IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2018 of 2011(B)
1. ANICE MATHEW, W/O.N.VENUGOPALAN NAIR,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICE,
... Respondent
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :20/01/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 2018 of 2011
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 20th day of January, 2011.
J U D G M E N T
The petitioner, while working as Junior Public Health Nurse
Grade I in the Primary Health Centre, Kodikulam, Idukki District,
was promoted as Lady Health Inspector (Public Health Nurse) and
posted at Primary Health Centre, Vanimel, Kozhikode District. The
petitioner belongs to Thodupuzha and she has contracted an inter-
caste marriage. Her husband is a serving B.S.F. Jawan and is now
working in a sensitive area in the Indo-Pakistan border. She has got
two daughters. According to the petitioner, there are vacancies in
Idukki to which the petitioner can be accommodated. Seeking that
relief, the petitioner has filed Exts.P4 and P5 applications before the
respondent. The petitioner seeks a direction to the respondent to
consider and pass orders on Exts.P4 and P5 expeditiously.
2. I have heard the learned Government Pleader also.
In the facts and circumstances of the case, I dispose of this writ
petition with a direction to the respondent to consider and pass
orders on Exts.P4 and P5, as expeditiously as possible, at any rate,
within two months from the date of receipt of a copy of this judgment.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.