High Court Kerala High Court

Sulochana.P.P vs The Secretary To Government on 20 December, 2010

Kerala High Court
Sulochana.P.P vs The Secretary To Government on 20 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 37688 of 2010(I)


1. SULOCHANA.P.P,JUNIOR PUBLIC HEALTH
                      ...  Petitioner
2. ALEYAMMA,JUNIOR PUBLIC HEALTH
3. PADMAKUMARI.V.K,

                        Vs



1. THE SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE MEDICAL OFFICER(HEALTH),THRISSUR-

4. THE MEDICAL OFFICER IN-CHARGE,

5. THE MEDICAL OFFICER IN-CHARGE,

6. THE PRINCIPAL ACCOUNTANT GENERAL

                For Petitioner  :SMT.SREEDEVI KYLASANATH

                For Respondent  : No Appearance

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :20/12/2010

 O R D E R
                                S.SIRI JAGAN, J.
                         ==================
                          W.P.(C).No.37688 of 2010
                         ==================
                 Dated this the 20th day of December, 2010
                                J U D G M E N T

The petitioners are junior Public Health Nurses. Prior to entering

regular service, they had put in provisional service. According to the

petitioners, the said provisional service being prior to 1.10.1994, the

petitioners are entitled to have the provisional service reckoned for service

benefits. Although that benefit was originally granted to them, the same was

subsequently cancelled. Against the same, the petitioners have filed Exts.P9,

P9(a) and P9(b) representations before the 1st respondent. The petitioners

seek a direction to the 1st respondent to consider and pass orders on Exts.P9,

P9(a) and P9(b), expeditiously.

2. I have heard the learned Government Pleader also.

3. Having heard both sides, I dispose of this writ petition with a

direction to the 1st respondent to consider and pass orders on Exts.P9, P9(a)

and P(b), as expeditiously as possible, at any rate, within three months from

the date of receipt of a certified copy of this judgment, after affording an

opportunity of being heard to the petitioners. Till a decision is taken on

Exts.P9, P9(a) and P9(b), recovery proceedings pursuant to orders of

cancellation shall be kept in abeyance.

Sd/-

sdk+                                                 S.SIRI JAGAN, JUDGE

          ///True copy///




                                 P.A. to Judge

2