IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 37688 of 2010(I)
1. SULOCHANA.P.P,JUNIOR PUBLIC HEALTH
... Petitioner
2. ALEYAMMA,JUNIOR PUBLIC HEALTH
3. PADMAKUMARI.V.K,
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE MEDICAL OFFICER(HEALTH),THRISSUR-
4. THE MEDICAL OFFICER IN-CHARGE,
5. THE MEDICAL OFFICER IN-CHARGE,
6. THE PRINCIPAL ACCOUNTANT GENERAL
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.37688 of 2010
==================
Dated this the 20th day of December, 2010
J U D G M E N T
The petitioners are junior Public Health Nurses. Prior to entering
regular service, they had put in provisional service. According to the
petitioners, the said provisional service being prior to 1.10.1994, the
petitioners are entitled to have the provisional service reckoned for service
benefits. Although that benefit was originally granted to them, the same was
subsequently cancelled. Against the same, the petitioners have filed Exts.P9,
P9(a) and P9(b) representations before the 1st respondent. The petitioners
seek a direction to the 1st respondent to consider and pass orders on Exts.P9,
P9(a) and P9(b), expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with a
direction to the 1st respondent to consider and pass orders on Exts.P9, P9(a)
and P(b), as expeditiously as possible, at any rate, within three months from
the date of receipt of a certified copy of this judgment, after affording an
opportunity of being heard to the petitioners. Till a decision is taken on
Exts.P9, P9(a) and P9(b), recovery proceedings pursuant to orders of
cancellation shall be kept in abeyance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2