High Court Kerala High Court

Dr.P.T.Latha vs State Of Kerala on 27 September, 2010

Kerala High Court
Dr.P.T.Latha vs State Of Kerala on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 29594 of 2010(Y)


1. DR.P.T.LATHA, ASSISTANT PROFESSOR,
                      ...  Petitioner
2. R.RAVEENDRAN NAIR,,
3. G.PADMAKUMARI AMMA,
4. ANITHA NAYAR,

                        Vs



1.  STATE OF KERALA
                       ...       Respondent

2. SECRETARY TO GOVERNMENT,

3. REGIONAL CANCER CENTRE, SOCIETY

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :27/09/2010

 O R D E R
                             S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                      W.P(C) No. 29594 of 2010
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
            Dated this, the 27th day of September, 2010.

                           J U D G M E N T

Petitioners were originally employees of the ICMR Project in

the 3rd respondent’s office in 1982. In 1985, the ICMR informed the

respondents to treat the petitioners as employees of the 3rd

respondent. Thereafter, in 1991, the 3rd respondent absorbed the

petitioners as their employees with effect from 1987. According to

the petitioners, while doing so, the petitioners’ service for the period

from 1982 to 1987 has not been reckoned for their service benefits.

Seeking this relief, the petitioners have filed Ext. P6 representation

to the Minister for Health and Family Welfare. According to the

petitioners, it has been forwarded to the 2nd respondent for

appropriate action. The petitioners seek a direction to the 2nd

respondent to consider and pass orders on Ext. P 6 expeditiously.

2. I have heard the learned Government Pleader also.

3. In the facts and circumstances of the case, I dispose of this

writ petition with a direction to the 2nd respondent to consider and

pass orders on Ext. P6, after affording an opportunity of being heard

to the petitioner, as expeditiously as possible, at any rate, within

three months from the date of receipt of a copy of this judgment.

The petitioners shall forward a copy of the writ petition along

with a certified copy of this judgment to the 2nd respondent for

compliance.

Sd/- S. Siri Jagan, Judge.

Tds/

[TRUE COPY]

P.S TO JUDGE.