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/-