High Court Kerala High Court

S.Suresh vs Director Of Health Services on 23 April, 2010

Kerala High Court
S.Suresh vs Director Of Health Services on 23 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 13640 of 2010(D)


1. S.SURESH, JUNIOR PUBLIC HEALTH INSPECTOR
                      ...  Petitioner

                        Vs



1. DIRECTOR OF HEALTH SERVICES,
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER (HEALTH),

3. STATE OF KERALA,

4. JOY, JUNIOR PUBLIC HEALTH INSPECTOR

5. HARIDAS, JUNIOR PUBLIC HEALTH INSPECTOR

6. M.K.NAZAR, JUNIOR PUBLIC HEALTH

                For Petitioner  :SRI.R.ARUN RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/04/2010

 O R D E R
                             P.N.RAVINDRAN, J.
                           --------------------------------
                         W.P.(C) No. 13640 of 2010
                           --------------------------------
                    Dated this the 23rd day of April, 2010.

                               J U D G M E N T

The petitioner is working as Junior Public Health Inspector, Grade-II

in the Primary Health Centre at Thottappally in Alappuzha District. He

had submitted Ext.P2 application dated 18.1.2010 to the District Medical

Officer (Health) Alappuzha requesting for a transfer to PP unit in Medical

College, Women and Child Hospital, Alappuzha, General Hospital,

Alappuzha and Primary Health Centre Purakkad. The District Medical

Officer had, considering the request made by the petitioner and other

employees issued Ext.P3 draft transfer order proposing to transfer the

petitioner to General Hospital, Alappuzha. The District Medical Officer

had also proposed to transfer the fourth respondent to Primary Health

Centre at Thottappally in Alappuzha District wherein the petitioner is

working. Since the proposal in Ext.P3 was to transfer the petitioner to

General Hospital, Alappuzha, one of the stations to which he had sought

transfer he did not object to Ext.P3. The District Medical Officer thereafter

passed Ext.P4 transfer order dated 12.4.2010 transferring the fourth

respondent to General Hospital Alappuzha and the sixth respondent to

Women and Child Hospital, Alappuzha. The petitioner was not given a

transfer. Aggrieved thereby the petitioner has filed Ext.P5 representation

before the District Medical Officer, Alappuzha. In this writ petition, the

petitioner inter alia seeks a direction to the second respondent to consider

W.P.(C).No.13640/2010
2

Ext.P5 and take a decision thereon within a time limit to be fixed by this

Court.

2. I heard Sri. R.Arun Raj, the learned counsel appearing for the

petitioner and Sri. Aravind Kumar Babu T.K., learned Government Pleader

appearing for the official respondents. The learned Government Pleader

submitted that if till date the second respondent has not taken a decision

on Ext.P5 representation submitted by the petitioner, the said officer will

consider the same and pass appropriate orders thereon expeditiously.

In the light of the aforesaid submission, I dispose of this writ petition

with a direction to the second respondent to consider the request made by

the petitioner in Ext.P5 representation and take an appropriate decision

thereon expeditiously and in any event within one month from the date on

which the petitioner produces certified copy of this judgment before him.

P.N.RAVINDRAN
(Judge)

vps

W.P.(C).No.13640/2010
3

W.P.(C).No.13640/2010
4