IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 21681 of 2008(F)
1. N.K.THANKAMANI,
... Petitioner
Vs
1. STATE OF KERALA, REP. BY THE SECRETARY
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. ALEX A.JOHNSON, SENIOR SUPERINTENDENT
For Petitioner :SRI.V.A.MUHAMMED
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :18/07/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No.21681 of 2008
--------------------------
Dated this the 18th July, 2008
J U D G M E N T
Petitioner is working as Senior Superintendent in
the District Medical Office at Wayanad. By Exhibit-P1
order, petitioner and the 3rd respondent were promoted
and transferred to the District Medical Office (Health),
Mananthavady in Wayanad. Petitioner claims to be
senior to the 3rd respondent. Petitioner is a native of
Thrissur district. She belongs to Malaraya community –
a Scheduled Tribe. Her husband is working at B.S.N.L in
Thrissur. She has applied for a transfer to Thrissur by
Exhibit-P2. But under Exhibit-P4, transfer was granted
to 3rd respondent, a junior to her. This has been objected
to by the petitioner by means of Exhibit-P5 appeal before
the 1st respondent and the same is pending.
In the circumstances, after hearing the learned
counsel for the petitioner and learned Government
Pleader, the writ petition is disposed of directing the 1st
W.P ( C) No.21681 of 2008
2
respondent to consider and pass orders on Exhibit-P5
within a period of four weeks from the date of receipt of a
copy of this judgment, after hearing the petitioner and 3rd
respondent.
Petitioner shall produce a copy of the writ petition
along with copy of this judgment before the 1st respondent,
for compliance.
(V.GIRI, JUDGE)
ma
W.P ( C) No.21681 of 2008
3
W.P ( C) No.21681 of 2008
4