High Court Kerala High Court

M.Usha Kumari vs State Of Kerala on 9 June, 2009

Kerala High Court
M.Usha Kumari vs State Of Kerala on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15855 of 2009(B)


1. M.USHA KUMARI,STAFF NURSE,GOVERNMENT
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER OF HEALTH,

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :09/06/2009

 O R D E R
                           P.N.RAVINDRAN, J.
                      -------------------------------------
                       W.P.(C)No.15855 of 2009
                     --------------------------------------
                          Dated 9th June, 2009

                                JUDGMENT

Heard Sri.T.A.Shaji, the learned counsel appearing for the

petitioner and Smt.Anu Sivaraman, the learned Senior Government

Pleader appearing for the respondents.

2. The petitioner is presently working as Staff Nurse in the

Government Mental Health Centre, Kozhikode. She was appointed as

Staff Nurse on 10.4.1992 on advice by the Kerala Public Service

Commission. Prior to her regular appointment, she had served as

Staff Nurse on provisional basis during the period from 9.10.1987 to

31.3.1989 and thereafter from 7.12.1989 to 9.4.1992. The

petitioner’s grievance is that though the provisional service rendered

by her during the aforesaid spells has to be reckoned for the purpose

of grant of increments, applying Government Decision No.2 under Rule

33 of Part I of the Kerala Service Rules, the said benefit has not so far

been extended to her. Relying on the Full Bench decision of this Court

in State of Kerala v. Ponnamma (2005(4) KLT 987 (F.B)), the

petitioner contends that as the provisional service rendered by her was

prior to 1.10.1994, such provisional service has to be reckoned for the

purpose of grant of increments. In this writ petition, the petitioner

WP(C).No.15855/2009 2

seeks a writ in the nature of mandamus commanding the respondents

to reckon the provisional service rendered by her as Staff Nurse for the

purpose of increments and other service benefits.

3. The pleadings disclose that the petitioner has not moved

any authority other than the District Medical Officer of Health,

Kozhikode claiming the said benefit. In my opinion, the petitioner

ought to have moved the Director of Health Services instead of moving

the District Medical Officer. In any case, the petitioner ought to have

moved the Director of Health Services before seeking the intervention

of this Court.

I accordingly dispose of this writ petition with the direction

that in the event of the petitioner filing an appropriate representation

before the second respondent within one month from today, setting

out her claims and contentions, the second respondent shall consider

the same in the light of the decision of the Full Bench of this Court in

State of Kerala v. Ponnamma (2005(4) KLT 987 (F.B)) and other

decisions of this Court and take a decision thereon within three months

from the date on which such a representation is received. Needless to

say, before passing orders as directed above, the petitioner shall also

be afforded a reasonable opportunity of being heard. The Director of

Health Services after orders are passed as directed above

WP(C).No.15855/2009 3

communicate a copy thereof to the petitioner expeditiously. In the

event of the petitioner’s claim being allowed, the Director of Health

Services shall also issue necessary directions to the concerned officer

to disburse to the petitioner the monetary benefits, expeditiously.

P.N.RAVINDRAN
Judge

TKS