IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16764 of 2010(U)
1. A.K. STANLEY, HEALTH SUPERVISOR,
... Petitioner
Vs
1. THE DISTRICT MEDICAL OFFICER OF
... Respondent
2. THE MEDICAL OFFICER, PRIMARY HEALTH
3. THE SECRETARY, HOSPITAL MANAGEMENT
4. SMT.B. MANJULETHA, LAB TECHNICIAN,
For Petitioner :SRI.P.CHANDRASEKHAR
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :01/06/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.16764 OF 2010 (U)
--------------------------------------------------
Dated this the Ist day of June, 2010
J U D G M E N T
Petitioner is working as Health Supervisor in Primary Health
Centre, Thrikkanapuram, Malappuram. He has been allotted a
quarter. Petitioner says that there is a designated quarter to be
allotted only to the Public Health Inspectors and that the said
quarter is now under the occupation of a Lab Technician should
be allotted to him.
2. Earlier he had a claim to that effect and he approached this
court. This court passed Ext.P9 judgment directing that the matter
shall be considered. Consequently the claim of the petitioner was
considered by the District Medical Officer and the claim has been
rejected by Ext.P10 order, stating that there is no designated
quarter as claimed by the petitioner.
3. According to the petitioner the conclusion in Ext.P10 is
incorrect. Petitioner has not produced any documents or materials
in support of his contention. The specific contention in Ext.P10 is
that there is no designated quarter. In the light of the findings in
WPC.No.16764 /2010
:2 :
Ext.P10 and in the absence of any documents produced by the
petitioner to support his claim, I do not find anything illegal in
Ext.P10 order.
Writ petition fails and is dismissed.
(ANTONY DOMINIC)
JUDGE
vi/