IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21664 of 2010(G)
1. B.INDU KUMARY W/O.SASIDHARAN NAIR,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESNTED BY ITS
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER (HEALTH)
4. THE DISTRICT MEDICAL OFFICER, ERNAKULAM
5. THE MEDICAL OFFICER, PRIMARY HEALTH
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :13/07/2010
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.21664 OF 2010(G)
--------------------------------------------------
Dated this the 13th day of July, 2010
J U D G M E N T
Petitioner is a Lady Health Inspector presently posted in
Trissur District. According to the petitioner, she had applied for a
transfer to Ernakulam District by Ext.P3, which is pending
consideration of the 2nd respondent.
2. In this writ petition what is sought is a direction to the 2nd
respondent to consider Ext.P3. If as stated by the petitioner,
Ext.P3 has been received and is pending, it s for the 2nd respondent
to consider the same and pass orders on it, as expeditiously as
possible and at any rate within 8 weeks from the date of receipt of a
copy of the judgment.
Writ Petition is disposed of as above.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :