IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18203 of 2008(P)
1. HOLY BABY.B., JUNIOR PUBLIC
... Petitioner
2. KUNJUMOL MATHEW, DO.DO.
3. C.B.PADMAKUMARI, DO.DO.
4. TASS BEEGUM.N., JUNIOR PUBLIC NURSE
5. T.VANAMALA, JUNIOR PUBLIC HEALTH NURSE
6. V.LISA, JUNIOR PUBLIC HEALTH NURSE GRADE
7. SHAILA BEEGUM P.P.,JUNIOR PUBLIC
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. THE DISTRICT MEDICAL OFFICER OF HEALTH,
For Petitioner :SRI.P.GOPINATH
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :19/06/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.18203 of 2008 P
-------------------------
Dated this the 19th day of June, 2008.
JUDGMENT
All the petitioners herein are working as Junior
Public Health Nurses Grade-I in Thrissur District. They have
a common grievance, inasmuch as that, they belong to
Districts other than Thrissur and they are entitled to get
inter-district transfers to their native districts. Though they
have submitted representations in this regard, as evidenced
by Exts.P1 to P7, their apprehension is that their applications
for transfer may be ignored in the course of General Transfer,
2008.
2. I have gone through the writ petition and I am
satisfied that if the statements made in the writ petition, as
regards the personal reasons which prompt the petitioners to
seek a transfer, are factually correct, then sincere efforts may
be taken, by the Director of Health Services, to accommodate
the petitioners in their native districts. This is especially so
in the case of petitioners 1, 2, 3, 4 and 7. I also take note of
the fact that the petitioners have completed 5 years in
Thrissur District and therefore, relaxation of the 5 year rule,
W.P.(C).NO.18203/08
:: 2 ::
at the hands of the Government, may not be required in
their case.
3. In the result, the writ petition is disposed of
directing the 1st respondent to specifically consider the
requests made in Ext.P1 to P7, in the course of General
Transfer of 2008. If there is any reason for the petitioners’
request not being accepted, the 1st respondent shall give
them notice and an opportunity of hearing before a
decision is taken on Exts.P1 to P7.
The petitioners shall produce a copy of this
judgment along with a copy of the writ petition before the
1st respondent for compliance.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge