IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 8107 of 2007(M)
1. SASIKUMARI.K.,W/O.A.S.BAHVAN,
... Petitioner
Vs
1. STATE OF KERALA REP. BY THE
... Respondent
2. DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER,
For Petitioner :SMT.JEENA JOSEPH
For Respondent : No Appearance
The Hon'ble MR. Justice A.K.BASHEER
Dated :22/03/2007
O R D E R
A.K. BASHEER, J.
--------------------------
W.P.(C). NO. 8107 OF 2007
---------------------
Dated this the 22nd day of March, 2007
J U D G M E N T
Petitioner seeks her reinstatement in service as Junior
Public Health Nurse in the light of Ext.P3 judgment rendered by
their Lordships of the Supreme Court. Various contentions have
been raised by the petitioner in support of her plea that she is
also entitled to get a similar treatment as given to those several
identically placed persons.
2. I do not propose to deal with the above and other
contentions raised by the petitioner at this stage in view of the
limited prayer made by learned counsel for the petitioner at the
Bar. It is submitted that petitioner will be satisfied if an
appropriate direction is issued to respondent No.1 to consider
and pass orders on Ext.P4 representation submitted by the
petitioner. Learned counsel submits that petitioner has
highlighted her grievances in the said representation while
putting forth her claim for reinstatement. Learned Government
WPC NO.8107/07 Page numbers
Pleader submits that an appropriate decision will be taken on
Ext.P4, if the same has been preferred by the petitioner as
contended by her.
In the above facts and circumstances, the writ petition is
disposed of with a direction to respondent No.1 to consider and
pass orders on Ext.P4, strictly on its merit and in accordance with
law as expeditiously as possible, at any rate, within a period of
two months from the date of receipt of a copy of this judgment.
While taking a decision in the matter, respondent No.1 shall keep
in view the directions/observations contained in Ext.P3 judgment.
Respondent No.1 shall ensure that the petitioner is afforded
sufficient opportunity to be heard before any orders are passed.
Petitioner shall produce a certified copy of this judgment along
with a copy of the writ petition before the 1st respondent for
compliance.
A.K. BASHEER, JUDGE
vps
WPC NO.8107/07 Page numbers
KURIAN JOSEPH, JUDGE
OP NO.
JUDGMENT
WPC NO.8107/07 Page numbers
21st DECEMBER, 2006