High Court Kerala High Court

Leela vs Regional Assistant Director on 6 January, 2009

Kerala High Court
Leela vs Regional Assistant Director on 6 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 38057 of 2008(E)


1. LEELA, AGED 53 YEARS,
                      ...  Petitioner

                        Vs



1. REGIONAL ASSISTANT DIRECTOR,
                       ...       Respondent

2. THE CHILD DEVELOPMENT PROJECT OFFICER,

                For Petitioner  :SRI.RAJIT

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/01/2009

 O R D E R
                        T.R. Ramachandran Nair, J.
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                         W.P.(C). No.38057/2008-E
                     ~~~~~~~~~~~~~~~~~~~~~~~~~~~
                  Dated this the 6th day of January, 2009

                            J U D G M E N T

The petitioner is an Anganwady Worker under the second

respondent. She was initially working at the Anganwady situated at

Kadappuram (Anganwady No.1). She was transferred as per Ext.P1 from

Anganwady No.109 to Anganwady No.91. The said order stands cancelled

by Ext.P2. Pursuant to Ext.P2, she has gone back to the earlier place. She

is aggrieved by the observations made by the second respondent in Ext.P2,

which according to her is derogatory and unfounded. It is also submitted

that various allegations have been made against her without putting them to

her notice also. She has caused to issue Ext.P3 lawyer notice. But as she

has not received any reply, and as the adverse comments made in Ext.P2

have also not been withdrawn, she has approached this Court with this writ

petition.

2. Since the petitioner is still aggrieved by the remarks in Ext.P2,

she will have to invite the attention of the first respondent, who will have to

W.P.(C) No.38057/2008
-:2:-

look into the matter after hearing the petitioner also. To enable the first

respondent to do so, the petitioner will file a representation before the first

respondent within two weeks from today, and the first respondent will

consider and take appropriate action in the matter within a further period of

two months thereafter.

The writ petition is closed. No costs.

(T.R. Ramachandran Nair, Judge.)

ms