High Court Kerala High Court

K.T.Saramma vs State Of Kerala Represented By Its on 13 July, 2007

Kerala High Court
K.T.Saramma vs State Of Kerala Represented By Its on 13 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14186 of 2007(L)


1. K.T.SARAMMA,KOCHUPARAMPIL HOUSE,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA REPRESENTED BY ITS
                       ...       Respondent

2. DIRECTORY OF HOMEOPATHY,

3. CHIEF MEDICAL OFFICER,

4. DISTRICT MEDICAL OFFICER,

5. C.PONNAPPAN, NURSING ASSISTANT,

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.BALAKRISHNAN NAIR

 Dated :13/07/2007

 O R D E R
                     K.BALAKRISHNAN NAIR,J.

                           -------------------------

                     W.P ( C) No.14186  of 2007

                           --------------------------

               Dated this the 13th day of July, 2007


                             J U D G M E N T

The petitioner is an Attender working in Government

Homoeo Dispensary, Aranmula. She is a physically handicapped

person as evident from Exhibit P1 certificate. By Exhibit-P2, she

has been transferred from Aranmula to Government Homoeo

Dispensary, Kalloopara. This writ petition is filed challenging

Exhibit-P2. She submits the present station is at a distance of

30 kilometers away from her residence. She is suffering from

cardiac decease. She has submitted Exhibit-P4 representation

pointing out other dispensaries, where she may be

accommodated. Thereafter, this writ petition is filed seeking

appropriate reliefs against Exhibit-P2.

2. Heard. Learned Government Pleader upon instruction

submitted that the petitioner is a quarrelsome person and in

public interest she was transferred to Kallooppara. She was

shown in the draft transfer list with the proposal to transfer to

Kalloopara. She did not object to it. Therefore, she was finally

transferred to the proposed station.

W.P ( C) No.14186 of 2007

2

3. Learned Counsel for the petitioner submits that she

was never shown the draft list and she did not get an

opportunity to object to it. Having regard to the facts of the

case, the 2nd respondent is directed to consider and pass orders

on Exhibit-P4 , in accordance with law, within six weeks from the

date of production of a copy of this judgment. If the petitioner

produces copy of the judgment before the 2nd respondent, within

three weeks from today, the interim order passed by this court

will remain in force till the matter is decided by the 2nd

respondent.

The writ petition is disposed of as above.

(K.BALAKRISHNAN NAIR,JUDGE)

ma

W.P ( C) No.14186 of 2007

2

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

W.P ( C) No.14186 of 2007

2

25th May, 2007