High Court Kerala High Court

M.K.Mohanan vs The Health Department on 11 June, 2008

Kerala High Court
M.K.Mohanan vs The Health Department on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17384 of 2008(T)


1. M.K.MOHANAN, FIRST GRADE FILARIA
                      ...  Petitioner

                        Vs



1. THE HEALTH DEPARTMENT, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :11/06/2008

 O R D E R
                              V.GIRI,J.
                       -------------------------
                  W.P ( C) No. 17384 of 2008
                       --------------------------
                Dated this the 11th June, 2008

                         J U D G M E N T

Petitioner is working as First Grade Filaria Inspector

(Health Supervisor). He is a native of Ernakulam District.

He is due to retire on 30.11.2009. He has sought for a

posting in his native place, as evidenced by Exhibits P1 and

P3. Learned counsel for the petitioner points out that

persons who are impending retirement are given the benefit

of posting in the place of their choice. There is no reason

why such a benefit should not be extended to the petitioner.

According to him, there are six vacancies available in

Ernakulam District.

Having heard the learned counsel for the petitioner

and the learned Government Pleader, the writ petition is

disposed of directing the 2nd respondent to pass orders on

Exhibits P1 and P3, within a period of four weeks from the

date of receipt of a copy of this judgment specifically taking

note of the fact that petitioner is due to retire on

30.11.2009.

(V.GIRI, JUDGE)
ma

V.GIRI,J.

————————-

W.P ( C) No. of 2008

————————–
Dated this the 11th June, 2008

J U D G M E N T

mathave yesuve rakshikane

(V.GIRI, JUDGE)
ma