IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 104 of 2008(K)
1. V.N. SREEKUMARY, W/O.P.G.RAMACHANDRAN
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER, (HEALTH),
4. THE MEDICAL OFFICER, PRIMARY HEALTH
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :02/01/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 104 of 2008
--------------------------
Dated this the 2nd January, 2008
J U D G M E N T
By Exhibit P1 order, petitioner was transferred to Idukki District. By
Exhibit P4, the same has been kept in abeyance. According to the
petitioner, she is a physically handicapped person and she has less than
two years of time for transfer, she refers to Exhibit P3 medical certificate
in this regard. Petitioner’s appeal before the Director was disposed of
under Exhibit P6 requiring the petitioner to file an application in the proper
form. She requires a transfer to Pathanamthitta District.
2. As directed in Exhibit P6, petitioner has filed Exhibits P7 and
P8 before the 2nd respondent seeking a posting in Pathanamthitta District.
In effect what the petitioner seeks a retention in Pathanamthitta.
Taking note of the averments in the writ petition, petitioner is a
physically handicapped person and less than two years of time for transfer
and after hearing the learned Government Pleader also, this writ petition is
disposed of directing the 2nd respondent to consider Exhibits P7 and P8
and take a decision thereon, within a period of six weeks from the date of
receipt of a copy of this judgment.
(V.GIRI, JUDGE)
ma
K.THANKAPPAN,J
CRL.A. NO.92 OF 1999
ORDER
25th May, 2007