IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12361 of 2010(U)
1. BINDHU.K., JUNIOR PUBLIC HEALTH CENTRE
... Petitioner
Vs
1. ADDITIONAL DIRECTOR OF HEALTH SERVICES,
... Respondent
2. DISTRICT MEDICAL OFFICER (HEALTH),
3. STATE OF KERALA, REP. BY ITS SECRETARY
For Petitioner :SRI.R.ARUN RAJ
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :08/04/2010
O R D E R
C.T.RAVIKUMAR, J.
- - - - - - - - - - - - - - - - - - - - - - - - -- - - -- - -
W.P.(C) No. 12361 of 2010
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 8th day of April, 2010
J U D G M E N T
The petitioner is a Public Health Nurse Gr.I in
Primary Health Centre, Chembupuram in Alappuzha. Feeling
aggrieved by Ext.P1 provisional general transfer list, the
petitioner has submitted Ext.P2 objection. The apprehension of
the petitioner is that the respondents would finalise Ext.P1
without considering Ext.P2. A perusal of Ext.P1 would reveal
that the respondents themselves invited for objections from
aggrieved employees. Therefore, there cannot be any reason for
such apprehension. However, this writ petition is disposed of
with a direction to the 2nd respondent to consider and pass
orders on Ext.P2 before finalising Ext.P1, in case it is not already
finalised.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
jma
//true copy//
P.A to Judge