High Court Kerala High Court

A.Kunjikari vs State Of Kerala on 10 December, 2008

Kerala High Court
A.Kunjikari vs State Of Kerala on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23386 of 2008(H)


1. A.KUNJIKARI, AGED 52 YEARS,
                      ...  Petitioner

                        Vs



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

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER (HEALTH),

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :10/12/2008

 O R D E R
                    P.N.RAVINDRAN, J.
          -----------------------------------------------
               W.P.(C). No.23386 OF 2008
          -----------------------------------------------

         Dated this the 10th day of December, 2008

                           JUDGMENT

The petitioner is presently working as Nursing Assistant

in the Health Services Department. He is aggrieved by

Ext.P1 order transferring him from the Primary Health

Centre, Kondotty to Government Taluk Hospital, Tirur. The

petitioner submits that, he will have to travel more than 55

kilometers and that no grounds exist to transfer him from

Kondotty to Tirur.

2. The learned Government Pleader appearing for the

respondents on instructions submits that vacancies of

Nursing Assistant exist at Manjeri and that of the petitioner

is willing to be posted at Manjeri, necessary orders in that

regard will be issued by the District Medical Officer of

Health, Manjeri. The learned counsel appearing for the

petitioner submits that the petitioner is willing to be

transferred and posted in the District Hospital at Manjeri .

WP(C)NO.23386/08 2

In the light of the submissions made at the bar, the

District Medical Officer of Health, Manjeri is directed to

issue orders transferring and posting the petitioner as

Nursing Assistant in the District Hospital, Manjeri

expeditiously and in any event within one month from the

date of receipt of a copy of this judgment. Till then one post

of Nursing Assistant in the District Hospital, Manjeri shall not

be filled up.

P.N.RAVINDRAN, JUDGE

sks/-