IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19107 of 2010(K)
1. C.K.THANKAMMA, W/O.T.K.SUKU,
... Petitioner
Vs
1. THE STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES
3. THE MEDICAL OFFICER, PRIMARY HEALTH
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :21/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.19107 OF 2010 (K)
--------------------------------------------------
Dated this the 21st day of June, 2010
J U D G M E N T
The grievance raised in this writ Petition is that despite Ext.P1
order issued by the Government as early as on 11.5.2009 the
benefit thereof is not extended to the petitioner.
2. If as stated by the Petitioner, Ext.P1 order has been issued
and the said order is still in force, necessarily she is entitled to the
benefits thereof.
In view of the above, I direct the 2nd respondent to consider
the claim of the petitioner for the benefit of Ext.P1and if she is
entitled to the benefit due thereunder, the same shall be extended
to her. This shall be done as expeditiously as possible and at any
rate within 8 weeks from the production of a copy of the judgment
along with a copy of this writ petition.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :