IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1363 of 2011(U)
1. DR. P.M.MOHANAN,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF INDIAN SYSTEMS OF
For Petitioner :SRI.T.RAMPRASAD UNNI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :14/01/2011
O R D E R
S. SIRI JAGAN, J.
-----------------------------------
W.P.(C) No.1363 OF 2011
---------------------------------------
Dated this the 14th day of January, 2011
JUDGMENT
The petitioner is an Ayurveda Medical Officer in the Department
of Indian Systems of Medicine of the Government of Kerala. He has
been working in the Wayanad district continuously for the past 13
years. His wife is also an Ayurveda Medical Officer, who was working
for the last 13 years in Wayanad district and has been recently posted
to Government Ayurveda College Hospital, Tripunithura. The
petitioner seeks a transfer to Ernakulam district. Seeking this relief,
the petitioner has filed Ext.P3 representation before the first
respondent. The petitioner seeks a direction to the first respondent to
consider and pass orders on Ext.P3 expeditiously.
2. I have heard the learned Government Pleader also.
Having heard both sides, I dispose of this writ petition with a
direction to the first respondent to consider and pass orders on Ext.P3
as expeditiously as possible, at any rate, within two months from the
date of receipt of a copy of this judgment, after affording an
opportunity of being head to the petitioner.
S. SIRI JAGAN, JUDGE
acd