High Court Kerala High Court

C.K.Thankamma vs The State Of Kerala on 21 June, 2010

Kerala High Court
C.K.Thankamma vs The State Of Kerala on 21 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19107 of 2010(K)


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

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES

3. THE MEDICAL OFFICER, PRIMARY HEALTH

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/06/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.19107 OF 2010 (K)
              --------------------------------------------------
             Dated this the 21st day of June, 2010

                           J U D G M E N T

The grievance raised in this writ Petition is that despite Ext.P1

order issued by the Government as early as on 11.5.2009 the

benefit thereof is not extended to the petitioner.

2. If as stated by the Petitioner, Ext.P1 order has been issued

and the said order is still in force, necessarily she is entitled to the

benefits thereof.

In view of the above, I direct the 2nd respondent to consider

the claim of the petitioner for the benefit of Ext.P1and if she is

entitled to the benefit due thereunder, the same shall be extended

to her. This shall be done as expeditiously as possible and at any

rate within 8 weeks from the production of a copy of the judgment

along with a copy of this writ petition.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :