High Court Kerala High Court

Nalini K.P vs Director Of Health Services on 19 July, 2007

Kerala High Court
Nalini K.P vs Director Of Health Services on 19 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 547 of 2005(M)


1. NALINI K.P.,
                      ...  Petitioner
2. MINI B.K.,
3. JAREENA H.,
4. LEELABAI A.,
5. MEERA P.,
6. REMA P.,
7. MAYAKUTTY K.K.,
8. ZAFFIYA M.,
9. LEKSHMIDEVI K.,
10. KUMARI K.,
11. USHA R.,
12. BHARATHY N.P.,
13. INDIRA C.,
14. YASODA M.,
15. SHAKKEELA A.,
16. NADHEERA A.,
17. SATHYABHAMA M.,
18. SHERLY C.V.,
19. ANITHA P.V.,
20. MAIMOONATH AYAR,
21. JAYASREE M.,

                        Vs



1. DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. THE DIRECTOR OF INSURANCE MEDICAL

3. THE INSURANCE MEDICAL OFFICER,

4. STATE OF KERALA,

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/07/2007

 O R D E R
                           KURIAN JOSEPH , J

             ==================================

                       W.P.(C) NO.  547 OF 2005

             ==================================

               Dated this the 19th day of July, 2007.



                                 JUDGMENT

The writ petition is filed with the following prayers:

i. Declare the provisional service of petitioners as

regularised service and also to declare that they are

entitled to get increment and other service benefits on

the basis of the regularisation of service and seniority

may be fixed on that basis.

ii. issue a writ of mandamus or any other appropriate writ,

order or direction directing the 1st respondent to

consider and dispose of Ext.P25 to 44.

iii. direct the 2nd respondent to consider and dispose of

Ext.P45.

2. It is stated that in the case of similarly situated persons,

regularisation has already been effected pursuant to Ext.P22 and

P23 judgment. If that be so, there is no point in discriminating

the petitioner. There will be a direction to the 1st respondent to

consider Exts.P25 to P44 and 2nd respondent to consider Ext.P45

and take appropriate action in the light of Exts. P22 and P23 and

extend the benefits given to the similarly situated persons

covered by the judgment to the petitioners herein also. It is also

made clear that the petitioner shall be granted eligible

W.P.(C). NO. 547/2007 : 2 :

consequential service benefits. The needful as above shall be

done within three months of the date of production of a copy of

the judgment by the petitioners.

The writ petition is disposed of accordingly.

KURIAN JOSEPH, JUDGE.

rv

W.P.(C). NO. 547/2007 : 3 :