IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 16955 of 2008(R)
1. GRACELET T.M.,
... Petitioner
Vs
1. THE DIRECTOR OF HEALTH SERVICES,
... Respondent
2. THE DISTRICT MEDICAL OFFICER,
3. THE MEDICAL OFFICER,
For Petitioner :SRI.P.GOPINATH MENON
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :13/06/2008
O R D E R
V.GIRI,J.
-------------------------
W.P ( C) No. 16955 of 2008
--------------------------
Dated this the 13th June, 2008
J U D G M E N T
Petitioner is working as Junior Public Health Nurse
in the Primary Health Centre at Mulamkunnathukavu in
Thrissur District. In the provisional list relating to the
transfer of Junior Public Health Nurses within the state,
there was no proposal to disturb the petitioner as such.
But when Exhibit-P1 order was issued petitioner found
that she has been transferred to the Primary Health
Centre at Velur. Petitioner has submitted Exhibit-P3
representation seeking a variation of the same before the
2nd respondent and the same is pending consideration.
She has pointed out the other stations wherein she could
be accommodated in Exhibit-P2.
2. Learned counsel for the petitioner
Sri. Gopinatha Menon submits that the person who has
been posted in the place of petitioner at
Mulamkunnathukavu is undergoing training and therefore
W.P ( C) No. 16955 of 2008
2
there is no incumbent to discharge the functions
at Mulamkunnathukavu even now. Apparently
Smt.Geetha.K.K, who has been posted in the place of the
petitioner had joined duty at Mulamkunnathukavu, but
immediately she proceeded on leave. This aspect may also
be considered by the 2nd respondent.
In the result, the writ petition is disposed of directing
the 2nd respondent to consider and pass orders on Exhibit-
P3, within three weeks from the date of receipt of a copy of
this judgment. Petitioner shall be permitted to continue at
Mulamkunnathukavu till a decision is taken by the District
Medical Officer in this regard.
(V.GIRI, JUDGE)
ma
W.P ( C) No. 16955 of 2008
2
W.P ( C) No. 16955 of 2008
2