High Court Kerala High Court

Johnson K.S vs The Director Of Health Services on 13 March, 2007

Kerala High Court
Johnson K.S vs The Director Of Health Services on 13 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8308 of 2007(L)


1. JOHNSON K.S,JUNIOR HEALTH INSPECTOR,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. THE PRINCIPAL,KERALA STATE INSTITUTE

                For Petitioner  :SRI.ELVIN PETER P.J.

                For Respondent  : No Appearance

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

 Dated :13/03/2007

 O R D E R
                                 K.K.DENESAN, J

                        -----------------------------------------

                        W.P.(C)NO. 8308 of 2007

                        -----------------------------------------



             Dated this the 13th  day  of  March,  2007



                                   JUDGMENT

The petitioner is working as Junior Health Inspector

Grade-II in the Health Services Department. The writ petition

shows that he possesses the qualifications of B.Com., MSW,

Health Inspectors Diploma awarded by the All India Institute of

Local Self Government, Bombay, M.Sc.(Psychology) and M.Phil in

Psychology. He passed the State Eligibility Test conducted by the

Government of Kerala.

2. The Kerala State Institute of Health and Family Welfare

and Collaborating Training Institute lacks the required number of

faculty members since the leaving of two members who were

earlier engaged in that Institute. The necessity to engage

faculty members has been felt by the Principal of the Institute

who has already addressed the Director of Health Services. In

Ext.P4 communication dated 23.9.2006, the Principal has

W.P.(C)No.8308/2007 :2:

recommended the name of the petitioner to be engaged as a

member of the faculty considering his qualifications, teaching

experience etc. The petitioner has also filed a representation

evidenced by Ext.P3 addressed to the Secretary, Health and

Family Welfare Department through a proper channel.

3. No decision has been taken on Ext.P4. Details relating to

the service particulars of the petitioner are known to the first

respondent since Ext.P3 was routed through proper channel. The

reliefs prayed for in this writ petition include a direction to the

first respondent to consider and pass orders on Ext.P4 forthwith.

4. I have heard the Government Pleader for the first

respondent. In the nature of the order I propose to pass, notice

need not be issued, at this stage, to the second respondent.

5. Having regard to the fact that there is no faculty

members and having felt the need for faculty members as seen

from the recommendation made by the Principal of the Institute,

it is only appropriate that the first respondent takes up for

consideration Ext.P4 and passes orders in accordance with law

as early as possible. A time limit of three weeks from the date of

W.P.(C)No.8308/2007 :3:

receipt of a copy of the judgment is fixed for passing orders on

Ext.P4. I make it clear that I have not expressed any opinion

about the merits of the contentions of the petitioner. The

petitioner shall produce a copy of the judgment and a copy of the

writ petition for information and compliance.

K.K.DENESAN, JUDGE
css
/

W.P.(C)No.8308/2007 :4:

s

W.P.(C)No.8308/2007 :5: