IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 19332 of 2008(B)
1. C.C. MARY, W/O. PATHROSE, AGED 51 YEARS
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES
... Respondent
2. THE DISTRICT MEDICAL OFFICER (HEALTH)
3. SMT. THRESIAMMA CHACKO
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :26/06/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 19332 of 2008
---------------------------------
Dated this the 26th day of June, 2008
JUDGMENT
While serving as Staff Nurse in the Primary Health Centre
Poyya, the petitioner was placed under suspension and later she
was reinstated in service. While so, the disciplinary action
initiated against her was closed and in the meanwhile the
petitioner has been posted at Mulamkunnathukavu, which
according to her is 45 km. away from Koratty where she is
residing. An appeal filed by the petitioner was disposed of by
Ext.P3 by the Director of Health Services noting that there is no
open vacancy at the requested station. In the case of general
transfer, the petitioner opted for Koratty. But it seems that in
Ext.P6 final list, the third respondent who is junior to the
petitioner was posted as Koratty. Aggrieved by this, the
petitioner filed Ext.P7 appeal before the first respondent Director.
This writ petition has been filed for appropriate orders on Ext.P7.
WPC.19332 /2008 2
2. I heard learned counsel for the petitioner and the
learned senior Government Pleader. I have perused the
averments in the writ writ petition.
3. In the result, the writ petition is disposed of directing the
first respondent to pass orders on Ext.P7, after hearing the
petitioner as also the third respondent,within a period of six
weeks from the date of receipt of a copy of this judgment. The
petitioner shall produce a copy of the writ petition also along with
a copy of the judgment before the first respondent for
compliance.
V. GIRI, JUDGE.
pmn/ WPC.19332 /2008 3