High Court Kerala High Court

Health Services Field Workers’ vs The State Of Kerala on 19 October, 2006

Kerala High Court
Health Services Field Workers’ vs The State Of Kerala on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 27584 of 2006(H)


1. HEALTH SERVICES FIELD WORKERS'
                      ...  Petitioner
2. SIVADASAN,

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICE,

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :19/10/2006

 O R D E R
                            K.K.DENESAN, J.
                   -----------------------------
                       WP(C)No. 27584 OF 2006
                   -----------------------------
                Dated this the 19th October, 2006.

                                JUDGMENT

The petitioner is a service organisation stated to

espouse the cause of Field Workers in the Health Services

Department. The members of the first petitioner are

aggrieved by the non-consideration of their claim for

promotion to the post of Filed Assistant and also to still

higher posts. Ext.P1 G.O dated 21.6.1977 has been produced

as the rules governing appointment to the post of Field

Assistant. Ext.P7 representation has been filed by the

petitioner before the Government requesting to promote the

members of the organisation to the post of Junior Health

Inspectors, with immediate effect. Reliance is placed on

Ext.P3 order issued by the Director of Health Services.

2. Counsel for the petitioner submits that it is the

duty of the first respondent to consider Ext.P7 and to take

decision as early as possible.

3. I have heard counsel for the petitioner and the

Govt. Pleader for the respondents. It is for the first

respondent to consider the request made by the petitioner

and pass orders on Ext.P7. This shall be done as early as

WPC 27584/2006 2

possible, in any event, within three months on the

petitioner producing a copy of the judgment along with a

copy of the writ petition. The petitioner shall be

afforded an opportunity of being heard before orders are

passed on Ext.P7. Writ petition is disposed of accordingly.

The petitioner may produce a copy of this judgment

before the first respondent for compliance.

K.K.DENESAN
Judge
jj