IN THE HIGH COURT OF KERALA AT ERNAKULAM
Con.Case(C).No. 132 of 2010(S)
1. C.K.THANKAMMA, W/O.SUKU,
... Petitioner
Vs
1. DR.VISHWAS MEHTA, I.A.S.,
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice P.N.RAVINDRAN
Dated :11/02/2010
O R D E R
P.N.RAVINDRAN, J.
----------------------------
Cont. Case (C)No.132 of 2010
----------------------------
Dated 11th February, 2010
JUDGMENT
Smt.T.B.Remani, the learned Senior Government
Pleader appearing for the respondent submits on instructions that the
Government have issued G.O.(Rt.)No.1253/2009/H&FWD. dated
11.05.2009 holding that the petitioner is eligible to have the
provisional service rendered by her counted for increment and
consequential benefits, if the same has not already been considered
for increment. A copy of the aforesaid Government order was made
available to me for perusal and the same is incorporated as records. I
have gone through the said Government order. The Government have
while accepting the claim of the petitioner also directed the Director of
Health Services to take necessary action to give effect to the decision
of the Government. In the light of the said development, I am of the
opinion that no further orders are called for in this contempt case. It
is accordingly closed.
P.N.RAVINDRAN
Judge
TKS
WP(C).No. 2