IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 22589 of 2010(W)
1. MERCY T.E., PUBLIC HEALTH NURSE,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. THE ADDL.DIRECTOR OF HEALTH SERVICES,
3. STATE OF KERALA, REPRESENTED BY THE
4. SYAMALA K.K., PUBLIC HEALTH NURSE,
For Petitioner :SMT.SREEDEVI KYLASANATH
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :20/07/2010
O R D E R
ANTONY DOMINIC, J.
================
W.P.(C) NO. 22589 OF 2010 (W)
=====================
Dated this the 20th day of July, 2010
J U D G M E N T
Petitioner is the widow of a Soldier. Relying on Exts.P4, P5
and P5(a), she submits that she is entitled to be posted at her
home district. According to the petitioner, by Ext.P3, she has
been posted at Kozhikode and that this order has been issued
ignoring her claim to be retained in Kottayam District.
2. Yet another case of the petitioner is that the 4th
respondent, who is junior to her has been retained in Kottayam
District overlooking her superior claims.
3. Irrespective of the contentions raised on the merits, it
is seen that the petitioner has placed her complaints before the
1st respondent by filing Ext.P6 and orders thereon have not been
passed.
4. Having regard to the above, I direct the 1st respondent
to consider and pass orders on Ext.P6 in the light of Exts.P4, P5
and P5(a). Orders shall be passed, as expeditiously as possible,
at any rate within 6 weeks of production of a copy of this
WPC No. 22589/10
:2 :
judgment along with a copy of this writ petition.
Writ petition is disposed of as above.
ANTONY DOMINIC, JUDGE
Rp