High Court Kerala High Court

Dr.Ravi Sankara.V vs State Of Kerala on 8 October, 2010

Kerala High Court
Dr.Ravi Sankara.V vs State Of Kerala on 8 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12774 of 2010(V)


1. DR.RAVI SANKARA.V.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE STATE MISSION DIRECTOR,

3. THE DISTRICT PROGRAMME MANAGER,

                For Petitioner  :SRI.S.JIJI

                For Respondent  :SRI.M.AJAY,SC,NATIONAL RURAL HEALTH MIS

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :08/10/2010

 O R D E R
                       S.SIRI JAGAN, J.
                    =============
                 W.P.(C). No.12774 OF 2010
              =====================
           Dated this the 8th day of October, 2010

                          J U D G M E N T

The petitioner is a Medical Officer working under a

project of the National Rural Health Mission under the

Arogya Keralam project, sponsored by the Central

Government. The petitioner’s grievance in this writ petition

is that the petitioner is not being paid Difficult Rural Area

allowance of 5,000/- per month due to him as per his service

conditions. The learned Standing counsel for the second

respondent produces before me an order dated 04-10-2010

whereby the Difficult Rural Area allowance was sanctioned

to the petitioner. In view of the said order this writ petition

is closed.

S.SIRI JAGAN,
JUDGE.

pm