High Court Kerala High Court

K.Vijayamma vs The State Of Kerala on 23 September, 2009

Kerala High Court
K.Vijayamma vs The State Of Kerala on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 26778 of 2009(N)


1. K.VIJAYAMMA, HEAD NURSE, TALUK
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REP. BY
                       ...       Respondent

2. DIRECTOR OF HEALTH SERVICE,

3. DISTRICT MEDICAL OFFICER OF HEALTH,

4. MEDICAL SUPERINTENDENT, TALUK HEAD

                For Petitioner  :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :23/09/2009

 O R D E R
                             V.GIRI, J.
        = = = = = = = = = = = = = = == = = = = = =
                  W.P.(C). No. 26778 OF 2009

        = = = = = = = = = = = = = == = = = = = = =

          Dated this the 23rd day of September 2009.


                           JUDGMENT

A complaint was launched by the petitioner who was

working as a Head Nurse in the Taluk Head Quarters Hospital at

Chengannur that she had abused by a Peon. The matter was

enquired into and Ext.P4 enquiry report shows that the Peon

against whom the petitioner filed a complaint had actually

committed the misconduct. But a warning was also

recommended as against the petitioner. It was also

recommended that both the incumbents be transferred from the

office. According to the petitioner, Sri.Vijayan, Peon was

transferred to a nearby place, most convenient to him and she

has been transferred to a far off place.

2. In my view, the matter shall be looked into by the

Director of Health Services who shall decide whether any action

against the petitioner is either warranted or justified. Petitioner

shall produce a copy of the judgment along with a representation

before the Director of Health Services within 3 weeks from today

and the Director shall take appropriate action within 6 weeks

W.P.(C). No. 26778 OF 2009
2

thereafter. Status quo as on today as regards the petitioner

shall be maintained till a decision is taken by the Director of

Health Services.

Writ petition is disposed of as above.

(V.GIRI)
JUDGE

kkms/