High Court Kerala High Court

Vijayan.A. vs State Of Kerala on 13 March, 2009

Kerala High Court
Vijayan.A. vs State Of Kerala on 13 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 7953 of 2009(L)


1. VIJAYAN.A., S/O. APPUKUTTAN PILLAI,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :13/03/2009

 O R D E R
                  T.R.RAMACHANDRAN NAIR, J
              --------------------------------------------------
                  W.P.(C) No. 7953 of 2009
             ---------------------------------------------------
             Dated this the 13th day of March, 2009

                               JUDGMENT

The petitioner is now working as Junior Health Inspector

Grade I in the Public Health Centre, Kollengode in Palakkad

District. The main relief sought for in the writ petition is for a

direction to the second respondent to consider the request made

by the petitioner as per Ext.P1 for a transfer to

Thiruvananthapuram District. Petitioner is a native of Poovar in

Thiruvananthapuram District. It is pointed out by the petitioner

that several of his juniors in the gradation list are working in

Thiruvananthapuram District for more than three years.

2. The petitioner has pointed out in the writ petition that his

family is put up in Poovar and the mother is aged and sick and in

view of the fact if he is transferred to Palakkad, he is unable to

look after his family affairs. It is pointed out that there are a lot of

vacancies in the cadre of Junior Health Inspector in

Thiruvananthapuram District. Be that as it may, it is for the

second respondent to consider the request made by the petitioner

in Ext.P1. Appropriate decision will be taken after considering

Ext.P1 and the result thereof will be communicated to the

wpc: 7953 of 2009
2

petitioner within a period of two months from the date of receipt of

a copy of this judgment.

The writ petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps