IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 3189 of 2011(W)
1. SAJU VARGHESE, KURIYAPPURAM HOUSE,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. DISTRICT MEDICAL OFFICER, ERNAKULAM,
3. THE MEDICAL OFFICER, PRIMARY HEALTH
For Petitioner :SRI.N.K.KARNIS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :01/02/2011
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W.P(C) No. 3189 of 2011
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 1st day of February, 2011.
J U D G M E N T
The petitioner is a driver in the Department of Health Service of
the Government of Kerala. He has been transferred from
Pullarimangalam to Cheranellur, which, according to the petitioner, is
44 kilometers away from his residence. Ext. P1 is the transfer order,
which indicates that the transfer is as directed by the 1st respondent
relying on a vigilance report. According to the petitioner, in fact,
Ext. P2 vigilance report absolves the petitioner of all charges against
him. The petitioner now seeks a transfer to Primary Health Center,
Vengoor during the next general transfer, seeking which, the
petitioner has filed Ext. P4. The petitioner seeks a direction to the
3rd respondent to consider the petitioner’s request in Ext. P4 also
while considering transfers in the general transfer for 2011-2012.
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 Ext. P4 request of the petitioner also while considering
the general transfers for the year 2011-2012.
Sd/- S. Siri Jagan, Judge.
Tds/
[TRUE COPY]
P.S TO JUDGE.