IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 27584 of 2006(H)
1. HEALTH SERVICES FIELD WORKERS'
... Petitioner
2. SIVADASAN,
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICE,
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :19/10/2006
O R D E R
K.K.DENESAN, J.
-----------------------------
WP(C)No. 27584 OF 2006
-----------------------------
Dated this the 19th October, 2006.
JUDGMENT
The petitioner is a service organisation stated to
espouse the cause of Field Workers in the Health Services
Department. The members of the first petitioner are
aggrieved by the non-consideration of their claim for
promotion to the post of Filed Assistant and also to still
higher posts. Ext.P1 G.O dated 21.6.1977 has been produced
as the rules governing appointment to the post of Field
Assistant. Ext.P7 representation has been filed by the
petitioner before the Government requesting to promote the
members of the organisation to the post of Junior Health
Inspectors, with immediate effect. Reliance is placed on
Ext.P3 order issued by the Director of Health Services.
2. Counsel for the petitioner submits that it is the
duty of the first respondent to consider Ext.P7 and to take
decision as early as possible.
3. I have heard counsel for the petitioner and the
Govt. Pleader for the respondents. It is for the first
respondent to consider the request made by the petitioner
and pass orders on Ext.P7. This shall be done as early as
WPC 27584/2006 2
possible, in any event, within three months on the
petitioner producing a copy of the judgment along with a
copy of the writ petition. The petitioner shall be
afforded an opportunity of being heard before orders are
passed on Ext.P7. Writ petition is disposed of accordingly.
The petitioner may produce a copy of this judgment
before the first respondent for compliance.
K.K.DENESAN
Judge
jj