High Court Kerala High Court

C.C. Mary vs The Director Of Health Services on 26 June, 2008

Kerala High Court
C.C. Mary vs The Director Of Health Services on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19332 of 2008(B)


1. C.C. MARY, W/O. PATHROSE, AGED 51 YEARS
                      ...  Petitioner

                        Vs



1. THE DIRECTOR OF HEALTH SERVICES
                       ...       Respondent

2. THE DISTRICT MEDICAL OFFICER (HEALTH)

3. SMT. THRESIAMMA  CHACKO

                For Petitioner  :SRI.V.A.MUHAMMED

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :26/06/2008

 O R D E R
                             V. GIRI, J.
                    -------------------------------
                     WP(C).NO. 19332 of 2008
                   ---------------------------------
             Dated this the 26th day of June, 2008

                            JUDGMENT

While serving as Staff Nurse in the Primary Health Centre

Poyya, the petitioner was placed under suspension and later she

was reinstated in service. While so, the disciplinary action

initiated against her was closed and in the meanwhile the

petitioner has been posted at Mulamkunnathukavu, which

according to her is 45 km. away from Koratty where she is

residing. An appeal filed by the petitioner was disposed of by

Ext.P3 by the Director of Health Services noting that there is no

open vacancy at the requested station. In the case of general

transfer, the petitioner opted for Koratty. But it seems that in

Ext.P6 final list, the third respondent who is junior to the

petitioner was posted as Koratty. Aggrieved by this, the

petitioner filed Ext.P7 appeal before the first respondent Director.

This writ petition has been filed for appropriate orders on Ext.P7.

WPC.19332 /2008 2

2. I heard learned counsel for the petitioner and the

learned senior Government Pleader. I have perused the

averments in the writ writ petition.

3. In the result, the writ petition is disposed of directing the

first respondent to pass orders on Ext.P7, after hearing the

petitioner as also the third respondent,within a period of six

weeks from the date of receipt of a copy of this judgment. The

petitioner shall produce a copy of the writ petition also along with

a copy of the judgment before the first respondent for

compliance.

V. GIRI, JUDGE.

pmn/

WPC.19332 /2008    3