High Court Kerala High Court

Rajeswari.B.A. vs State Of Kerala on 29 January, 2007

Kerala High Court
Rajeswari.B.A. vs State Of Kerala on 29 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 2975 of 2009(D)


1. RAJESWARI.B.A., W/O.DEVASAN,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REP. BY PRINCIPAL
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES,

3. DISTRICT MEDICAL OFFICER, KOLLAM.

4. DISTRICT MEDICAL OFFICER, ERNAKULAM.

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/01/2007

 O R D E R
                T.R.RAMACHANDRAN NAIR,J.
                       -------------------------
                   W.P ( C) No.2975 of 2009
                       --------------------------
              Dated this the 29th January,2009

                         J U D G M E N T

Petitioner seeks for a transfer and posting as Staff

Nurse Gr.I in any of the vacancies of Staff Nurse Gr.I

available in Ernakulam District under the Health and

Family Welfare Department. The petitioner has been

working as Staff Nurse Gr.I in the District Hospital,

Kollam for the past more than 8 years.

2. The claim raised by the petitioner is on the

basis of the following:

3. She is a permanent resident of Ernakulam

District. Her native place is at Puthencruz. She is

having her aged parents, husband and two minor children.

The petitioner was appointed pursuant to the selection

made by the Public Service Commission. Initially she was

posted at the Government Hospital, Kadackal in Kollam

District. Later she was transferred and posted tot the

District Hospital, Kollam on 3.5.2008.

W.P ( C) No.2975 of 2009
2

4. Citing her personal difficulties, she has

submitted Exhibit-P3 seeking for a transfer to Ernakulam

District. Subsequently she has filed Exhibits P4 and P5

representations before the Government also.

5. Second respondent is the competent authority to

consider the grievance of the petitiner. Therefore, the 2nd

respondent will consider Exhibit-P3 or any further

application which the petitioner may wish to file at the time

of General Transfer-2009 and pass appropriate orders

thereon, within a period of two months from the date of

receipt of a copy of this judgment.

The writ petition is disposed of as above.

(T.R.RAMACHANDRAN NAIR,
JUDGE)
ma

W.P ( C) No.2975 of 2009
3

W.P ( C) No.2975 of 2009
4