IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 7089 of 2007(R)
1. K.C.VALSALA KUMARI,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE PRINCIPAL & CONTROLLING OFFICER,
3. THE PRINCIPAL,
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :02/03/2007
O R D E R
K.K. DENESAN, J.
= = = = = = = = = = = = = = =
W.P.(C) No. 7089 OF 2007 R
= = = = = = = = = = = = = = =
Dated this the 2nd March, 2007
J U D G M E N T
The petitioner is working as Sweeper/Cleaner in
Government Homoeopathic Medical College Hospital,
Kozhikode. Post of Attender is the promotion post of
contingent employees. According to the petitioner, she
is entitled to be considered for promotion to the post
of Attender against existing vacancies in the
Homoeopathic Department. She filed Ext. P3
application before the 2nd respondent on 11-1-2007
requesting to promote her as Attender. Since orders
have not been passed on Ext. P3, she has approached
this Court.
2. Counsel for the petitioner submits that the 2nd
respondent may be directed to pass early orders on Ext.
P3.
3. Heard Govt. Pleader for the respondents.
4. In the facts and circumstances, there shall be
an order directing the 2nd respondent to consider Ext.
P3 and pass orders within one month from the date of
receipt of a copy of the judgment.
WPC No. 7089/2007 -2-
The petitioner shall produce a copy of the
judgment and a copy of the writ petition before the 2nd
respondent for information and compliance.
K.K. DENESAN
JUDGE
jan/