High Court Kerala High Court

T.V.Dileep vs The Director Of Health Services on 13 June, 2008

Kerala High Court
T.V.Dileep vs The Director Of Health Services on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17797 of 2008(R)


1. T.V.DILEEP ,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER (HEALTH)

3. SRI. P.A. MANOJ

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/06/2008

 O R D E R
                           V.GIRI, J.
           -------------------------
                W.P.(C).No.17797 of 2008 R
           -------------------------
              Dated this the 13th day of June, 2008.


                         JUDGMENT

The petitioner, who is a Junior Health Inspector

Grade II in the Community Health Centre, Vandiperiyar, is

aggrieved by his transfer effected under Ext.P3 order by

which he has been transferred to the Primary Health

Centre, K.P.Colony. Aggrieved by Ext.P3, the petitioner

has preferred Ext.P4 appeal before the Director of Health

Services.

2. Having heard learned counsel for the

petitioner and the learned Government Pleader, the writ

petition is disposed of directing the 1st respondent to

consider and pass orders on Ext.P4, within a period of

four weeks from the date of receipt of a copy of this

judgment, after hearing the petitioner and the 3rd

respondent.

The petitioner shall produce a copy of this

judgment, along with a copy of the writ petition before

the 1st respondent.

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

P.S. To Judge