High Court Kerala High Court

Nithy.T. vs State Of Kerala on 25 July, 2008

Kerala High Court
Nithy.T. vs State Of Kerala on 25 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 22479 of 2008(A)


1. NITHY.T., JUNIOR PUBLIC HEALTH NURSE,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. DISTRICT MEDICAL OFFICER FOR HEALTH,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :25/07/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).22479/2008
                       --------------------
           Dated this the 25th day of July, 2008

                        JUDGMENT

Petitioner is a Junior Public Health Nurse who

commenced regular service prior to 1.10.1994. According

to her, she has rendered provisional service prior to the

said date. She submits that she is entitled to increment

taking into account the provisional service rendered by

her prior to 1.10.1994, in circumstances where her

regular service commenced prior to 1.10.1994.

Having heard learned counsel for the petitioner and

learned Government Pleader, writ petition is disposed of

directing the first respondent to consider the petitioner’s

claim as contained in Ext.P2, in the light of the judgment

of the Full Bench of this Court in State of Kerala v.

Ponnamma (2005 (4) KLT 987 [FB] ) and take a

decision thereon, within a period of two months from the

date of receipt of a copy of this judgment.

V.GIRI,
Judge

mrcs