IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11340 of 2010(N)
1. VIJAYAMMA V.,AGED 34 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REP.BY SECRETARY TO
... Respondent
2. DIRECTOR, DEPARTMENT OF HEALTH SERVICE,
3. DISTRICT MEDICAL OFFICER,HELATH
4. PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.RASHEED C.NOORANAD
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :19/05/2010
O R D E R
ANTONY DOMINIC, J.
----------------------
W.P.(C) No. 11340 OF 2010
---------------------------
Dated this the 19th day of May, 2010
J U D G M E N T
~~~~~~~~~~~
Challenge in this Writ Petition is against Ext.P3, which
inter alia allows inter-district transfer for Staff Nurses. The
petitioner submits that she is included in the ranked list
published by the PSC for Staff Nurse in Kollam District and
that the list is to expire on 29.5.2010. It is stated that if
vacancies available are allowed to be filled up by inter-
district transfer that will result in candidates like the
petitioner loosing opportunity to get employment. On this
ground, Ext.P3 is challenged.
2. It is the settled position in law that a person
included in a ranked list has no indefeasible right to get
appointment. His right is only to be considered for
appointment as and when appointments are made from the
ranked list. Therefore, the existence of the ranked list does
not in any manner prevent the Government from allowing
W.P.(C) No.11340/2010 2
inter-district transfer for those employees who are already in
service. I see no reason to interfere.
Accordingly, the Writ Petition is dismissed.
(ANTONY DOMINIC, JUDGE)
ps