IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18479 of 2008(Y)
1. T.S. SAMOD KUMAR, S/O LATE T.R.SIVAN,
... Petitioner
Vs
1. THE STATE OF KERALA REPRESENTED BY ITS
... Respondent
2. THE DISTRICT MEDICAL OFFICER (HEALTH),
3. SMT. V.MEDINI, L.D. CLERK, GENERAL
For Petitioner :SRI.T.V.VIJAYARAJAN
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).18479/2008
--------------------
Dated this the 23rd day of June, 2008
JUDGMENT
Aggrieved by his transfer from Taluk Head Quarters
Hospital, Aluva, to the District Medical Office at
Eranakulam, effected under Ext.P2, petitioner has
preferred Ext.P3 appeal before the Government.
2. I heard learned counsel for the petitioner and the
learned Government Pleader.
3. Learned counsel for the petitioner submits that
apparently petitioner’s transfer is only for the purpose of
shifting the lien of the third respondent from Eranakulam
to Aluva. He further submits that as a matter of fact,
third respondent is now working on arrangement at
Kollam and if it is a question of availing the services of
L.D.Clerk at Eranakulam, the work arrangement of the
third respondent ought to have been terminated. But this
should not have been done by shifting the petitioner from
Aluva to Eranakulam.
W.P.(C).18479/2008
2
4. In my view, petitioner’s contention in this regard
may be considered by the Government.
5. In the result, writ petition is disposed of directing
the first respondent to consider and pass orders on
Ext.P3, after hearing the petitioner and the third
respondent, within a period of one month from the date
of receipt of a copy of this judgment. If the petitioner’s
contention as mentioned above, is found to be correct,
Government shall pass necessary consequential orders.
V.GIRI,
Judge
mrcs