High Court Kerala High Court

Vijayan.A. vs State Of Kerala on 29 June, 2009

Kerala High Court
Vijayan.A. vs State Of Kerala on 29 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 18054 of 2009(B)


1. VIJAYAN.A., S/O. APPUKUTTAN PILLAI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY THE CHIEF
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.P.B.SURESH KUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/06/2009

 O R D E R
                                P.N.RAVINDRAN, J.
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                         W.P.(C) No. 18054 of 2009
                 =-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                   Dated this the 29th day of June, 2009

                                 JUDGMENT

Heard Sri.P.B.Suresh Kumar, the learned counsel appearing for the

petitioner and Smt. Anu Sivaraman, the learned Senior Government

Pleader appearing for the respondents.

2. The petitioner who is a native of Poovar in

Thiruvananthapuram District is presently working as Junior Health

Inspector Grade-I in the Public Health Centre at Kollengode in Palakkad

District. In this writ petition he challenges Ext.P6 letter dated 11-6-2009

sent by the Director of Health Services informing him that his request for

transfer to Thiruvananthapuram District cannot be considered, as he has

not completed three years in the present cadre at Palakkad. In my

opinion, if the petitioner is aggrieved by Ext.P6 and the decision taken by

the Director of Health Services, his remedy is to move the Government,

which has got residuary and reserve powers in the matter of transfer and

posting of Government servants.

I accordingly dispose of this writ petition with a direction that in

the event of the petitioner filing an appropriate representation before

the Secretary to Government, Health and Family Welfare Department,

W.P.(C) No. 18054/09 2

setting out his grievances, the Secretary to Government shall consider the

same and pass orders thereon expeditiously and in any event within one

month from the date on which such a representation is received by him. It

will be open to the Secretary to Government to hear the petitioner also, if

he is of the opinion that the petitioner should be given an opportunity of

being heard in person. The Government shall after orders are passed,

communicate a copy thereof to the petitioner expeditiously.

P.N.RAVINDRAN,
JUDGE.

mn.