IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3619 of 2011(B)
1. DR.SUKU.C,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. THE REGIONAL DEPUTY DIRECTOR OF
4. THE DISTRICT MEDICAL OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 3619 of 2011
==================
Dated this the 4th day of February, 2011
J U D G M E N T
The petitioner is an aspirant for admission to the medical P.G.
course. He is now working as the District Leprosy Officer in the Health
Services Department. Prior to joining the Health Services Department,
the petitioner had worked as an Assistant Insurance Medical Officer in
the E.S.I. Hospital. The petitioner seeks counting of ESI service also
along with the service in the Health Services Department for the
purpose of preparing the seniority list for admission to medical P.G.
course in the Health Services Department. Seeking this relief, the
petitioner has filed Ext.P9 representation before the 2nd respondent.
The petitioner seeks a direction to the 2nd respondent to consider and
pass orders on Ext.P9 expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Ext.P9, as expeditiously as possible, at any rate, within three weeks
from the date of receipt of a certified copy of this judgment, after
affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2