IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 24452 of 2007(J)
1. K.K. VALSALA DEVI,
... Petitioner
Vs
1. DIRECTOR OF HEALTH SERVICES,
... Respondent
2. DISTRICT MEDICAL OFFICER OF HEALTH,
3. DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :SRI.C.S.MANILAL
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/08/2007
O R D E R
ANTONY DOMINIC,J.
-------------------------
W.P ( C) No. 24452 of 2007
--------------------------
Dated this the 13th day of August, 2007
J U D G M E N T
Petitioner is a Junior Health Inspector, presently posted at
Public Health Centre Vilakudy in Kollam District. Exhibit-P1 is the
order of transfer, whereby, the petitioner was transferred to
Kottayam district. In pursuant to Exhibit-P1, the District Medical
Officer, Kottayam issued Exhibit-P2 order posting the petitioner
at Primary Relation Centre, Marangattupilly. It is aggrieved by
the transfer so made that the petitioner has preferred this writ
petition. The grounds raised by the petitioner are illness and
personal inconveniences which are not grounds for interference
by this court under Article 226 of the Constitution of India.
However, the petitioner has ventilated her grievances by
filing Exhibit-P3 representation before the 1st respondent and it
is for the 1st respondent to consider and pass orders on Ext.P3, as
expeditiously as possible, at any rate, within one month from the
date of receipt of a copy of this judgment. Petitioner is directed
to produce copy of this judgment before the 1st respondent, for
appropriate action.
(ANTONY DOMINIC,JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007