IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16654 of 2010(F)
1. SALAMMA DEVASSIA,
... Petitioner
2. THRESSIAMMA MATHEW,
3. SUNANDAMMA,
4. LEELAMMA MATHEW,
5. SILLYMOL MATHEW,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. DISTRICT MEDICAL OFFICER OF HEALTH,
4. DISTRICT MEDICAL OFFICER FOR HEALTH,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :31/05/2010
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.16654 of 2010 (F)
---------------------------------
Dated, this the 31st day of May, 2010
J U D G M E N T
Petitioners 1 to 4 are working as Junior Public Health Nurse
Grade-I and the 5th petitioner is working as Lady Health Inspector.
According to the petitioners, prior to 01/10/1994, they had
rendered provisional service and therefore the said service is liable
to be reckoned for computing their higher grade and increments. It
is stated that urging this claim they have filed Exts.P7 to P11
representations before the 1st respondent and the said
representations are pending. In this writ petition, they seek a
direction for expeditious consideration of the representations.
Having regard to the limited nature of the relief that is sought
for, I dispose of the writ petition directing the 1st respondent to
consider Exts.P7 to P11 representations and pass orders thereon.
This shall be done as expeditiously as possible, at any rate, within
three months of production of a copy of this judgment, along with a
copy of this writ petition.
This writ petition is disposed of as above.
Sd/-
(ANTONY DOMINIC, JUDGE)
jg //TRUE COPY//
PA TO JUDGE.