High Court Kerala High Court

V.N. Sreekumary vs The State Of Kerala Represented By on 2 January, 2008

Kerala High Court
V.N. Sreekumary vs The State Of Kerala Represented By on 2 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 104 of 2008(K)


1. V.N. SREEKUMARY, W/O.P.G.RAMACHANDRAN
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER, (HEALTH),

4. THE MEDICAL OFFICER, PRIMARY HEALTH

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :02/01/2008

 O R D E R
                                         V.GIRI,J.

                                   -------------------------

                              W.P ( C) No. 104  of 2008

                                  --------------------------

                         Dated this the 2nd January, 2008


                                    J U D G M E N T

By Exhibit P1 order, petitioner was transferred to Idukki District. By

Exhibit P4, the same has been kept in abeyance. According to the

petitioner, she is a physically handicapped person and she has less than

two years of time for transfer, she refers to Exhibit P3 medical certificate

in this regard. Petitioner’s appeal before the Director was disposed of

under Exhibit P6 requiring the petitioner to file an application in the proper

form. She requires a transfer to Pathanamthitta District.

2. As directed in Exhibit P6, petitioner has filed Exhibits P7 and

P8 before the 2nd respondent seeking a posting in Pathanamthitta District.

In effect what the petitioner seeks a retention in Pathanamthitta.

Taking note of the averments in the writ petition, petitioner is a

physically handicapped person and less than two years of time for transfer

and after hearing the learned Government Pleader also, this writ petition is

disposed of directing the 2nd respondent to consider Exhibits P7 and P8

and take a decision thereon, within a period of six weeks from the date of

receipt of a copy of this judgment.

(V.GIRI, JUDGE)

ma

K.THANKAPPAN,J

CRL.A. NO.92 OF 1999

ORDER

25th May, 2007