High Court Kerala High Court

M.J.Baby vs The Director Of Health Services on 28 April, 2009

Kerala High Court
M.J.Baby vs The Director Of Health Services on 28 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 12812 of 2009(V)


1. M.J.BABY, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER OF HEALTH,

3. STATE OF KERALA,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :28/04/2009

 O R D E R
                   P.R. RAMACHANDRA MENON, J.
               ........................................................................
                           W.P.(C) No.12812 OF 2009
               .........................................................................
                         Dated this the 28th April, 2009


                                   J U D G M E N T

The petitioner has approached this Court challenging Exts. P2

and P3 orders transferring and posting him in an inconvenient place

without considering the fact that he is a physically handicapped

person. The learned counsel for the petitioner submits that he has

already preferred Ext.P7 representation before the first respondent for

redressal of his grievance. It is also submitted that vacancies are

available in Ernakulam district itself, as borne by Exts. P4 to P6.

2. Heard the learned Government Pleader as well.

Considering the peculiar facts and circumstances of the case, the

Writ Petition is disposed of directing the first respondent to consider

Ext.P7 representation and pass appropriate orders thereon in

accordance with law, within a period of two months from today.

P.R. RAMACHANDRA MENON,
JUDGE.

lk