IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 13760 of 2009(L)
1. SADASIVAN, S/O. RAGHAVAN, AGED 50 YEARS,
... Petitioner
2. SOPHY K.M. W/O. MATHEWS, AGED 46 YEARS,
3. P.R.PUSHPAVALLY, W/O. T.K. RAJENDRAN -
Vs
1. THE STATE OF KERALA REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER (HEALTH),
4. THE DISTRICT MEDICAL OFFICER (HEALTH)
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :08/06/2009
O R D E R
P.N.RAVINDRAN, J.
-------------------------------------
W.P.(C)No.13760 of 2009
--------------------------------------
Dated 8th June, 2009
JUDGMENT
Heard Sri.M.Sajjad, the learned counsel appearing for the
petitioners and Smt.Anu Sivaraman, the learned Senior Government
Pleader appearing for the respondents.
2. Petitioners 1 and 2 are Grade I Staff Nurses and the
third petitioner is a Head Nurse. They are aggrieved by Ext.P15 order
dated 4.10.2008 issued by the Director of Health Services, revising the
promotions effected to the category of Staff Nurse Grade I. By
Ext.P15, the petitioners have been assigned dates later than the dates
on which they were promoted to the category of Staff Nurse Grade I.
The petitioners state that aggrieved by Ext.P15 and in terms of the
stipulations therein that any omissions/corrections should be brought
to the notice of the Director of Health Services within 20 days, they
have filed Exts.P16, P16(a) and P16(b) representations. In this writ
petition, the petitioners inter alia pray for a direction to the Director of
Health Services to consider the grievance voiced by them in Exts.P16,
P16(a) and P16(b) represenations and pass orders thereon within a
time limit to be fixed by this Court.
WP(C).No.13760/2009 2
3. The petitioners state that Ext.P16, P16(a) and P16(b)
representations have been filed in terms of the stipulations in Ext.P15
itself and that the Director of Health Services is therefore bound to
consider the same and pass orders thereon. Ext.P15, no doubt states
that “any omissions/corrections occurred in this list should be brought
to the notice of the undersigned with proper documents within 20
days.” It appears to me on a plain reading of Ext.P15 that the Director
has given the persons named therein an opportunity to object to any
omission/correction in the list appended to Ext.P15. Whether the
grievance voiced by the petitioners falls in the realm of
omission/correction in the list appended to Ext.P15 is a matter for the
Director of Health Services to decide, at least in the first instance.
I accordingly dispose of this writ petition with a direction to
the Director of Health Services to consider whether Exts.P16, P16(a)
and P16(b) representations are maintainable in the light of the
aforesaid stipulation in Ext.P15 and pass orders thereon within six
weeks from the date on which the petitioners produce a certified copy
of this judgment along with a copy of this writ petition before him. If
the petitioners are aggrieved by the order passed by the Director of
Health Services or by the rank and seniority assigned to them in the
list appended to Ext.P15, it will be open to them to move the
WP(C).No.13760/2009 3
Government in appeal as provided under Rule 27B of Part II of the
Kerala State and Subordinate Services Rules. The Director of Health
Services shall before passing orders as directed above also afford the
petitioners a reasonable opportunity of being heard.
P.N.RAVINDRAN
Judge
TKS