High Court Kerala High Court

Leena Suresh Kumar vs The District Medical Officer on 25 January, 2008

Kerala High Court
Leena Suresh Kumar vs The District Medical Officer on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 2039 of 2008(P)


1. LEENA SURESH KUMAR,
                      ...  Petitioner
2. H.HAJJUMMA,
3. LINI SOMARAJAN,
4. S.LIJI,

                        Vs



1. THE DISTRICT MEDICAL OFFICER,
                       ...       Respondent

2. THE DIRECTOR OF INDIAN & SYSTEM OF

3. THE SECRETARY TO GOVERNMENT,

                For Petitioner  :SRI.D.PEETHAMBARAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :25/01/2008

 O R D E R
                                   V.GIRI,J.

                            -------------------------

                       W.P ( C) No. 2039 of 2008

                            --------------------------

                 Dated this the 25th  January, 2008


                              J U D G M E N T

Petitioners were appointed as Nursing Assistants in

different Ayurveda Dispensaries in Thiruvanthapuram district

on a provisional basis under Exhibit P1 and thereafter under

Exhibits P2 and P3. Petitioners now point out that Hospital

Attendants Gr.II in the Health Services Department, though

appointed on a provisional basis were subsequently regularised

as is evident from Exhibit P4 Government Order dated

16.11.2007. Petitioners claim parity of treatment and have

submitted Exhibits P5 to 8 representations before the

Government in that regard.

Learned Government Pleader submits that Exhibit P4

Government Order will not apply to the case of the petitioners.

Petitioners were appointed in the Department of Ayurveda and

the beneficiaries under Exhibit P4 stands on a different footing.

This is definitely a relevant fact. Without expressing any

opinion on the merits of the case and after hearing the counsel

W.P ( C) No. 2039 of 2008

2

on both sides, this writ petition is disposed of directing the 3rd

respondent to look into Exhibit P5 to 8 and take a decision

thereon, in accordance with law, after hearing the petitioner,

within three months from the date of receipt of a copy of this

judgment. Petitioners shall produce a copy of this judgment

along with a copy of the writ petition before the 3rd respondent,

for compliance.

(V.GIRI, JUDGE)

ma

W.P ( C) No. 2039 of 2008

2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007

W.P ( C) No. 2039 of 2008

2

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

W.P ( C) No. 2039 of 2008

2

ORDER

25th May, 2007