IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 2736 of 2005(A)
1. P.A.MOHANAVALLI, JUNIOR PUBLIC HEALTH
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICE,
... Respondent
2. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.A.K.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :17/08/2007
O R D E R
KURIAN JOSEPH J.
----------------------------------------------
W.P.(C) No.2736 of 2005
----------------------------------------------
Dated 17th August, 2007.
J U D G M E N T
The writ petition is filed mainly with the following
prayers :-
(i) “Declare the provisional service of petitioner as regularised
service and also to declare that they are entitled to get increment
and other service benefits on the basis of the regularization of
service of 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.P7.”
It is submitted that in the case of several similarly situated
persons, orders have been passed regularising them in service.
There will be a direction to the first respondent to consider
Exts.P7 and pass appropriate orders thereon in accordance with
law with notice to the petitioner, within a period of three months
from the date of production of a copy of the judgment, without
discriminating the petitioner.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
OP NO. 2