IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 12062 of 2010(G)
1. CIJI KRISHNAN, W/O. SAJU SAHADEVAN,
... Petitioner
Vs
1. THE DISTRICT MEDICAL OFFICER OF HEALTH,
... Respondent
2. THE DIRECTOR OF HEALTH SERVICE,
3. LISSY M.V.,
For Petitioner :SRI.ALIAS M.CHERIAN
For Respondent : No Appearance
The Hon'ble MR. Justice C.T.RAVIKUMAR
Dated :07/04/2010
O R D E R
C.T.RAVIKUMAR, J.
```````````````````````````````````````````````````````
W.P.(C) No. 12062 of 2010 E
```````````````````````````````````````````````````````
Dated this the 7th day of April, 2010
J U D G M E N T
The petitioner is a Staff Nurse. This writ petition has
been filed challenging Ext.P3 order of transfer whereby she has
been transferred from Chalakudy to Malappuram. Pursuant to
Ext.P3 order, the petitioner was relieved as per Ext.P4. In the said
circumstances, the petitioner has preferred Ext.P5 representation
and the same is pending before the 2nd respondent. Since the
contention of the petitioner is that the 1st respondent is not having
any jurisdiction to pass Ext.P3 order, it will only be appropriate that
Ext.P5 representation is looked into by the 2nd respondent.
Therefore, there will be a direction to the 2nd respondent to
consider and pass orders on Ext.P5 representation, expeditiously,
at any rate, within a period of one month from the date of receipt of
a copy of this judgment.
The writ petition is disposed of as above.
Sd/-
(C.T.RAVIKUMAR, JUDGE)
aks