High Court Kerala High Court

Mini I vs Secretary To Government on 21 May, 2010

Kerala High Court
Mini I vs Secretary To Government on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8227 of 2010(C)


1. MINI I.,
                      ...  Petitioner

                        Vs



1. SECRETARY TO GOVERNMENT,
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICES,

3. THE DISTRICT MEDICAL OFFICER (HEALTH),

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :21/05/2010

 O R D E R
                        ANTONY DOMINIC, J.
                     ================
                  W.P.(C) NO. 8227 OF 2010 (C)
                  =====================

              Dated this the 21st day of May, 2010

                           J U D G M E N T

Petitioner is a Junior Public Health Nurse, Grade II in

Palakkad District. Her request is for an inter district transfer to

Alappuzha. Complaining that the request has not been

considered, the writ petition is filed.

2. Learned Government Pleader on instruction submits

that as of now, there is no vacancy and that among those who

have requested, petitioner is third in the order of seniority.

3. If this be the factual position, as of now, the petitioner

cannot seek any direction from this Court for consideration of her

request.

Therefore, leaving it open to the petitioner to pursue the

claim as and when there is a concrete vacancy, this writ petition

is closed.

ANTONY DOMINIC, JUDGE
Rp