IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38486 of 2010(I)
1. GOPALAKRISHNAN.P.V,JUNIOR HEALTH
... Petitioner
2. PRAKASHAN.K KUNHUMBUDKA,
3. SANDOSHKUMAR.M,
Vs
1. STATE OF KERALA,REP.BY THE SECRETARY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE DISTRICT MEDICAL OFFICER,
4. THE DISTRICT MEDICAL OFFICER,
For Petitioner :SRI.KALEESWARAM RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/12/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.38486 of 2010
==================
Dated this the 23rd day of December, 2010
J U D G M E N T
The petitioners are Junior Health Inspectors Grade II in Idukki
district. Their home district is Kannur. They aspire for transfer to their
home district. Seeking this relief, the petitioners have filed Exts.P4, P5
and P6 representations before the 2nd respondent. The petitioners seek
a direction to the 2nd respondent to consider Exts.P4, P5 and P6 and
pass orders thereon expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Exts.P4, P5 and P6, as expeditiously as possible, at any rate, within
two months from the date of receipt of a certified copy of this
judgment, after affording an opportunity of being heard to the
petitioners.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2