High Court Kerala High Court

Premjith.K.S And Others vs The Secretary To Government on 24 March, 2010

Kerala High Court
Premjith.K.S And Others vs The Secretary To Government on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9980 of 2010(V)



1. PREMJITH.K.S AND OTHERS
                      ...  Petitioner

                        Vs

1. THE SECRETARY TO GOVERNMENT,HEALTH
                       ...       Respondent

                For Petitioner  :SRI.O.D.SIVADAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :24/03/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 9980 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 24th day of March, 2010

                         J U D G M E N T

The petitioners are working on working arrangement

in the House Keeping Committee of the Government

Medical College Hospital and Government SAT Hospital

under the supervision of respondents 5 & 6. They anticipate

termination of their working arrangement. In the above

circumstances the petitioners have filed Exts.P4 & P4 (a)

before the 1st respondent. Petitioners seek a direction to

the 1st respondent to consider and pass orders on Exts.P4 &

P4 (a) as expeditiously as possible.

2. I have heard the learned Government Pleader

also. In the facts and circumstances of the case, I dispose

of this writ petition with a direction to the 1st respondent to

consider and pass orders on Exts.P4 & P4 (a) as

expeditiously as possible, at any rate within a period of

three months from the date of receipt of a copy of this

W.P.(C)No. 9980 of 2010
-2-

judgment, after affording an opportunity of being heard to a

representative of the petitioners.

3. The petitioner shall forward a copy of the writ

petition along with a certified copy of this judgment to the

1st respondent for compliance.

S. SIRI JAGAN
JUDGE

shg/