High Court Kerala High Court

Haseeba.P vs The Director Of Insurance Medical on 29 September, 2008

Kerala High Court
Haseeba.P vs The Director Of Insurance Medical on 29 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28295 of 2008(R)


1. HASEEBA.P, STAFF NURSE,
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF INSURANCE MEDICAL
                       ...       Respondent

2. THE REGIONAL DEPUTY DIRECTOR,

                For Petitioner  :SRI.P.SREEKUMAR

                For Respondent  : No Appearance

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

 Dated :29/09/2008

 O R D E R
                      P.N.RAVINDRAN, J.

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

                   W.P.(C) No.28295 of 2008

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

               Dated this the 29th September, 2008.

                         J U D G M E N T

The petitioner is presently working as Staff Nurse

Grade I in ESI Hospital at Feroke. She is a native of Kozhikode.

When she was promoted as Staff Nurse Grade I, she sought a

posting in the ESI Dispensaries at Chalappuram or at

Eranjippalam in Kozhikode District. However, by Ext.P2 order,

dated 10.12.2007, she was posted in ESI Dispensary at

Hajiyarpalli in Malappuram District. The petitioner had earlier

filed W.P.(C) No.6272 of 2008 which was disposed of by Ext.P6

judgment, dated 22.2.2008, with a direction to the first

respondent to consider the petitioner’s request for a posting

either at Chalappuram or Eranjippalam and take a decision

thereon. Pursuant to that, by Ext.P7 letter dated 20.5.2008,

the first respondent informed the petitioner that as vacancies of

Staff Nurse Grade I do not exist in ESI Dispensaries at

Chalappuram and Eranjippalam, her request for transfer to the

W.P.(C) No.28295/2008

2

said dispensaries cannot be considered for the time being.

Later, by Ext.P8 order, petitioner was transferred and posted at

ESI Hospital, Feroke. Aggrieved by the said transfer, the

petitioner has preferred Ext.P9 representation pointing out that

vacancies of Staff Nurse Grade I exist in the ESI Dispensaries at

Chalappuram and Eranjippalam, and that she may be given a

posting in any one of the said dispensaries. The petitioner has, in

this writ petition, prayed for a direction to the first respondent to

transfer and post her as Staff Nurse Grade I, in any of the

aforesaid dispensaries.

2. I have heard Sri.P.Sreekumar, the learned

counsel appearing for the petitioner, and Smt.Anu Sivaraman,

the learned Government Pleader appearing for the respondents.

Whether petitioner can be accommodated at Chalappuram or

Eranjippalam, having regard to the exigencies of service, is

essentially a matter for the first respondent to decide. This

Court, in exercise of the jurisdiction under Article 226 of the

Constitution of India, cannot sit in appeal over the decision taken

by the first respondent, in the matter of transfer of employees.

W.P.(C) No.28295/2008

3

In these circumstances, the relief sought for by the petitioner

cannot be granted.

However, having regard to the submissions made

at the Bar by the counsel on either side, I dispose of the writ

petition with a direction to the first respondent to consider the

request made by the petitioner in Ext.P9, and take a decision

thereon, as expeditiously as possible, and at any rate, within one

month from the date on which petitioner produces a certified

copy of this judgment.

P.N.RAVINDRAN,
JUDGE

nj.