High Court Kerala High Court

P.S. Maheedharn vs The Director Of Health Services on 23 June, 2008

Kerala High Court
P.S. Maheedharn vs The Director Of Health Services on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17441 of 2008(B)


1. P.S. MAHEEDHARN, PHARMACIST P.H.CENTRE,
                      ...  Petitioner

                        Vs



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

2. THE D.M.O. ALAPPUZHA,

3. THE D.M.O., IDUKKI,

                For Petitioner  :SRI.C.K.SREEJITH

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/06/2008

 O R D E R
                          V.GIRI, J
                        -------------------
                    W.P.(C).17441/2008
                       --------------------
            Dated this the 23rd day of June, 2008

                       JUDGMENT

Petitioner, who is currently working at Kodikulam in

Idukki District as Pharmacist, aspires for a transfer to

Alappuzha taking note of the fact that petitioner’s wife is

now posted at Medical College Hospital, Alapuzha. In fact,

the petitioner’s wife had been posted at Alapuzha

accepting the request made by her for inter district

transfer. Petitioner has also, in the circumstances,

applied for a transfer to Alapuzha. In the meanwhile,

petitioner has been transferred from Kodikulam to

Adimali. Apparently petitioner had opted certain other

places in Idukki District itself. By order dated 11.6.2008,

it was directed that the petitioner may not be relieved

from his present station except after getting orders from

this Court. This was to enable the Government

Pleader to get instructions.

2. Learned Government Pleader, on instructions

submits that the petitioner’s claim for a posting in

W.P.(C).17441/2008
2

Alapuzha District will be considered in the next available

vacancy along with other eligible applicants.

Submission is recorded. In so far as the petitioner’s

request for a posting at a more convenient place in

Idukki District, is concerned, the transfer effected under

Ext.P9, is pending consideration under Ext.P11.

3. In the result, writ petition is disposed of directing

the third respondent to consider the petitioner’s request

for a posting in a place nearer to Kodikulam than

Adimali, within a period of four weeks from the date of

receipt of a copy of this judgment. Petitioner shall be

heard before a decision is taken on Ext.P11.

V.GIRI,
Judge

mrcs