IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 14186 of 2007(L)
1. K.T.SARAMMA,KOCHUPARAMPIL HOUSE,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. DIRECTORY OF HOMEOPATHY,
3. CHIEF MEDICAL OFFICER,
4. DISTRICT MEDICAL OFFICER,
5. C.PONNAPPAN, NURSING ASSISTANT,
For Petitioner :SRI.JACOB P.ALEX
For Respondent : No Appearance
The Hon'ble MR. Justice K.BALAKRISHNAN NAIR
Dated :13/07/2007
O R D E R
K.BALAKRISHNAN NAIR,J.
-------------------------
W.P ( C) No.14186 of 2007
--------------------------
Dated this the 13th day of July, 2007
J U D G M E N T
The petitioner is an Attender working in Government
Homoeo Dispensary, Aranmula. She is a physically handicapped
person as evident from Exhibit P1 certificate. By Exhibit-P2, she
has been transferred from Aranmula to Government Homoeo
Dispensary, Kalloopara. This writ petition is filed challenging
Exhibit-P2. She submits the present station is at a distance of
30 kilometers away from her residence. She is suffering from
cardiac decease. She has submitted Exhibit-P4 representation
pointing out other dispensaries, where she may be
accommodated. Thereafter, this writ petition is filed seeking
appropriate reliefs against Exhibit-P2.
2. Heard. Learned Government Pleader upon instruction
submitted that the petitioner is a quarrelsome person and in
public interest she was transferred to Kallooppara. She was
shown in the draft transfer list with the proposal to transfer to
Kalloopara. She did not object to it. Therefore, she was finally
transferred to the proposed station.
W.P ( C) No.14186 of 2007
2
3. Learned Counsel for the petitioner submits that she
was never shown the draft list and she did not get an
opportunity to object to it. Having regard to the facts of the
case, the 2nd respondent is directed to consider and pass orders
on Exhibit-P4 , in accordance with law, within six weeks from the
date of production of a copy of this judgment. If the petitioner
produces copy of the judgment before the 2nd respondent, within
three weeks from today, the interim order passed by this court
will remain in force till the matter is decided by the 2nd
respondent.
The writ petition is disposed of as above.
(K.BALAKRISHNAN NAIR,JUDGE)
ma
W.P ( C) No.14186 of 2007
2
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
W.P ( C) No.14186 of 2007
2
25th May, 2007