High Court Kerala High Court

Dr.Moideenkutty Ullat vs State Of Kerala on 11 June, 2010

Kerala High Court
Dr.Moideenkutty Ullat vs State Of Kerala on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18071 of 2010(H)


1. DR.MOIDEENKUTTY ULLAT,ASST.SURGEON,
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HEALTH SERVICES,

3. DR.SAJEEV.K.T,ASSISTANT SURGEON,

                For Petitioner  :SRI.P.VENUGOPAL (1086/92)

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :11/06/2010

 O R D E R
                    ANTONY DOMINIC, J.

                   -------------------------------

                  W.P.(C) No.18071 of 2010

                   -------------------------------

             Dated this the 11th day of June, 2010

                         J U D G M E N T

Petitioner is working as Assistant Surgeon in the

District Hospital, Manjeri. By Ext.P3, he has been posted at

Taluk Headquarter Hospital, Ponnani and the third respondent

has been posted at Taluk Headquarter Hospital, Malappuram, the

station opted by the petitioner.

2. However, on instructions, the learned Government

Pleader submits that in the revised seniority list, third respondent

is Sl.No.81 and the petitioner is Sl.No.87. If so, the petitioner is

junior and he can have no grievance.

3. Be that as it may, the petitioner submits that he

has preferred Ext.P4 representation before the second

respondent, which the second respondent shall consider and pass

orders, within a period of four weeks of production of a copy of

this judgment.

The writ petition is disposed of as above. .

ANTONY DOMINIC
JUDGE.

nj.