High Court Kerala High Court

V.K.Pradayani vs Director Of Health Services on 24 January, 2008

Kerala High Court
V.K.Pradayani vs Director Of Health Services on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 37976 of 2007(U)


1. V.K.PRADAYANI, LADY HEALTH INSPECTOR,
                      ...  Petitioner
2. SUMITHRA.P.P., LADY HEALTH INSPECTOR,
3. M.K.SOSA, LADY HEALTH INSPECTOR,
4. SUSHAMA BAI, LADY HEALTH INSPECTOR,
5. SOBHANA.K.K., LADY HEALTH INSPECTOR,

                        Vs



1. DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

                For Petitioner  :SMT.S.KARTHIKA

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :24/01/2008

 O R D E R
                               V.GIRI, J

                             -------------------

                         W.P.(C).37976/2007

                             --------------------

           Dated this  the  24th day of January, 2008


                             JUDGMENT

Petitioners are working as Lady Health Inspectors.

They aspire for promotion as Lady Health Supervisors. As

per the Special Rules governing the service, appointment

to the post of Lady Health Supervisor is by promotion from

the category of Lady Health Inspector. Learned counsel

for the petitioners submits that promotion to the post of

Lady Health Supervisors is on the basis of seniority.

Petitioners had brought it to the notice of the Director of

Health Services under Ext.P4 dated 4.1.2008, produced

along with I.A.1078/2007.

2. After having heard the learned counsel for the

petitioners and the learned Government Pleader, writ

petition is disposed of directing the respondent to look

into the claim made by the petitioners under Ext.P4 and

take a decision thereon as early as possible at any rate

within six weeks from the date of receipt of a copy of this

judgment. Petitioner shall produce a copy of this

W.P.(C).37976/2007

2

judgment as also copy of the writ petition and

I.A.1078/2007 before the respondent for compliance.

V.GIRI,

Judge

mrcs