High Court Kerala High Court

Ambika V.N. vs Director Of Health Services on 28 October, 2009

Kerala High Court
Ambika V.N. vs Director Of Health Services on 28 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30544 of 2009(K)


1. AMBIKA V.N., VETTIKAKUZHIYIL HOUSE,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER,

3. SUPERINTENDENT,

4. STATE 0F KERALA,

                For Petitioner  :SRI.K.SASIKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :28/10/2009

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.30544 OF 2009 (K)
              --------------------------------------------------
            Dated this the 28th day of October, 2009

                           J U D G M E N T

Petitioner was a Staff Nurse in the Health Services Department

of the Government of Kerala. She availed leave without allowance for

foreign employment initially for the period from 1988-1993 followed

by extension for the periods from 1993-1998 and 1998-2003. Again

she applied for extension and that was not granted.

2. According to the petitioner subsequently, she came back

and represented for permission to rejoin duty but however that was

not allowed. At that stage, disciplinary action was also initiated

issuing Ext.P4 memo and she filed Ext.P5 reply. While so, petitioner

came to know that another Nurse similarly situated like the

petitioner by name Smt. P. Sujatha a Staff Nurse from Alappuzha

Medical College, who also availed leave without allowance was

permitted to rejoin duty even during the pendency of the disciplinary

action. Petitioner has produced Exts.P10 to P13 orders that were

issued in that case.

3. Coming to know of this development, petitioner submitted

WPC.No.30544 /09
:2 :

Ext.P14 representation to the first respondent requesting that she be

also allowed to rejoin duty as in the case of Smt. P. Sujatha

mentioned above. This representation is pending before the first

respondent and as orders have not been passed, this writ petition is

filed.

4. As stated, the grievance of the petitioner is that in her case

she is not permitted to rejoin duty while a similarly situated

employee was allowed to join duty. It is urging this complaint that

the petitioner has filed Ext.P14 before the first respondent.

5. Having regard to the pendency of Ext.P14, I feel that it is only

appropriate that the first respondent should consider the said

representation and pass appropriate orders thereon duly adverting to

Exts.P10 to P13 as well. An order as above shall be passed as

expeditiously as possible and at any rate within 6 weeks from the

date of production of a copy of the judgment along with a copy of the

writ petition.

Petitioner shall produce a copy of the judgment along with a

copy of the writ petition before the 1st respondent for compliance.

(ANTONY DOMINIC)
JUDGE
vi/