High Court Kerala High Court

Thomas M.John vs State Of Kerala on 3 April, 2009

Kerala High Court
Thomas M.John vs State Of Kerala on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11100 of 2009(F)


1. THOMAS M.JOHN, MANNUCHERRIL HOUSE,
                      ...  Petitioner
2. DARBY ABRAHAM, CARMELIL,
3. VINOY THOMAS, VADAKKEDATH HOUSE,
4. KRISHNAKUMAR.K., VRINDAVANAM,
5. JIMSON JOHN, PATHIRAPARAMBIL HOUSE,

                        Vs



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

2. THE MAHATMA GANDHI UNIVERSITY

                For Petitioner  :SRI.SANTHOSH MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :03/04/2009

 O R D E R
                        ANTONY DOMINIC, J.
                   -------------------------
                      W.P.(C.) No.11100 of 2009
              ---------------------------------
               Dated, this the 3rd day of April, 2009

                           J U D G M E N T

The petitioners submit that they are the students of B.Sc

Nursing in Self Financing Colleges. According to the petitioners,

orders have been issued by the 1st respondent fixing stipend for

those students who are undergoing internship in the Government

Nursing Colleges. However, orders governing the students like the

petitioners have not been issued so far. Urging this and requesting

for fixation of stipend as far as they are concerned, they say that

they have filed Ext.P3 before the Minister for Health and Family

Welfare, and that the same has been forwarded to the 1st respondent

for consideration. In this writ petition the prayer sought is for a

direction to the 1st respondent to pass orders on Ext.P3.

2. Taking note of the above grievance, this writ petition is

disposed of directing that if Ext.P3 has been received and is pending,

orders thereon shall be passed. This shall be done as expeditiously

as possible, at any rate, within three months of production of a copy

of this judgment.

WP(C) No.11100/2009
-2-

3. The petitioners shall produce a copy of this judgment

along with a copy of this writ petition before the 1st respondent for

compliance.

The writ petition is disposed of as above.

(ANTONY DOMINIC, JUDGE)
jg