IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 36744 of 2007(Y)
1. SMT. RATNAVALLI K., AGED 45 YEARS,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. DIRECTOR,
3. DISTRICT SOCIAL WELFARE OFFICER,
4. CHILD DEVELOPMENT PROJECT OFFICER,
5. SMT. RESHMI K.P., W/O. V.V.RAGHU,
For Petitioner :SRI.V.N.RAMESAN NAMBISAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :12/12/2007
O R D E R
V.GIRI, J.
=========================
W.P.(C)NO.36744 OF 2007
=========================
Dated this the 12th day of December 2007
JUDGMENT
The petitioner claims to be working as an Anganwadi worker
presently at Cheppathodu, Eramom-Kuttoor Panchayat, Kannur. She
has sought for a transfer from Cheppathodu Anganwady to the newly
opened Anganwadi at kadavanad vide Exts.P1 and P2. Apparently they
have not been looked into. In the meanwhile 5th respondent had been
appointed at Kadavanad. In my view, petitioner’s claim raised under
Exts.P1 and P2 may be looked into.
In the circumstances, the writ petition is disposed of directing
the second respondent to consider the request made by the petitioner
for a transfer and posting at Kadavanad, if permissible in law and take
a decision thereon, after hearing the petitioner and any other affected
person within a period of two months from the date of receipt of a
copy of this judgment.
V.GIRI, JUDGE
css/