IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 7953 of 2009(L)
1. VIJAYAN.A., S/O. APPUKUTTAN PILLAI,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY THE
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
For Petitioner :SRI.P.B.SURESH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :13/03/2009
O R D E R
T.R.RAMACHANDRAN NAIR, J
--------------------------------------------------
W.P.(C) No. 7953 of 2009
---------------------------------------------------
Dated this the 13th day of March, 2009
JUDGMENT
The petitioner is now working as Junior Health Inspector
Grade I in the Public Health Centre, Kollengode in Palakkad
District. The main relief sought for in the writ petition is for a
direction to the second respondent to consider the request made
by the petitioner as per Ext.P1 for a transfer to
Thiruvananthapuram District. Petitioner is a native of Poovar in
Thiruvananthapuram District. It is pointed out by the petitioner
that several of his juniors in the gradation list are working in
Thiruvananthapuram District for more than three years.
2. The petitioner has pointed out in the writ petition that his
family is put up in Poovar and the mother is aged and sick and in
view of the fact if he is transferred to Palakkad, he is unable to
look after his family affairs. It is pointed out that there are a lot of
vacancies in the cadre of Junior Health Inspector in
Thiruvananthapuram District. Be that as it may, it is for the
second respondent to consider the request made by the petitioner
in Ext.P1. Appropriate decision will be taken after considering
Ext.P1 and the result thereof will be communicated to the
wpc: 7953 of 2009
2
petitioner within a period of two months from the date of receipt of
a copy of this judgment.
The writ petition is disposed of as above.
T.R.RAMACHANDRAN NAIR,
JUDGE
bps