IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 30660 of 2010(F)
1. C.B.VALSALAKUMARI, JR.PUBLIC HEALTH
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE ADDITIONAL DIRECTOR OF HEALTH
For Petitioner :SRIC.C.SALAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/10/2010
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.30660 of 2010
==================
Dated this the 6th day of October, 2010
J U D G M E N T
The petitioner is a Junior Public Health Nurse working in
Chellanam in Ernakulam District. According to her, she has completed
14 years of service in Ernakulam District. She claims that she has a
mentally retarded and physically handicapped child having 80%
disability and also that she has an old mother. Her husband is working
abroad. In these circumstances, it is necessary that the petitioner’s
presence be with her mother and child. Therefore, she has put in
Ext.P9 representation for a transfer to Alappuzha District before the 2nd
respondent. The petitioner seeks a direction to the 2nd respondent to
consider and pass orders on Ext.P9 expeditiously.
2. I have heard the learned Government Pleader also.
3. Having heard both sides, I dispose of this writ petition with
a direction to the 2nd respondent to consider and pass orders on
Ext.P9, as expeditiously as possible, at any rate, within one month
from the date of receipt of a certified copy of this judgment, after
affording an opportunity of being heard to the petitioner.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
2