IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 1909 of 2011(K)
1. K.M.SAJEEVAN,
... Petitioner
2. C.V.SAJEESH,
3. K.K.CHANDRI,
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :SRI.KRB.KAIMAL (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :16/02/2011
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No. 1909 of 2011
==================
Dated this the 16th day of February, 2011
J U D G M E N T
The petitioners were promoted as Junior Heath Inspector Grade
I by Ext.P1 order and were allotted to Malappuram District. But in
Malappuram district, they were not given posting for want of vacancies
in that district. They were realloted to Palakkad district. But they have
not been given any posting in that district also for want of vacancies.
In the meanwhile, by Exts.P1 and P3 orders, juniors of the petitioners
were given postings. It is under the above circumstances, the
petitioners have filed this writ petition seeking the following reliefs;
“i a writ of mandamus to the 1st respondent to forthwith issue
allotment orders for posting the petitioners to any of the
districts where there are vacancies of Junior Health Inspectors
Grade I.
ii. a writ of mandamus to the 1st Respondent to revert juniormost
promotees and to issue orders allotting the petitioners to those
vacancies, in case there are no open vacancies.
iii. a writ of mandamus to the 1st respondent to take up and pass
orders on Exts.P5 to P7 forthwith.
iv. a writ of mandamus to the 1st respondent to grant all service
benefits to the petitioners on the basis of promotion by Ext.P1
order.”
2. Today, the learned Government Pleader produces before
me a copy of order No.EG2-79648/08/DHS dated 10.02.2011. The
learned Government Pleader hands over a copy of the same to the
learned counsel for the petitioners. As per the same, the petitioners
w.p.c.1909/11 2
have been allotted to PHC K.P. Colony, Idukki, PHC Deviyar Colony,
Idukki and PHC K.P.Colony, Idukki, respectively. The same is recorded.
It would be open to the petitioners to join duty at their place of posting
on the strength of the copy of the said order thus handed over to the
counsel for the petitioners, if they have not yet received the same. If
they report for duty in the places of their posting, along with a copy of
this judgment, they shall be allowed to join duty in the said place of
posting.
The writ petition is disposed of as above.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge