IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 38057 of 2008(E)
1. LEELA, AGED 53 YEARS,
... Petitioner
Vs
1. REGIONAL ASSISTANT DIRECTOR,
... Respondent
2. THE CHILD DEVELOPMENT PROJECT OFFICER,
For Petitioner :SRI.RAJIT
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/01/2009
O R D E R
T.R. Ramachandran Nair, J.
~~~~~~~~~~~~~~~~~~~~~~~~~~~
W.P.(C). No.38057/2008-E
~~~~~~~~~~~~~~~~~~~~~~~~~~~
Dated this the 6th day of January, 2009
J U D G M E N T
The petitioner is an Anganwady Worker under the second
respondent. She was initially working at the Anganwady situated at
Kadappuram (Anganwady No.1). She was transferred as per Ext.P1 from
Anganwady No.109 to Anganwady No.91. The said order stands cancelled
by Ext.P2. Pursuant to Ext.P2, she has gone back to the earlier place. She
is aggrieved by the observations made by the second respondent in Ext.P2,
which according to her is derogatory and unfounded. It is also submitted
that various allegations have been made against her without putting them to
her notice also. She has caused to issue Ext.P3 lawyer notice. But as she
has not received any reply, and as the adverse comments made in Ext.P2
have also not been withdrawn, she has approached this Court with this writ
petition.
2. Since the petitioner is still aggrieved by the remarks in Ext.P2,
she will have to invite the attention of the first respondent, who will have to
W.P.(C) No.38057/2008
-:2:-
look into the matter after hearing the petitioner also. To enable the first
respondent to do so, the petitioner will file a representation before the first
respondent within two weeks from today, and the first respondent will
consider and take appropriate action in the matter within a further period of
two months thereafter.
The writ petition is closed. No costs.
(T.R. Ramachandran Nair, Judge.)
ms