IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 89 of 2007(I)
1. T.M.SHAMLATHU BEEGUM,
... Petitioner
Vs
1. DISTRICT MEDICAL OFFICER (HEALTH),
... Respondent
2. DISTRICT EMPLOYMENT OFFICER,
3. EMPLOYMENT OFFICER,
4. RAMLA BEEVI, MADATHIL HOUSE,
For Petitioner :SRI.K.I.MAYANKUTTY MATHER
For Respondent : No Appearance
The Hon'ble MR. Justice K.K.DENESAN
Dated :10/01/2007
O R D E R
K.K.DENESAN, J
-------------------------------
W.P.(C)NO. 89 of 2007
-------------------------------
Dated this the 10th day of January, 2007
JUDGMENT
The grievance of the petitioner is that overlooking her superior
claim for appointment to the post of Part Time Sweeper in the Health
Department, the first respondent has selected and appointed the 4th
respondent. Having regard to the facts stated by the petitioner in
support of her contentions, it appears that the Director of Health
Services shall look into the complaints and after calling for the
relevant records, take appropriate decision. The petitioner has
approached the Director of Health Services by filing Ext.P8
representation, which according to the petitioner contains facts
germane for consideration.
2.Having heard the counsel for the petitioner and the
Government Pleader for the respondents, I am inclined to dispose of
the writ petition directing the Head of the Health Services Department
to take appropriate decision. In the circumstances, it is not necessary
to issue notice to the 4th respondent in these proceedings.
3. The writ petition is disposed of directing the Director of Health
Services who has been impleaded as additional 5th respondent to issue
W.P.(C)No.89/2007 2
notice to the petitioner and the 4th respondent, consider all relevant
facts with reference to the records and take appropriate decision, in
accordance with law, within two months from the date of receipt of a
copy of the judgment. The petitioner shall produce a copy of the
judgment before the 5th respondent along with a copy of the writ
petition. Needless to state that if the parties respond to the notice,
they shall be heard and their contentions shall be adverted to.
K.K.DENESAN, JUDGE
css/
W.P.(C)No.89/2007 3