IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16225 of 2008(F)
1. V. BEENA,
... Petitioner
Vs
1. THE STATE OF KERALA,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICES,
3. THE SUPERINTENDENT,
4. KUMARI RADHAMANY,
For Petitioner :SRI.T.RAJASEKHARAN NAIR
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :30/05/2008
O R D E R
V.GIRI, J.
-------------------------
W.P.(C).No.16225 of 2008 F
-------------------------
Dated this the 30th day of May, 2008.
JUDGMENT
The petitioner, who is a Senior Grade Ophthalmic
Assistant/Refractionist, is aggrieved by Ext.P3 order of transfer by
which, she has been transferred from the Taluk Headquarters
Hospital, Nedumangad to the Community Health Centre, Taluk
Headquarters Hospital, Chavakkad, Thrissur District. Several
grounds have been raised challenging Ext.P3. In my view, the
petitioner has an effective remedy by way of an appeal before the
Government, which she has preferred under Ext.P7.
2. I heard learned counsel for the petitioner and the
learned Government Pleader.
In the result, the writ petition is disposed of directing the
1st respondent to consider Ext.P7 as an appeal against Ext.P3, in
the light of Exts.P5 and P6 and take a decision thereon, within
three months from the date of receipt of a copy of this judgment.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. To Judge