Kerala High Court
A.Remani vs The State Of Kerala Represented By on 25 July, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16843 of 2003(E)
1. A.REMANI, HEAD NURSE, MEDICAL COLLEGE
... Petitioner
2. USHADEVI, HEAD NURSE, DISTRICT HOSPITAL,
3. V.I.GRACY, HEAD NURSE, COMMUNITY
4. K.K.GIRIJA, HEAD NURSE, TALUK HOSPITAL,
5. T.SUSEELA, HEAD NURSE, P.H.C.,
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
For Petitioner :SRI.P.RAMAKRISHNAN
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :25/07/2008
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.16843 of 2003
----------------------------------------------
Dated 25th July, 2008.
J U D G M E N T
In the matter of reversion from the post of Head Nurse,
there is already an interim order dated 30.5.2003. The writ
petition is hence disposed of in terms of the said interim order.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.16843 of 2003
———————————————-
J U D G M E N T
Dated 25th July, 2008.