 2010
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 24th day of March, 2010
J U D G M E N T
The petitioners are working on working arrangement
in the House Keeping Committee of the Government
Medical College Hospital and Government SAT Hospital
under the supervision of respondents 5 & 6. They anticipate
termination of their working arrangement. In the above
circumstances the petitioners have filed Exts.P4 & P4 (a)
before the 1st respondent. Petitioners seek a direction to
the 1st respondent to consider and pass orders on Exts.P4 &
P4 (a) as expeditiously as possible.
2. I have heard the learned Government Pleader
also. In the facts and circumstances of the case, I dispose
of this writ petition with a direction to the 1st respondent to
consider and pass orders on Exts.P4 & P4 (a) as
expeditiously as possible, at any rate within a period of
three months from the date of receipt of a copy of this
W.P.(C)No. 9980 of 2010
-2-
judgment, after affording an opportunity of being heard to a
representative of the petitioners.
3. The petitioner shall forward a copy of the writ
petition along with a certified copy of this judgment to the
1st respondent for compliance.
S. SIRI JAGAN
JUDGE
shg/