IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35267 of 2009(C)
1. DR. RETNAM.S
... Petitioner
Vs
1. DISTRICT MEDICAL OFFICER OF HEALTH
... Respondent
2. DIRECTOR OF HEALTH SERVICES
3. STATE OF KERALA, REPRESENTED BY THE
4. THE SUPERINTENDENT
For Petitioner :SRI.N.VIMALAN
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :14/12/2009
O R D E R
ANTONY DOMINIC, J.
--------------------------------------------------
W.P.(C) NO.35267 OF 2009 (C)
--------------------------------------------------
Dated this the 14th day of December, 2009
J U D G M E N T
Petitioner is a Civil Surgeon working in the Taluk Head
Quarters Hospital, Thiruvananthapuram. Her main request is that
she should be relieved of casualty duty, having regard to her
seniority and health. A request made in this behalf is pending
before the first respondent and she seeks an order for its
consideration.
2. If as stated by the petitioner, Ext.P4 is pending before the
first respondent, there is no reason why the first respondent shall
not consider the same.
Accordingly, the writ petition is disposed of directing the first
respondent to consider and pass orders on Ext.P4 as expeditiously
as possible and at any rate within 3 weeks from the date of
production of a copy of the judgment along with a copy of this
writ petition.
(ANTONY DOMINIC)
JUDGE
vi/
WPC.No. /09
:2 :