High Court Kerala High Court

Dr. Anitha Mohan vs State Of Kerala on 18 June, 2010

Kerala High Court
Dr. Anitha Mohan vs State Of Kerala on 18 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18964 of 2010(U)


1. DR. ANITHA MOHAN, I.D.D. TECHNICAL
                      ...  Petitioner
2. S.MARY SLESSOR, SENIOR GRDE DIETICIAN
3. KAJAL, DIETICIAN GRADE II,
4. MINI PHILIP, DIETICIAN GRADE II, MENTAL
5. JAIS ABRAHAM, DIETICIAN, GOVT. WOMEN AND
6. ROSAMMA GEORGE, SENIOR GRADE DIETICIAN
7. MAYALAKSHMI.K., DIETICIAN, DISTRICT
8. DEEPA VARKEY, DIETICIAN GRADE II,

                        Vs



1. STATE OF KERALA, REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR, DIRECTORATE OF HEALTH

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :18/06/2010

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                   W.P.(C.) No.18964 of 2010 (U)
             ---------------------------------
              Dated, this the 18th day of June, 2010

                           J U D G M E N T

The petitioners are holding the posts of Dieticians and

Nutritionists. Their grievance is that though they are in the

administrative control of the State Nutrition Officer, they are not

included in the feeder category to the said post. Pointing out this

and also seeking appropriate modification in the Special Rules, they

have filed Ext.P3 before the 1st respondent and seek a direction for

its consideration.

2. Although fixation of method of recruitment and

qualifications is basically the prerogative of the 1st respondent,

when an affected party makes a representation alleging existence of

anomalies in the Special Rules, it is necessary that the same should

be duly adverted to.

Having regard to the fact that in Ext.P3, all what is urged is

rectification of the alleged anomalies, I direct the 1st respondent to

consider Ext.P3 and pass orders thereon. This shall be done as

WP(C) No.18964/2010
-2-

expeditiously as possible, at any rate, within three months of

production of a copy of this judgment, along with a copy of this writ

petition.

This writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)

jg