IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 17797 of 2008(R)
1. T.V.DILEEP ,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES
... Respondent
2. THE DISTRICT MEDICAL OFFICER (HEALTH)
3. SRI. P.A. MANOJ
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.17797 of 2008 R
-------------------------
Dated this the 13th day of June, 2008.
JUDGMENT
The petitioner, who is a Junior Health Inspector
Grade II in the Community Health Centre, Vandiperiyar, is
aggrieved by his transfer effected under Ext.P3 order by
which he has been transferred to the Primary Health
Centre, K.P.Colony. Aggrieved by Ext.P3, the petitioner
has preferred Ext.P4 appeal before the Director of Health
Services.
2. Having heard learned counsel for the
petitioner and the learned Government Pleader, the writ
petition is disposed of directing the 1st respondent to
consider and pass orders on Ext.P4, within a period of
four weeks from the date of receipt of a copy of this
judgment, after hearing the petitioner and the 3rd
respondent.
The petitioner shall produce a copy of this
judgment, along with a copy of the writ petition before
the 1st respondent.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge