High Court Kerala High Court

M.Harindran vs State Of Kerala on 17 September, 2009

Kerala High Court
M.Harindran vs State Of Kerala on 17 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23024 of 2009(Q)


1. M.HARINDRAN, S/O. ANANDAN, AGED 41 YRS,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, THROUGH THE
                       ...       Respondent

2. THE PRINCIPAL,

3. SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.M.MUHAMMED SHAFI

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :17/09/2009

 O R D E R
              M.SASIDHARAN NAMBIAR,J.
            ===========================
            W.P.(C)No.23024       OF 2009
            ===========================

    Dated this the 17th day of September,2009

                       JUDGMENT

This petition is filed under Article 226 of the

Constitution of India for a writ or direction to the

second respondent to reconstitute the Medical Board

for examination of the petitioner at the earliest,

contending that the intimation directing petitioner to

be examined by the Medical Board on 4.7.2000 was

received by the petitioner only later and therefore he

could not appear on that day. Learned Government

pleader was therefore directed to get instructions on

which day petitioner could be examined by the Medical

Board. Learned Government pleader on instructions

submitted that the petitioner could be examined by the

Medical Board of Medical College on 30.9.2009 at 11.30

a.m in the chamber of Superintendent of Medical College

Hospital, Kozhikode.

In such circumstance, the Writ Petition is

disposed directing the petitioner to be present in the

chamber of Superintendent of Medical College Hospital

at 11.30 a.m on 30.9.2009 for his examination.

M.SASIDHARAN NAMBIAR
JUDGE
tpl/-

2

M.SASIDHARAN NAMBIAR, J.

———————

W.P.(C).NO. /06

———————

JUDGMENT

SEPTEMBER,2006