High Court Kerala High Court

Annamma Philip vs State Of Kerala on 8 January, 2009

Kerala High Court
Annamma Philip vs State Of Kerala on 8 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 755 of 2009(M)


1. ANNAMMA PHILIP, W/O.A.I.IDICULA,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE MEMBER SECRETARY,

                For Petitioner  :SRI.R.GIREESH VARMA

                For Respondent  : No Appearance

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

 Dated :08/01/2009

 O R D E R
                 T.R.RAMACHANDRAN NAIR,J.
                        -------------------------
                    W.P ( C) No. 755 of 2009
                       --------------------------
                Dated this the 8th January,2009

                         J U D G M E N T

The petitioner is working as a Research Officer in the District

Planning Office, Idukki since 4.8.2007. Seeking for a transfer,

she has filed Exhibits P2 and P3 representations. The

petitioner is seeking accommodation in Kottayam or

Alappuzha District in view of the fact that her husband is a

chronic ‘Myasthenia Gravis’ patient and he is undergoing

treatment at Sreechithira Tirunal Institute for Medical

Science and Technology, Thrivananthapuram. It is pointed out

that he can move around only with the help of others help and

the petitioner is having a baby of two years of age only and

another daughter studying in 10th standard.

2. In these circumstances, she has filed another

representation as per Exhibit-P4 seeking for a transfer to the

District Planning Office Kottayam or District Planning Office,

Alappuzha. The same is dated 15.5.2008.

3. Therefore, there will be a direction to the 2nd

W.P ( C) No. 755 of 2009
2

respondent to consider Exhibit P4 and pass appropriate

orders thereon, after considering the grievance raised by

the petitioner as noted above, within a period of six weeks

from the date of receipt of a copy of this judgment.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma