High Court Kerala High Court

T.T.Ratheesh vs The Director Of Health Services on 13 June, 2008

Kerala High Court
T.T.Ratheesh vs The Director Of Health Services on 13 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 17699 of 2008(F)


1. T.T.RATHEESH, S/O.THANKAPPAN, AGED 32
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES
                       ...       Respondent

2. DISTRICT MEDICAL OFFICER HEALTH,

3. SMT.V.SREEJA,

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :13/06/2008

 O R D E R
                             V.GIRI,J.
                      -------------------------
                 W.P ( C) No.17699 of 2008
                      --------------------------
               Dated this the 13th June, 2008

                        J U D G M E N T

Petitioner, who is working as Junior Health

Inspector in Idukki District, is aggrieved by Exhibit-P2

order of transfer, by which he has been transferred from

Rajakkad to Rajakumary. Petitioner has preferred Exhibit-

P3 appeal before the Director and the same is pending.

2. After having heard the learned Government Pleader

also, the writ petition is disposed of directing the 1st

respondent to consider and pass orders on Exhibit-P3,

after hearing the petitioner and 3rd respondent, within a

period of four weeks from the date of receipt of a copy of

this judgment.

Petitioner shall produce a copy of the writ petition

along with copy of this judgment before the 1st

respondent, for compliance.

(V.GIRI, JUDGE)
ma