High Court Kerala High Court

Smt.K.E.Kochu Thresia vs State Of Kerla on 7 April, 2010

Kerala High Court
Smt.K.E.Kochu Thresia vs State Of Kerla on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 10769 of 2010(U)


1. SMT.K.E.KOCHU THRESIA,AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. STATE OF KERLA,REPRESENTED BY THE
                       ...       Respondent

2. THE DIRECTOR,DEPARTMENT OF HEALTH

3. THE DISTRICT MEDICAL OFFICER OF

                For Petitioner  :SRI.R.S.KALKURA

                For Respondent  : No Appearance

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

 Dated :07/04/2010

 O R D E R
                        C.T. RAVIKUMAR, J.

              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 W.P. (C) No. 10769 OF 2010
              - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 7th day of April, 2010

                            J U D G M E N T

The petitioner is a Head Nurse working under the

department of Health Services. This writ petition has been

filed challenging Ext.P5 order whereby senior most Head

Nurses are given provisional promotion to the cadre of

Nursing Superintendent Grade-II. As per Ext.P5 order, the

petitioner was not included therein for want of her

whereabouts.

2. When the matter is taken up for admission, the

learned Government Pleader made available a copy of the

letter from the Directorate of Health Services dated

31.3.2010. It is evident from the said letter that subsequent to

the passing of Ext.P5 order the District Medical Officer,

Ernakulam gave the whereabouts of those who were left out

from Ext.P5 list including that of the petitioner and based on

the same, the petitioner was also promoted to the cadre of

Nursing Superintendent Grade II. It is recorded and this writ

petition is accordingly closed.

(C.T. RAVIKUMAR, JUDGE)

jma