IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 2496 of 2010(J)
1. P.MURALEEDHARAN,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
For Petitioner :SRI.P.M.BENZIR
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :27/01/2010
O R D E R
C.T. RAVIKUMAR, J.
--------------------------------------------
W.P.(C) NO. 2496 OF 2010
--------------------------------------------
Dated this the 27th day of January, 2010
JUDGMENT
The petitioner is working as Health Inspector Grade II in the
Department of Health and Family Welfare. As per order dated 9.6.2009,
the petitioner was transferred from Community Health Centre, Ulliyeri in
Kozhikode to Community Health Centre, Alappad in Thrissur District.
Ext.P1 is the order of posting issued, pursuant to the said transfer order.
Raising his grievance against the said transfer and posting, the petitioner
preferred Ext.P2 representation dated 10.8.2009 before the second
respondent. According to the petitioner, despite the receipt of Ext.P2, the
second respondent did not look into the grievance raised by him so far.
2. In the circumstances, there will be a direction to the second
respondent to consider Ext.P2 representation dated 10.8.2009 filed by the
petitioner against his transfer and posting, based on the order dated
9.6.2009 and Ext.P1, within a period of one month from the date of receipt
W.P.(C) NO. 2496/2010 2
of a copy of this judgment.
The Writ Petition is disposed of as above.
(C.T. RAVIKUMAR, JUDGE)
sp/
W.P.(C) NO. 2496/2010 3
C.T. RAVIKUMAR, J.
W.P.(C) NO. 2496/2010
JUDGMENT
27th January, 2010