IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21011 of 2010(B)
1. LEELAMANI.K.,
... Petitioner
2. VIMALAMMA.V.R,
3. K.LEKHA,
Vs
1. THE SECRETARY TO GOVERNMENT,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DIRECTOR,
For Petitioner :SRI.D.AJITHKUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :07/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 21011 OF 2010 (B)
=====================
Dated this the 7th day of July, 2010
J U D G M E N T
Ext.P8 order is under challenge. Ext.P8 was passed
pursuant to the directions of this Court contained in Ext.P3
judgment in WP(C) No.1515/09. The case of the petitioners is that,
by Ext.P1, Government issued order dated 2/11/98 introducing
ratio of 1:1 between Staff Nurse Grade I and Staff Nurse Grade II.
It is stated that if recommendation as contained in Ext.P1 were
implemented earlier, petitioners could have got promotions
earlier, and that, on account of the delayed implementation of
Ext.P1 only w.e.f. 1999, petitioners’ promotion also got delayed
and that therefore, they were promoted only in 2008.
2. Essentially therefore, what is complained of by the
petitioners is that the ratio 1:1 mentioned above ought to have
been implemented earlier than 1999. It is with this grievance, the
writ petition is filed.
3. In my view, this claim now raised has been rightly
rejected by Ext.P8 not only for the reasons mentioned in Ext.P8,
but also for the reason that this grievance now raised is highly
WPC No. 21011/10
:2 :
belated and if the claim is considered, that will upset the seniority
position of several other employees. Therefore, at this distance of
time, it will not be appropriate to direct consideration of the claim
as sought for.
Writ petition fails and is dismissed.
ANTONY DOMINIC, JUDGE
Rp