IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17384 of 2008(T)
1. M.K.MOHANAN, FIRST GRADE FILARIA
... Petitioner
Vs
1. THE HEALTH DEPARTMENT, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
For Petitioner :SRI.K.RAMAKUMAR (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :11/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 17384 of 2008
--------------------------
Dated this the 11th June, 2008
J U D G M E N T
Petitioner is working as First Grade Filaria Inspector
(Health Supervisor). He is a native of Ernakulam District.
He is due to retire on 30.11.2009. He has sought for a
posting in his native place, as evidenced by Exhibits P1 and
P3. Learned counsel for the petitioner points out that
persons who are impending retirement are given the benefit
of posting in the place of their choice. There is no reason
why such a benefit should not be extended to the petitioner.
According to him, there are six vacancies available in
Ernakulam District.
Having heard the learned counsel for the petitioner
and the learned Government Pleader, the writ petition is
disposed of directing the 2nd respondent to pass orders on
Exhibits P1 and P3, within a period of four weeks from the
date of receipt of a copy of this judgment specifically taking
note of the fact that petitioner is due to retire on
30.11.2009.
(V.GIRI, JUDGE)
ma
V.GIRI,J.
————————-
W.P ( C) No. of 2008
————————–
Dated this the 11th June, 2008
J U D G M E N T
mathave yesuve rakshikane
(V.GIRI, JUDGE)
ma