IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12812 of 2009(V)
1. M.J.BABY, S/O.JOSEPH,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
3. STATE OF KERALA,
For Petitioner :SRI.P.V.BABY
For Respondent : No Appearance
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON
Dated :28/04/2009
O R D E R
P.R. RAMACHANDRA MENON, J.
........................................................................
W.P.(C) No.12812 OF 2009
.........................................................................
Dated this the 28th April, 2009
J U D G M E N T
The petitioner has approached this Court challenging Exts. P2
and P3 orders transferring and posting him in an inconvenient place
without considering the fact that he is a physically handicapped
person. The learned counsel for the petitioner submits that he has
already preferred Ext.P7 representation before the first respondent for
redressal of his grievance. It is also submitted that vacancies are
available in Ernakulam district itself, as borne by Exts. P4 to P6.
2. Heard the learned Government Pleader as well.
Considering the peculiar facts and circumstances of the case, the
Writ Petition is disposed of directing the first respondent to consider
Ext.P7 representation and pass appropriate orders thereon in
accordance with law, within a period of two months from today.
P.R. RAMACHANDRA MENON,
JUDGE.
lk