High Court Kerala High Court

Bindu.K.S vs The State Of Kerala on 4 June, 2008

Kerala High Court
Bindu.K.S vs The State Of Kerala on 4 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16651 of 2008(G)


1. BINDU.K.S, OPTHALMIC ASSISTANT,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY ITS
                       ...       Respondent

2. THE DIRECTOR OF HEALTH SERVICES,

3. THE SUPERINTENDENT, PRIMARY HEALTH

                For Petitioner  :SRI.T.RAJASEKHARAN NAIR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.M.JOSEPH

 Dated :04/06/2008

 O R D E R
                         K.M. JOSEPH, J.

           ````````````````````````````````````````````````````
                W.P.(C) No. 16651 OF 2008 G
           ````````````````````````````````````````````````````
             Dated this the 4th day of June, 2008

                         J U D G M E N T

Petitioner calls in question Ext.P3. Ext.P3 is a

proceedings dated 27.5.2008 by the 2nd respondent ordering

general transfer. Petitioner is serial No.59 in the said

proceedings. She is transferred from Primary Health Centre,

Konni to Taluk Head Quarters Hospital, Chalakudy. Feeling

aggrieved, the petitioner has already preferred Ext.P5

representation before the 1st respondent.

2. I heard the learned Government Pleader also. He

points out that the petitioner should have filed Ext.P5

representation before the 2nd respondent. There is no case of

malafides as such. I do not find any good ground to interfere

with the impugned order under Article 226 of the Constitution.

The petitioner has already filed Ext.P5 before the 1st

respondent. In such circumstances, the writ petition is

disposed of as follows.

WPC.16651/08
: 2 :

3. The 1st respondent will make over Ext.P5

representation to the 2nd respondent within one week from the

date of receipt of a copy of this judgment. Upon receipt of

Ext.P5 representation, the 2nd respondent will treat it as a

representation addressed to him and take a decision thereon

in accordance with law, within two weeks from the date of

receipt of the representation from the 1st respondent.

Sd/-

(K.M.JOSEPH, JUDGE)
aks

/TRUE COPY/

P.A.TO JUDGE