High Court Kerala High Court

Rosamma M vs State Of Kerala on 27 May, 2008

Kerala High Court
Rosamma M vs State Of Kerala on 27 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15627 of 2008(I)



1. ROSAMMA M.
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.JOHN BRITTO

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :27/05/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 15627 of 2008
                       --------------------------
                Dated this the 27th May, 2008

                         J U D G M E N T

The petitioners, who are Lady Health Inspectors, are

aggrieved by the non-inclusion in Exhibit P1 seniority list which

is one relating to the post of Lady Health Inspectors for the

period from 1.2.1999 to 31.12.2004. They have pointed out that

as per Exhibits P5 and similar representations, the Additional

Director – 3rdnd respondent may consider the same.

After having head the learned Government Pleader also,

the writ petition is disposed of directing the 3rd respondent to

consider the claim made by the petitioners as per Exhibits P5 to

P7 and similar representations stated to have been submitted by

the 4th petitioner and take appropriate decision thereon, within a

period of two months from the date of receipt of a copy of this

judgment.

(V.GIRI, JUDGE)
ma