IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 20578 of 2007(Y)
1. SHYNI M.L.,
... Petitioner
2. ROJY K.,
3. A.THARABAI,
4. G.BHARGAVI,
5. K.P.VIMALAKUMARI,
6. P.SATHIABHAMA,
7. P.S.NALINI,
8. K.SARADA,
9. VISALAKSHI K.,
10. M.V.PRABHAVATHI,
11. LAILAMMA A.,
12. M.GEETHA,
13. K.R.KANCHANA,
14. V.PUSHPALATHA,
15. AMBUJAM.S.,
16. K.M.VALSA,
17. C.SUMATHY,
18. P.V.SARAMMA,
19. K.DAIVANI,
20. VANAJA K.,
21. USHA P.,
22. THAHIRA H.,
23. K.SATHYABHAMA,
24. P.AYISHABI,
25. SAROJINI P.,
26. VIJAYAMMAL K.,
27. DEVAKI P.,
28. P.SUMA,
29. JAISY C.I.,
30. MINI T.A.,
31. C.K.PARVATHY,
32. PANCHALI R.,
33. JAYANTHI M.K.,
34. ROJA K.,
35. P.R.SUDHAMANI,
36. K.A.AMMINI,
37. V.KRISHNAKUMARI,
38. C.K.SUNDARY,
39. M.BALKESE,
Vs
1. STATE OF KERALAL REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER, PALAKKAD.
4. MS.LATHA M.A.,
5. MS.T.PREMA,
6. MS.N.LEELAMMA,
7. MS.M.T.ALIYAMMA,
8. MS.C.T.MARIYAMMA,
For Petitioner :SRI.K.RAMAKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/09/2007
O R D E R
V.GIRI,J.
-----------------------------------------
W.P.(C) No. 20578 of 2007
-----------------------------------------
Dated this the 26th day of September, 2007
JUDGMENT
The essential challenge in this writ petition is in relation to Ext.P4
which is a combined final gradation list of Junior Public Health Nurses
Grade II as on 30.1.1994. When the writ petition came up for
admission and orders today, learned counsel for the petitioner
Mr.Ramaprasad Unni submits that objections have been filed in
relation to Ext.P2 by the petitioners and similarly situated person.
2. I have heard the learned counsel for the petitioner and the
learned Government Pleader. Learned Government Pleader submits
that Ext.P4 is the final list and therefore objections in relation to Ext.P4
may not be maintainable as such.
3. The objection that the petitioners have stated to have filed in
relation to Ext.P4, shall be treated as a petition under Rule 27B of Part
II of KS&SSR. The petitioners are also entitled to supplement such
objections, if any, already filed. The first respondent shall take note of
such objections and treat the same as a petition under Rule 27B and
take a decision thereon, within a period of three months from the date
W.P.(C)NO.20578/2007 :2 :
of receipt of a copy of this judgment, after hearing the petitioners and
any other affected party. It is made clear that any orders issued in
pursuance of or in consequence of Ext.P4 shall be subject to the
decision that the Government may take in the petition under Rule 27B
in the manner as aforementioned.
The writ petition is disposed of as above.
V.GIRI, JUDGE
css/
W.P.(C)NO.20578/2007 :2 :