IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2073 of 2011(H)
1. KANJANAKUMARI.M.K,
... Petitioner
2. K.REMADEVI,
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER FOR
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :07/02/2011
O R D E R
S. SIRI JAGAN, J.
- - - - - - - - - - - - - - - - - - - - - - -
W.P.(C)No. 2073 of 2011
- - - - - - - - - - - - - - - - - - - - - - -
Dated this the 7th day of February, 2011
J U D G M E N T
The petitioners are Junior Public Health Nurses in the
Health Service Department of the Government of Kerala.
Prior to starting regular service, they had provisional
service. By orders of this court that provisional service was
counted for the purpose of granting increments. The
petitioners’ grievance in this writ petition is that the
provisional service is not being counted for grant of higher
grades. Seeking this relief the petitioners have filed
Exts.P5 & P6 representations before the 1st respondent.
The petitioners seek a direction to the 1st respondent to
consider and pass orders on Exts.P5 & P6 as expeditiously
as possible.
Having heard the learned Government Pleader also,
I dispose of this writ petition with a direction to the
1st respondent to consider and pass orders on Exts.P5 & P6
as expeditiously as possible, at any rate, within a period of
W.P.(C)No. 2073 of 2011
-2-
three months from the date of receipt of a certified copy of
this judgment, after affording an opportunity of being
heard to the petitioners.
Sd/-
S. SIRI JAGAN
JUDGE
//True copy//
P.A. TO JUDGE
shg/