Kerala High Court
State Of Kerala Represented By vs Sasikala on 20 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WA.No. 153 of 2005(A)
1. STATE OF KERALA REPRESENTED BY
... Petitioner
2. THE DIRECTOR OF HEALTH SERVICE,
3. THE DISTRICT MEDICAL OFFICER HEALTH,
4. THE DISTRICT MEDICAL OFFICER HEALTH,
Vs
1. SASIKALA, JUNIOR PUBLIC HEALTH NURSE
... Respondent
2. RAJALAKSHMI P.V.JUNIOR PUBLIC HEALTH
3. K.PANKAJAKSHY, JUNIOR PUBLIC HEALTH
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.KALEESWARAM RAJ
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :20/10/2008
O R D E R
J.B.Koshy & K.P.Balachandran, JJ.
———————————
W.A.No.153 of 2005
———————————
JUDGMENT
Koshy, J.
In view of a Full Bench decision of this Court
in State of Kerala v. Ponnamma (2005 (4) KLT 987),
the impugned judgment is set aside and the writ
appeal is allowed.
(J.B.Koshy, Judge)
20th October, 2008
(K.P.Balachandran, Judge)
tkv