IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23024 of 2009(Q)
1. M.HARINDRAN, S/O. ANANDAN, AGED 41 YRS,
... Petitioner
Vs
1. STATE OF KERALA, THROUGH THE
... Respondent
2. THE PRINCIPAL,
3. SUB INSPECTOR OF POLICE,
For Petitioner :SRI.M.MUHAMMED SHAFI
For Respondent : No Appearance
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :17/09/2009
O R D E R
M.SASIDHARAN NAMBIAR,J.
===========================
W.P.(C)No.23024 OF 2009
===========================
Dated this the 17th day of September,2009
JUDGMENT
This petition is filed under Article 226 of the
Constitution of India for a writ or direction to the
second respondent to reconstitute the Medical Board
for examination of the petitioner at the earliest,
contending that the intimation directing petitioner to
be examined by the Medical Board on 4.7.2000 was
received by the petitioner only later and therefore he
could not appear on that day. Learned Government
pleader was therefore directed to get instructions on
which day petitioner could be examined by the Medical
Board. Learned Government pleader on instructions
submitted that the petitioner could be examined by the
Medical Board of Medical College on 30.9.2009 at 11.30
a.m in the chamber of Superintendent of Medical College
Hospital, Kozhikode.
In such circumstance, the Writ Petition is
disposed directing the petitioner to be present in the
chamber of Superintendent of Medical College Hospital
at 11.30 a.m on 30.9.2009 for his examination.
M.SASIDHARAN NAMBIAR
JUDGE
tpl/-
2
M.SASIDHARAN NAMBIAR, J.
———————
W.P.(C).NO. /06
———————
JUDGMENT
SEPTEMBER,2006