IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38196 of 2010(Y)
1. PRINCY JOSEPH,AGED 35 YEARS,
... Petitioner
2. BEENA.T.T,W/O.CHARLEY P.L,AGED 44 YEARS,
3. LIOSY.C.T,AGED 35 YEARS,
4. JANCY.T.P, AGED 37 YEARS,
5. LISY.V.A, AGED 44 YEARS,W/O.N.A.VARGHESE
Vs
1. STATE OF KERALA REP.THE SECRETARY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICE,
3. THE DISTRICT MEDICAL OFFICER(H),
For Petitioner :SRI.U.BALAGANGADHARAN
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :12/01/2011
O R D E R
S.SIRIJAGAN, J.
-------------------------------------------------
WP(C) No. 38196 of 2010
-------------------------------------------------
Dated this the 12th day of January, 2011
JUDGMENT
Petitioners are aggrieved by their transfer from
Thrissur. The 4th petitioner has already been deleted from
the party array. The other petitioners seek a direction to
the 3rd respondent to consider and pass orders on Exhibits
P4, P5, P6 and P8, filed by the petitioners 1, 2, 3, and 5
respectively.
Having heard the learned Government Pleader also, I
dispose of this writ petition with a direction to the 3rd
respondent to consider and pass orders on Exhibits P4, P5,
P6 and P8 after affording an opportunity of being heard to
the petitioners, as expeditiously as possible, at any rate,
within two months from the date of receipt of a copy of this
judgment. It would be open to the petitioners to rely on
Exhibits P3 and P11, the applicability of which shall also be
considered by the 3rd respondent while disposing of the
representations.
S.SIRIJAGAN, JUDGE.
rkc