High Court Kerala High Court

T.R. Sheela vs Director Of Health Services on 17 August, 2007

Kerala High Court
T.R. Sheela vs Director Of Health Services on 17 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 8017 of 2006(D)


1. T.R. SHEELA,
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER OF HEALTH,

                For Petitioner  :SRI.A.K.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :17/08/2007

 O R D E R
                         KURIAN JOSEPH J.
              ----------------------------------------------
                    W.P.(C) No.8017 of 2006
              ----------------------------------------------
                    Dated 17th August, 2007.
                           J U D G M E N T

The writ petition is filed mainly with the following

prayers :-

(i) “To issue a writ of mandamus or any other appropriate
writ, order or direction directing the 1st respondent to count the
provisional service for the purpose of granting increment,
seniority and other benefits.

(ii) To issue a writ of mandamus or any other appropriate writ,
order or direction directing the 1st respondent to consider and
dispose of Exts.P3 and P7.”

It is submitted that in the case of several similarly situated

persons, orders have been passed regularising them in service.

There will be a direction to the first respondent to consider

Exts.P3 and P7 and pass appropriate orders thereon in

accordance with law with notice to the petitioner, within a period

of three months from the date of production of a copy of the

judgment, without discriminating the petitioner.

The writ petition is disposed of as above.

KURIAN JOSEPH, JUDGE.

tgs

OP NO. 2