IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22485 of 2010(I)
1. SUMA.V.G.,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :SRI.P.K.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 22485 OF 2010 (I)
=====================
Dated this the 20th day of July, 2010
J U D G M E N T
Petitioner was advised and appointed as Junior Public
Health Nurse Grade II. Subsequently, PSC cancelled the advise
resulting in an order terminating the service of the petitioner.
This proceedings were challenged before this Court in OP
No.14875/01 resulting in Ext.P4 judgment directing
reconsideration of the matter. That judgment was confirmed in
WA No.700/06 filed by the petitioner. PSC reconsidered the
matter and passed Ext.P6 order upholding the cancellation of
advise. It is in these circumstances, Ext.P8 representation has
been filed by the petitioner before the 1st respondent.
2. In Ext.P8 representation, the petitioner mainly relies
on Ext.P7, where, according to the petitioner, the Government
interfered with the cancellation of the advice in respect of
similarly situated persons, invoking its power under Rule 39 of
Part I KS & SSR. In this writ petition, what the petitioner seeks
is an expeditious consideration of Ext.P8 in the light of Ext.P7
order.
WPC No. 22485/10
:2 :
3. Having regard to the above facts, I dispose of this writ
petition directing the 1st respondent to consider and pass orders
on Ext.P8 with notice to the petitioner and in the light of Ext.P7
order. This shall be done, as expeditiously as possible, at any
rate, within 3 months of production of a copy of this judgment.
In the meanwhile, status quo as on date shall be maintained.
Petitioner shall produce a copy of this judgment before
respondents 1 and 2 for compliance.
ANTONY DOMINIC, JUDGE
Rp