IN THE HIGH COURT OF KERALA AT ERNAKULAM WP(C).No. 7287 of 2009(E) 1. VIMALAMMA V.R., STAFF NURSE, ... Petitioner 2. AMPILIMOLE K.K., STAFF NURSE, 3. BHAGYALAKSHMI K., STAFF NURSE, 4. LEKHA K., STAFF NURSE, 5. SAJITHAKUMARI.A.S, STAFF NURSE, 6. JAYASREE M.J., STAFF NURSE, 7. ANITHA M.S., STAFF NURSE, 8. B.USHAKUMARI, STAFF NURSE, 9. BINDU.K., STAFF NURSE, 10. VIMALA B., STAFF NURSE, 11. SUVARNAKUMARI.R., STAFF NURSE, Vs 1. STATE OF KERALA, REPRESENTED BY THE ... Respondent 2. THE DIRECTOR, HEALTH SERVICE 3. THE DISTRICT MEDICAL OFFICER, For Petitioner :DR.V.N.SANKARJEE For Respondent : No Appearance The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR Dated :06/03/2009 O R D E R T.R.RAMACHANDRAN NAIR,J. ------------------------- W.P ( C) No.7287 of 2009 -------------------------- Dated this the 6th March,2009 J U D G M E N T
Petitioners are working as Staff Nurses. All of them
had prior temporary service which according to them,
could be counted for various service benefits.
Petitioners have submitted Exhibits P1 to P11
representations before the 2nd respondent requesting to
count their prior service for all service benefits. As per
the amendment in the Kerala Service Rules brought about
as per Exhibit-P12 notification dated 11.10.2007
(published in the Gazette dated 22.10.2007) Rule 22C
have been added, wherein, persons who are already in
service shall be entitled to prefer such claim to count
any service benefits after entering Government service
within two years from the date of the amendment.
2. Representations submitted by the petitioners
are within the time provided in the said proviso.
Therefore, it is up to the competent authority to take a
W.P ( C) No.7287 of 2009
2
decision on Exhibits P1 to P11.
Therefore, there will be a direction to the 2nd
respondent to consider and pass orders on Exhibits P1 to
P11 within a period of four months from the date of receipt
of a copy of this judgment, after hearing the petitioners
also.
The writ petition is disposed of as above.
(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma
W.P ( C) No.7287 of 2009
3
W.P ( C) No.7287 of 2009
4