High Court Kerala High Court

V.D.Annamma vs State Of Kerala on 29 March, 2007

Kerala High Court
V.D.Annamma vs State Of Kerala on 29 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 11046 of 2007(N)


1. V.D.ANNAMMA, NURSING SUPERINTENDENT
                      ...  Petitioner

                        Vs



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

2. DIRECTOR OF HEALTH SERVICES,

                For Petitioner  :SMT.P.V.ASHA

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.K.DENESAN

 Dated :29/03/2007

 O R D E R
                                 K.K.DENESAN, J

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

                       W.P.(C)NO.11046  of 2007

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



             Dated this the 29th  day  of  March,  2007



                                  JUDGMENT

The petitioner is working as Nursing Superintendent

Grade I in the Medical College Hospital, Alappuzha. She had filed

an application on 22.2.2007 requesting to consider her case for

transfer and posting to District Hospital, Kottayam at the time of

general transfers of 2007. Pending that application, the petitioner

could learn that certain vacancies that arose in the cadre of

Nursing Superintendent Grade I were filled up by the

Government, but the petitioner’s case was not considered. In the

above circumstances, the petitioner feels aggrieved by the above

action of the Government. It is contended that some more

vacancies have arisen and there are three vacancies at Kottayam

including one vacancy in the District Hospital, Kottayam and

another in the Institute of Child Health, Medical college,

Kottayam and yet another at Medical College Hospital, Kottayam.

The petitioner is desirous of getting a transfer to any one of these

W.P.(C)NO.11046/2007 :2:

vacancies.

2. Ext.P7 representation was filed in the above background.

Counsel for the petitioner submits that this Court may direct the

Government to consider Ext.P7 and dispose of the same as early

as possible. The petitioner is due to retire from service within one

year.

3. In case, the above three vacancies are likely to be filled

up before general transfers and postings would take place, it is

only proper that the petitioner’s case is considered against any

one of the vacancies mentioned above. Ordered accordingly.

The first respondent shall pass orders on Ext.P7 within three

weeks from the date of receipt of a copy of the judgment.

K.K.DENESAN, JUDGE
css
/

s