High Court Kerala High Court

K. Akbar vs State Of Kerala on 16 May, 2008

Kerala High Court
K. Akbar vs State Of Kerala on 16 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 14639 of 2008(P)


1. K. AKBAR, S/O. M. KUNHALAN,
                      ...  Petitioner
2. K.C. JAYARAM, S/O.K.C.BALAKRISHNAN,
3. M.K. AHAMED KOYA, S/O.MOIDUTTY M.K.,
4. GEORGE JOSEPH P.,
5. C.M.GOPAKUMAR,

                        Vs



1. STATE OF KERALA,
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.P.GOPINATH MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :16/05/2008

 O R D E R
                                   K.M.JOSEPH, J.
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                            WP.(C) No. 14639 of 2008
                        - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 16th day of May, 2008

                                      JUDGMENT

Petitioners are working as Health Inspectors Grade II. They

have approached this court seeking a direction to consider the applications

for transfer made by the petitioners strictly in accordance with Ext.P1

guidelines, and to direct them to consider the provisions contained in Clause

36 of Ext.P1 guidelines and the details contained in Exts.P5 and P6 before

passing final orders of general transfer.

2. Learned Government Pleader was directed to get

instructions in the matter. Learned Government Pleader on instructions

submits that the petitioners have completed three years in the particular

district and they are eligible for seeking transfer and that their case will be

considered in accordance with law along with other eligible candidates.

Recording this the writ petition is disposed of directing the

second respondent to consider the applications of the petitioners in

accordance with the guidelines along with the other eligible candidates in

the matter of general transfer for the year 2008.

(K.M. JOSEPH, JUDGE)

sb