High Court Kerala High Court

Elizabeth Gladis M.J vs The State Of Kerala on 24 January, 2008

Kerala High Court
Elizabeth Gladis M.J vs The State Of Kerala on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1140 of 2008(I)


1. ELIZABETH GLADIS M.J.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SRI.M.V.BOSE

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice V.GIRI

 Dated :24/01/2008

 O R D E R
                                V.GIRI, J

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

                           W.P.(C).1140/2008

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

           Dated this  the  24th day of January, 2008


                             JUDGMENT

Petitioner is at present working as Nursing

Superintendent Grade-I in General Hospital,

Thiruvananthapuram. She was promoted to the said post

under Ext.P1 order dated 31.8.2007. Prior to her

promotion thereunder, she was working as Nursing

Superintendent Grade-II and was posted in the Taluk

Hospital, Thripunithura. According to the petitioner, she

had sought for a posting in Eranakulam District and made

repeated requests in this regard to the DHS. She submits

that the persons juniors to her had also sought for a

posting in Eranakulam District and were given such

posting accepting their request and ignoring the request

made by the petitioner.

2. Petitioner further contends that she had worked in

Thiruvananthapuram earlier for 5 = years from 28.3.1978

to 17.7.1983. Posting at Thiruvananthapuram visits her

with some difficulties. Her husband is an ex-serviceman

W.P.(C).1140/2008

2

who was disabled and discharged on account of such

disability. Petitioner refers to Ext.P2 in this regard. She

has two more years to retire. She submits that as per

the guidelines governing transfer, she is entitled to get

a posting in Eranakulam District.

3. I.A.1230/2008 has been filed producing therewith

Exts.P7 to P9 representations made before the DHS

pointing out these aspects. Learned counsel for the

petitioner submits that copies of Exts.P7 to P9 have been

submitted before the Government as well. It is also

submitted that there is an open vacancy presently

available at Eranakulam, it having arisen on 31.12.2007.

Learned Government Pleader, on instructions, submits

that it has not been filled up so far.

4. After having gone through the writ petition as also

I.A.1230/2008 and having heard the learned counsel for

the petitioner and the learned Government Pleader,

writ petition is disposed of directing the first respondent

W.P.(C).1140/2008

3

to consider Exts.P6 to P9 and take a decision thereon in

accordance with law. Petitioner’s application may be

considered along with the applications of other eligible

applicants sought for a posting in Eranakulam District.

Decision in this regard may be taken as early as possible

at any rate before the existing open vacancy in

Eranakulam District in the post of Nursing

Superintendent Grade-I is filled up. It is made clear that

this direction will be operative only if the said post is

remaining unfilled as on the date of receipt of a copy of

this judgment by the first respondent.

V.GIRI,

Judge

mrcs