High Court Kerala High Court

Dr.P.S.Asha vs State Of Kerala on 20 August, 2010

Kerala High Court
Dr.P.S.Asha vs State Of Kerala on 20 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26588 of 2010(W)


1. DR.P.S.ASHA, AGED 42 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.M.A.SHAFIK

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2010

 O R D E R
                       ANTONY DOMINIC, J.
              --------------------------------------------------
                 W.P.(C) NO.26588 OF 2010(W)
              --------------------------------------------------
            Dated this the 20th day of August, 2010

                           J U D G M E N T

Petitioners’ grievance is regarding his placement in the

Administrative Cadre. According to the petitioner on the

implementation of the Rules governing Specialty Cadre, though she

had initially opted for placement in the administrative cadre,

subsequently she submitted Ext.P4 option opting for placement in

the general cadre. However, he has been placed in the

administrative cadre and therefore he submitted Ext.P6

representation before the 2nd respondent.

2. Having regard to the above, I dispose of this writ petition

directing the 2nd respondent to consider the grievance of the

petitioner highlighted in Ext.P8. Orders shall be passed as

expeditiously as possible and at any rate within 8 weeks from the

date of production of a copy of the judgment. In the meanwhile

status quo as on date shall be maintained, if not already relieved.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WPC.No. /09
:2 :