IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2039 of 2008(P)
1. LEENA SURESH KUMAR,
... Petitioner
2. H.HAJJUMMA,
3. LINI SOMARAJAN,
4. S.LIJI,
Vs
1. THE DISTRICT MEDICAL OFFICER,
... Respondent
2. THE DIRECTOR OF INDIAN & SYSTEM OF
3. THE SECRETARY TO GOVERNMENT,
For Petitioner :SRI.D.PEETHAMBARAN
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice V.GIRI
Dated :25/01/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 2039 of 2008
--------------------------
Dated this the 25th January, 2008
J U D G M E N T
Petitioners were appointed as Nursing Assistants in
different Ayurveda Dispensaries in Thiruvanthapuram district
on a provisional basis under Exhibit P1 and thereafter under
Exhibits P2 and P3. Petitioners now point out that Hospital
Attendants Gr.II in the Health Services Department, though
appointed on a provisional basis were subsequently regularised
as is evident from Exhibit P4 Government Order dated
16.11.2007. Petitioners claim parity of treatment and have
submitted Exhibits P5 to 8 representations before the
Government in that regard.
Learned Government Pleader submits that Exhibit P4
Government Order will not apply to the case of the petitioners.
Petitioners were appointed in the Department of Ayurveda and
the beneficiaries under Exhibit P4 stands on a different footing.
This is definitely a relevant fact. Without expressing any
opinion on the merits of the case and after hearing the counsel
W.P ( C) No. 2039 of 2008
2
on both sides, this writ petition is disposed of directing the 3rd
respondent to look into Exhibit P5 to 8 and take a decision
thereon, in accordance with law, after hearing the petitioner,
within three months from the date of receipt of a copy of this
judgment. Petitioners shall produce a copy of this judgment
along with a copy of the writ petition before the 3rd respondent,
for compliance.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 2039 of 2008
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007
W.P ( C) No. 2039 of 2008
2
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
W.P ( C) No. 2039 of 2008
2
ORDER
25th May, 2007