High Court Kerala High Court

Satheebhai K.N vs State Of Kerala on 3 February, 2010

Kerala High Court
Satheebhai K.N vs State Of Kerala on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 3549 of 2010(P)


1. SATHEEBHAI K.N.,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. DISTRICT MEDICAL OFFICER,

4. PUSHPA KUMARI K.M.,

                For Petitioner  :SRI.P.M.MANOJ (KANNUR)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/02/2010

 O R D E R
                          C.T. RAVIKUMAR, J.
                   --------------------------------------------
                       W.P.(C) NO. 3549 OF 2010
                   --------------------------------------------
                  Dated this the 3rd day of February, 2010


                                JUDGMENT

The petitioner is working as Staff Nurse Grade I in a Primary Health

Centre under the second respondent. She is an aspirant for promotion to

the post of Head Nurse. The grievance of the petitioner is that ignoring

her legitimate claim for promotion to the post of Head Nurse, the 4th

respondent was promoted and posted as Head Nurse, as per Ext.P3 order

dated 4.7.2009. Raising the grievance against non consideration of her

claim and also the promotion granted to the 4th respondent, the petitioner

has already approached the second respondent through Ext.P4

representation.

2. Grievances against an order of promotion is permissible to be

taken in appeal before the competent authority. Therefore, Ext.P4

representation filed by the petitioner, raising her grievance against Ext.P3

order, is maintainable. That being so, there is no reason for the second

respondent for not looking into the grievance raised by the petitioner in

Ext.P4, of course, with notice to the 4th respondent. Therefore, there will

W.P.(C) NO. 3549/2010 2

be a direction to the second respondent to consider and pass orders on

Ext.P4 representation, with notice to the 4th respondent, within a period of

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

The Writ Petition is disposed of as above.

(C.T. RAVIKUMAR, JUDGE)

sp/

W.P.(C) NO. 3549/2010 3

C.T. RAVIKUMAR, J.

W.P.(C) NO. 3549/2010

JUDGMENT

3rd February, 2010