IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11100 of 2009(F)
1. THOMAS M.JOHN, MANNUCHERRIL HOUSE,
... Petitioner
2. DARBY ABRAHAM, CARMELIL,
3. VINOY THOMAS, VADAKKEDATH HOUSE,
4. KRISHNAKUMAR.K., VRINDAVANAM,
5. JIMSON JOHN, PATHIRAPARAMBIL HOUSE,
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE MAHATMA GANDHI UNIVERSITY
For Petitioner :SRI.SANTHOSH MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :03/04/2009
O R D E R
ANTONY DOMINIC, J.
-------------------------
W.P.(C.) No.11100 of 2009
---------------------------------
Dated, this the 3rd day of April, 2009
J U D G M E N T
The petitioners submit that they are the students of B.Sc
Nursing in Self Financing Colleges. According to the petitioners,
orders have been issued by the 1st respondent fixing stipend for
those students who are undergoing internship in the Government
Nursing Colleges. However, orders governing the students like the
petitioners have not been issued so far. Urging this and requesting
for fixation of stipend as far as they are concerned, they say that
they have filed Ext.P3 before the Minister for Health and Family
Welfare, and that the same has been forwarded to the 1st respondent
for consideration. In this writ petition the prayer sought is for a
direction to the 1st respondent to pass orders on Ext.P3.
2. Taking note of the above grievance, this writ petition is
disposed of directing that if Ext.P3 has been received and is pending,
orders thereon shall be passed. This shall be done as expeditiously
as possible, at any rate, within three months of production of a copy
of this judgment.
WP(C) No.11100/2009
-2-
3. The petitioners shall produce a copy of this judgment
along with a copy of this writ petition before the 1st respondent for
compliance.
The writ petition is disposed of as above.
(ANTONY DOMINIC, JUDGE)
jg