High Court Kerala High Court

Deepa.S vs State Of Kerala on 30 September, 2009

Kerala High Court
Deepa.S vs State Of Kerala on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 27427 of 2009(W)


1. DEEPA.S, AGED 32, W/O.SAJI KUMAR S
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR

                For Petitioner  :SRI.BIJU HARIHARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :30/09/2009

 O R D E R
                             V.GIRI, J
                           -------------------
                        W.P.(C).27427/2009
                           --------------------
           Dated this the 30th day of September, 2009

                           JUDGMENT

Petitioner who is working as Medical Officer In the

Government Ayurveda Dispensary, Kosady, Kottayam, since

24.11.2006, has sought for a transfer to one of the three

places which are shown in Exts.P2, in Kannur District. Writ

petition has been filed seeking appropriate direction in relation

to Ext.P1 transfer application.

2. Heard learned Government Pleader also. Ext.P1 transfer

application along with Ext.P2 shall be considered by the

Director, the 2nd respondent, and appropriate decision taken

within one month from the date of receipt of a copy of this

judgment.

Writ petition is disposed of as above.

V.GIRI,
Judge

mrcs