High Court Kerala High Court

C.K.Thankamma vs Dr.Vishwas Mehta on 11 February, 2010

Kerala High Court
C.K.Thankamma vs Dr.Vishwas Mehta on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Con.Case(C).No. 132 of 2010(S)


1. C.K.THANKAMMA, W/O.SUKU,
                      ...  Petitioner

                        Vs



1. DR.VISHWAS MEHTA, I.A.S.,
                       ...       Respondent

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/02/2010

 O R D E R
                        P.N.RAVINDRAN, J.
                      ----------------------------
                    Cont. Case (C)No.132 of 2010
                      ----------------------------
                      Dated 11th February, 2010

                             JUDGMENT

Smt.T.B.Remani, the learned Senior Government

Pleader appearing for the respondent submits on instructions that the

Government have issued G.O.(Rt.)No.1253/2009/H&FWD. dated

11.05.2009 holding that the petitioner is eligible to have the

provisional service rendered by her counted for increment and

consequential benefits, if the same has not already been considered

for increment. A copy of the aforesaid Government order was made

available to me for perusal and the same is incorporated as records. I

have gone through the said Government order. The Government have

while accepting the claim of the petitioner also directed the Director of

Health Services to take necessary action to give effect to the decision

of the Government. In the light of the said development, I am of the

opinion that no further orders are called for in this contempt case. It

is accordingly closed.

P.N.RAVINDRAN
Judge

TKS

WP(C).No. 2