High Court Kerala High Court

P.K.Byjunath vs The Director Of Insurance Medical on 25 March, 2009

Kerala High Court
P.K.Byjunath vs The Director Of Insurance Medical on 25 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 9620 of 2009(V)


1. P.K.BYJUNATH, LAB TECHNICIAN GRADE-II,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF INSURANCE MEDICAL
                       ...       Respondent

                For Petitioner  :SRI.K.J.JOSEMON

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :25/03/2009

 O R D E R
                T.R.RAMACHANDRAN NAIR, J
            --------------------------------------------------
                  W.P.(C) No. 9620 of 2009
            ---------------------------------------------------
            Dated this the 25th day of March, 2009

                             JUDGMENT

The petitioner is working as Lab Technician, Grade II in

the E.S.I. Hospital, Ernakulam. He joined in Ernakulam on

26.05.2003. The petitioner belongs to Panampad in Malappuram

district and he is a member of Scheduled Caste, Vannan

Community. He has married Sapna who belongs to Hindu Thiya

community. He has already completed 5 years in the present

post and his wife is now working as Microbiology Lab in Charge

in Edappal Hospitals Pvt. Limited, Edappal, in Malappuram

District.

2. The petitioner is seeking the benefit of various

Government orders grating accommodation in vacancies

available in his home district or nearby districts. He is seeking

benefits of Government orders in the months of posting to inter-

cast married couple, and also due to the fact that he is a

scheduled caste.

3. Presently, he has requested for a transfer from the

E.S.I. Hospital, Ernakulam to the E.S.I. Hospital either at

Olarikkara, Thrissur District or at Faroke, Kozhikode district.

Ext.P12 is the last one of the applications.

wpc:9620/2009
2

4. The first respondent will consider Ext.P12 in the light of

various Government orders at the time of issuing General

Transfer, 2009.

The Writ Petition is disposed of as above.

T.R.RAMACHANDRAN NAIR,
JUDGE

bps